Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Enuguri Venkata Lakshmi Prasad vs Union Of India
2024 Latest Caselaw 6573 AP

Citation : 2024 Latest Caselaw 6573 AP
Judgement Date : 1 August, 2024

Andhra Pradesh High Court - Amravati

Sri Enuguri Venkata Lakshmi Prasad vs Union Of India on 1 August, 2024

Author: R Raghunandan Rao

Bench: R Raghunandan Rao

IN THE HIGH COURT of ANDHRA PRADESH AT AMARAVAT!
(SPECIAL ORIGINAL JURISDICTION)
THURSDAY, THE FIRST DAY OF AUGUST
TWO) THOUSAND AND TWENTY FOUR
: PRESENT:
THE HONQURASLE CHIEF JUSTICE SRI DHIRAU SINGH THAKUR
AND
THE HONOURABLE SRI JUSTICE R RAGHUNANDAN RAO

W.P.No.24882 of 2023 along with W.P.Nos.7084 of 2099, 5610, 5845 of
2020, 20270, 23875, 272158, 30234 of 20214, 33208, 35709 of 20223, 14787,
Tay7S, 14806, 14047, 1775S, 17756, 20786, 21031, 21639, 21k 14, 24883,
afora, 27548, 28381, 30788, 20780, 31527, 31889, 32184, 83500 of 2029,
2240, 34146, o478, 3482, 4428, 9956, 9957, 74838, 14419, TSP, T1748,

14029 and 144230 of 2034

WRIT PETITION NGO: 24882 of 2023

Detween: .

Mis. Sree Varrisi CHE Mil, Plot no. BT, Industrial Estate, Mydukur Road,
Proddatur, Kadapa District - 846360, Andhra Pradesh, Rep. by ts Proprietor,

YA! Channa Reddy. |

. Petitioner
AND
. The Deputy Cornmissioner of Central Tax, CGST, Kadapa Division, 10

rioar, LKR Towers, beside Rajiv Park, Rav Marg, Kadanpa, YSR Kadapa
District, Anchra Pradesh.

2. The Assistant Conunissioner of State Tax, Proddatur-! Circle, 24/586,
Rameswaram Road, Vasanthapeta, Proddatur-Si61d4, YSR Kadapsa
Distinct, Andhra Pradesh.

3. The Union of India, rep. by its Secretary (Finance), Ministry of Finance
North Block, New Delhi - 170007.


. Respondents

at Bunldine

x

ay

=

a
~

ecret

~

.8

AP

2

rs
:

ariment,

is
Shy ee

ge
;

SO
PRY
met SN

Ne

ore

EH

SUE

arly
:

iy

R

i

eased to insue an ap

RES
bend

OFS

&

#

ca

the First Re

.

023:

¥

4 the afi
ant sta

a

AF

".

4 af §

x
e
f

X

cs

ysaed

v

¥
y

.

<
*

%

eased io
Vit;

29

:

y
N
?
3

fA NO
stated |

p

FYE

&


tipo

The petifion coming on for hearing, upan perusing the Petition and the
affidavit fled in support thereof and the order of the High Court, dated
26.09 2083, 20.11.2023 & 16.03.2024 made herein and upon pearing the
arguments of Sri G. Narendra Chetty, Advocate for the Petitioner and Ms Sanihi

Chandra, learned Standing Counsel for the Respondertt No.l and GP for

*

Commercial Taxes for the Reapondent Nos.2 & 4 and Deputy Solicitor General

for the Resnondaent No.3.

WP NO: O84 of 2079

Seiween:
Mis. Siva Parvathi CN Ml, 7/1388, Korrapadu Road, Proddatur, Kadapa
'District, ALP. rep. by fis Proprietor P. Maheshwar Raddy.
Petitioner
AND

4. The Commercial Tax Officer - 1], Kadapa, Oop: YSR Guest House, Smith

Road, Kadapa, Kadana District, AP.

No

The Commercial Tax Officer - 1, Praddatur, Vasantha Peta, Praddatur,
Kadapa Oistriat, AP.
3. The State of Andhra Pradesh, rep. by ihe Principal Secretary to the

ou

Savemment, Revenue (CT) Department, AP. Secrelarial Burdings,

Velagapudi, Guntur District, AP.

Petition under Article 226 of the Consiitulion of india is Hed praying that

in the ciecumstanees stated in the affidavil fied therewith, the High Court may

be pleased to issue an appropriate Writ, Order or Direction, more particularly in
the nature of MANDAMUS holding that the impugned Asseasment Order
passed by the First Respondent vide A.O. no. 159535, dated Q0- 00-0719, for

the Tay Period 2044-15 and 015-16, Is barred by limitation in so for as H


x

ro February, 20

bee
see ge
; + "4 ts Sexe coon 63 % eee
. 7" o 4 . thy Saad bts : oh 2
GO aes em i ge 4 be a
Be OY bw ££ Co we Be O50 EG . * Cy Son
My O ud "mo ans ee ' we om %
a oan Fo fh SER , "3 ch th de £5 ae ae
me e m ET os. MS ed ee oR 4 ee o
a, GR oy A So CCA cos . a , TC tS cal See
& 2 om ft. eee TH OG 3 see ea Gm ih. eg
as Sy teat a a srs a an oe The we
@ " Oo & nn aa re % 4% BB & wc Ba
m th 3S ns Bo ge & me ae
5 fo S ; i & rn a he £4 bow ane eo
"a %. i By as , yor £05 " vheoe re a ee ms
ign teen, Cas con Pate io cgebe Seer ne e073 ae ve aL [<3) ed ow
hen bed cn: 03 Woop oe Cn me 5 Ly :
Oe " cas a fh. tn wf ea i
'% © &@ BES, oe 5B ee Be ay %
. ' a A aes Fe *! a
Boo eG ao og a % ye ee se =
ne vai ww me EO fo 7 mG Fa
ety ws cee * a or os ee OE oh,
Of mw % my B Cb te , £& 6 a
a cs on) ane ey, 0 to oh. rans) x
"CS " . ee vt ES o i oN ot BAe oS . Seon Sooe Koen)
m £ iw B Moe Sey sx @ a" 8
Be Fe es Ss %, yin we ge ES wee rath
Oe Fm, wo Ge DE OMS moe yy ta
ye oy Eb PR Ee gs a ae ven 8S, a
4 in 3 pass oa 4 Sear a nah, Varese H
a a A i 3 ~ 4 o ch
we ra < is £ @ © CO ons Cy te ie vA ;
oO g¢ + & th Be oe te Gg 1 oo
a om a a . * , Oe co
8 £ B 6S © 2 Mw & me ESD BP ogy rm
; Hy re) eS 'A 3 os cee re rhe) ths
a xo Speen bye ero ie fore bewwe ' on % ce) £3 it io ve caper?
be ; oo ete " boa oy Bs a)
Ley; m csi er we y 3 a vot 4 hoy C3 Spee 5 '5 fe
we "ee lee he ce 0% jo agere ue é % ees , me ry a3
is meng oon 59) tih Ped ore o ve Poa Bes , wr3 od Wn
me Aye we ay gen a a ¢ are ns oe
? "2 'Ke is ys ben eee gn} noth eek ee os a hd a Co
eco are en ye A, ° oe hho 8, 5 "2 ' os
BD ef ty 2 1 & © Fay BB wor 8 th
Ly C3 Le own tere SA ban i; ioe a cn wel an vafhe bend ween "
wee ya ny wn 4 £4 Spee "4 oe 0G nr ie! So feee 'eee on a
we OB 0 Co ut cn Bee aE =
& me fe "ih tf 7 i me @ © oa "Re tc
4, teed oa nratoe. Seve eo ene where ' fe, bene ern to
ie og, mG ou. OG . 8 we ee ph fm 4 a
whee te 4 nee oy oy frre m3 fo Syn. 7 te) ra qo ot D Hh, " x
wo oe . & apeve os OS a = . 2 re C2 ar part 2 be "
ihe e5] rite, bees van rom 3 3 rs Sone eee wy niece fs ae i
on an Me we) TS gts CF oo a < OS wa ioe fas)
n/a: ; a we ra TH SO fae ae MF te a
eet £ 4 beeen pee Nowe! boon f cers vege * ras x ge
Fyne Me on ans a Oe "A ek ie TR oe whe AA joa
3 & ts ¢ rr a > cn es cae. -- coor Bes
a anor Bom 2 OR eB ge « © B 'oy mw ft @ pe
wo . ae OF a os i ifs GB wt or
io a MS fe tS a mee , em TG
aa «ee Gs sek te fk Gk Sure 24 wo eee wy
a  . ge fy ee BE nn: a nono c% em 68 OK ",
a we O at ts TR RO re ns hed a ae
an i 4 bee aed Ho fe Magee oF £% x we Wes
or Ae am a5 pe a me oa eo wG Re ° oe co ED aa
03 So we i cd & ; OD $5 se" 4
at 4 iA *e% i" it. "s wore co Me ot . : vod
GC He ee no ® 2 & 8B KR RK thon 6 gg HE es,
= ad ad ms uc og, ee eS fs Oe as
"TB ey ae ped Me gage ; "bert See ene ie ar rn es: a
fs bead con = oe on oS pe eed 3 mo ay: "7% an 5 foe. fe va 6 ,
Go om feed eg SB np & S wm & Od "a oo & > "5
BD ee tee i ® Boe , & © 2 iw m uy oa
7 and a os oS gra fee <5 we a rap a a - when
Pom s| a or ar a Cy ee we ED ew
bo Y me pes . . . . Dore " we £3, ss seer C3 en
S 63 ry xe gen i ge "4 "%S 5 3 et a OC 3 a he pe
% + we ', 4% by Se 4 oe . cm + beeen .
ny » ce Che. a @ van am a 25 fe a Ipeees em he gy "TR gree
rye 4 os m  % bean 7 heonin be ee
» gy me 8 es . 35 % DB : es ef EE
fad Ye adtn <3] La nae on
oc Sy ae a e oapee xa) Sr 653 Sn. Mee aed [os ar a a hoe eve Ow
a 2 BG BO.  @ ge Me a rs ae i So &
o ~ & 7% f, 6 GB Bt mo MCR
ae Oo sve :



BD

Sri Venkata Sal Media, Private Limited, O. No 8-2-502/1/4'B, Top Flo
Sowbhagya Adobe, Road No.-7, Banjara Nils, siyderabad-50004
3 The State of Andhra Pradesh, Rep. by iis Principal Secretary io
Goverment, Revenue (CT-I)) Depariment, Secretarial, Velagapudi,

Amaravathi, Guntur District.

Respondants

Patifion under Arlicie 228 of the Constitution of India Is fled praying thal
in ihe circumstances stated in the affidavit Hled therewith, the High Courl may
be pleased to grant following reliefs: () To issue Writ of Mandamus and/or any
other similar/appropriate Writ, declaring that ihe provisions of clause ©) of Sec.
48 (2) of the Act, particularly the words "the tax charged in respec fF such
supply has been actually paid to the government', Hlegal and | reoperative in

law to the exfent it is prejudicial to the interest of the Pelitioner anc subject

3
ey

matter of present Petlion. iConsequantly, to declare that the Order No

EN

ch
O2/2018, di. Q6-G8-2019 (Ex-P 1) passed U/s. 71) and FAQ) of Ihe APGOT Ac

Ny

of 2017, for the tax period from October 2017 to August 2078, passed by the 4 s

Vw

Respondent, Hegel and in-aperative in law.

IA NO: 1 of 2028

~e Ey N

Petition under Section 791 CPC is fled praying that in the circumstances
stated in the affidavit fi Hed} in support of the writ petition, the High Court may be
pleased to grant stay of collection of the disputed tax amou into? Rs.7, 34, 188l-

and disputed penalty of Rs.73, 119/ for the tax period from Ontober ed? to

pending disposal of the Writ Petition, Pending di sposal of WER 5816 of 2020, on

The petition coming on for hearing, upon perusing ihe Patiion and the

affidavit fled in support thereof and the order of the High Court o rder dated


oS

is
ej

Ny
t

VA

?

SV
Patitioner

¥
3

FS

j

:

N

AND

S888 of ZNS0

*
a

s
*

Betwean

WRUT.PETITION.NO:

Son e ow hed 4 rhece
ne , wee ee
ben weeer % Gh ere coed tier
oo i ae be wa.  ©2
& ae a eo sheet a Ch ee.
wet, Ie en, ea ; Gee. Seve we
3 z oe ted % ie) a td
ns a wing re te os i i
oe m rvs, ae on £3. San. fone pe
os 7 a4 neon. ee wre peeee pene a ogy
a a aie oO ae wh Sm te
Z Mt . aa On, ead " a3 rt i "ior "apeee
ow becee Sneed? oa "Yen oh "5, fe at * a .
pt Sed BR cee ie £4, Oe 43
ted ve hs i one 0h, pe a ay
a ep PF oR me vend po
oy a a os oo ce mn ed
pm 3 [a as aS mo a ae ead Fyeses 4
"k, a on a" 'Soe k . i?
PES ince LG oe ben "y snten ore s gens
Li Here, od phen 4% * "4 aaaee :
"ei "_ be a vo % i "hee 4 7
we oy OES pam f wi | 6 & By cttn
om a a rns sf) mm 3 EE o ied "3
won ox ge Hs sede aloe 4
. oO 8 ~-- wy om "oO
Ws ES Le tp a a a Oo
a iy EDR is, te = OS
me a eer G OY a Ee we
"%, 5 Z., oo 57 cloth wens a oe ae
toe ih LA beset Ls / "heen fey 4s era
om on ae, gr ak oh, ca £4
js res A oh. . ee ,
eS Bw up Soe fbn steel" ay ee ity oe oA
nae; we soben. i] £7". pyr aoe. a we 5.
as ~~ "tn & 3 bebe oo $k "em, .
ae mente Roca - an ie, f
g , o hee. beded "hon ke at " £3 en °c
0G ne ; fy ee "3 ie %
x ty Gee Aa fe £5 fms ve
bedee ame , Sse we wn OE
~ 'og BD fb, a ee 3 OS
boas eo eed te the ie 3 Me fe.
oes vnoed . 4 3 cy be M4 % fee ee
of y weer fa, 43 Soden beret hie See? aos & % ,
ee as eed as Yebeee , Cet °
bee oe 6 ke Uh o age =
Fes) og "~ ft A . na, eo on . oe a
es CZ ® Boe me wi 2
mn wt ner ee Le fer a ange
fers owen weene, Aopen, ¢ pyeees heed tere . + ie rm det
3 fonwe tA 4 PALA x ut yn eae teow
ence th rea oh 1G oo teh ah, Ld leas a oS
eS i nn) manos oo ee eg
os fay Saft Soe fy i) a aired ew i "3 Ch peo
vor eoea Y on . ~ is a a rs Sooo we - ae
i, Sat A eg s oe won eh
on as ue) (TL 7 ce hove . ON ner oe gn
te we 8 & > te ng a, we «8 wy
a or a ae a a 2 & & an
eo: cs Sree a) a ES Z nee Ee
a rrr: oe yp ee wed vate ASE ; ras
ae rae "ot, yr raeee bene ir ww Seve show tyes o, 3 Ned
vat ton "4 e chine 7% weeres Seem 4 borel veeg q
weeds tf wit one com ae : Wom A oA
tes SS ia: ae © a os te wf. "on mw
ee Oo FF @& Cn ¥ Woks oO
oe my es p Us ms) fore £2 - ler fis Mz ;
ra we OS ae fe OD OG & fe 12
ws ' a Mm ws , s few ee aoe yo eee uS fo Qn,
we wm bo OS Be er we OE rn re we
Feet Pas don ras ge ry bane me my os ae. an
a ket ca "fo ped 3 a eae @
4 vd ben . ~ % mn £5
Br eS on oo fn feng how a On Ze ape
4 "s " yi pense Z
mim A Ae Me Oo te eS 9
. . . eR "
on i oy oy sy me oe
. a bf


Act. parlicularly the words "the tax charged In respect of such
supply has been actually nail io the government', legal and |
operative in law jo the extent it is prejudicial fo the interest of the
Pettioner and subject matter of present Petition

iH} Consequently, to declare that the Order No. O5/2018, did0-05-
2079 (Ex-Pl) passed U/s. FOCI} and Fa(@) of the AP GST Act of
2017, for the tax period from Octuber 2077 to August S018,

passed by the ist Respondent, Hlegal and in-operative in law.

LANG. of 2020

The petlion coming on for hearing, upon perusing the Petition and the
alidavit fled In support thereat and the order of the High Court orcer dated
03.03.2020 made herein and upon hearing the arguments oof
SRLA SARVESWAR ROW Advocate for the Petitioner, GP for Commercial Tas
for Respondent Nos.1, 3 & 4 and Deputy Solicitor General for Respondent

Rio 8,

4

WP NG 20270 of 2027

Between:
Vis Venkateswara Cable Network, Represented by Hs Proprietor, Mr.
Narsinga Rao Nagal u, D. No.-i4/G0/8, Pedhakornati pew, Saluru, Visianagaram
DietrictS35591. |

Petitioner
AND

1. The Deputy Assistant Cornmissioner (S17), Parvathipuram, Vizianagaram

,

ri Venkata Sal Media Private Limvted, D No -8-3-S02/1/A/B, Top Floor,

Sowbhaagya Adobe, Road No.7. Banjara Hills, Hyderabad-500034


SS

neeed ¢ weet "ope % . a ts a a 45 : 2 ,
ra & Gm B we & Be & 8B LB we we ee
s fee & 8 @ 2 Be 6 BZ E - & BL ee
te és pod be you AR iy teen bs wa * Pre ye a nn te
r% a vs ra & dea ae Mee pene es po "0, ty
aon bened pt Aree! SA oer pet * ; g eet eee y . "
"£4 : on oe A @ ee Wy bee then mem © ros
x Pg heoe aeees, sort je? er ef) a = ope peti, Pt Lom asd fowe rs oe
on as a Sm Fe EE aS a 5 See of RG
ea . [a 4 a } ar i seaad ges Sener? eee, 3 owe a A 'A
a zm Sy Oy eh my OB
ae? | . 8 BO Mg Be rc Ans)
on, ~ 7 pier nn elo! teh ; vent veers, ; fend X, fades oe
OS cam - nn a +) j nr mo
ao ral te "3 th BB - B&B EB ow @ - & be £3 aa
me oI Gow nm i ; i an anes go a
as ne re ns a ann ja soa - A " por
eget os test te res "et m pom, hy See are
ey cal 3 een ¢ Kb ood ood ae; "Me A cia % py Re NES
Sl . Zo G3 nee hs opoe re eer. ra yr saath *
aed es if " a cc whey aes vy, 3S
Senet oe ae ded can a - ap Yok Ane yen copes eee sheet ' Ux th,
Ay ws Q Ge ee CM ee Ree pe aT aed
o z feat % . £7 wwe yes we. pr, % reer a anon bene
ft bene 4 She ~ Gb cae 1d ~- i TR OF CD ey sae 4 z
4 75 ? omen ho <3 oo so rele ¥ we Sh iH
wee Sf £ & so ke » Be he ee doo ce
6 @ fe = He yy OO ED wy cas tee
i} weed wr oon cy 3 2, ke a as hoes
oh. £3 -- wens . ans) ea Se oh. ee we , a
ngee 3 "Ney x 4 oy hdeee 1% wey tae ed . oeeat 4. nb Fag'
i a 6 Be Be ¢ a eh ry ce "eB
fe ~ Uo a EB me ay Oe me 5 gS
Ser ra Scott vom, 63 he 4 3 Go as po anton is os, a
tote o86 poees 4 4 rae. 7", £t3 , women Meg % % ios g.
a % Ge we i Be BS FZ BS me 'nd m  §
' nw ee "4 ae fhe et 'aK alooe ea oh. Won "5 on
is bedee vont fee ne Ws ae - Sad itt Teed fy ene teow boot
at iam Be oe OF ow " f my i fa. tet OS we Oty
~ " 5S a Or wy ee aro
"i it a a eS Oo a od TE res
* ey fi m oO om nn. a 7 x a whe fee
mace fod nc ed sn an ca ne Cars f ae ' ny %  *
oe sR z pan ¢ ? hd i " song i w& 4
ro ms OS pe ee a an ce
bade id Fae fad 4 hed an lieve a 6% clove wee ahi pee
ne wn Nena ard ee 4 tS ns pre : < et Ls "poo 'ped. go teen
kod Beces "2% or oe ty ea gi ory g it , ope
aa 17 ; tad fen. "tee ay ~ co bere 2 mood pea bares "eee ee
t name fees See ses, es ¢ . os ¢ eee eee
iodon ot 6M DH 6 6B op WOM ty 0 mm
go eas wo EES tree EA pe tA ce Q QD Je
en co "4 fae fs se We ies Ss yey 'C3 a , 4 ox . rere po pas
a E on a a - n anr * ge & ; 2 hie sees ao
Bote 6 Be 6 8 8 & & 2 Pm ff x tS & : se
a a re wm OB le yo Ieee oe mG Oe te RD
gM CR 5, ae teed CE fon "he - KE beg
Gye i a coe <> we wt SS ii Ad "ieee
ao @ ee fe my 2 OB BR MB GO ge Ue aan eh ye eS
&. % ee - ek pe i ty yen meee 2 tne be
reed oo oe 4" 3 ed Snow oe "ne Seed 5 Sree ge wees earns . pe 12 of
6G wee 2 ee BR» se Be OE Se ag BS fk
4 y bees r £3 ° ny, ; eee o oe 6 shee, +e * £5 . ris 7,
oe. 8% ore bad shrek wo en bone eS iid sess ees sope, i b ' bed gece hood at
Son A ES <3, wear oe ao 05 "4 ated. wnt $ segene os, al 'nee bated ead
ey | ol ce a A rk * aca nr an ans)
tan we om (= <e U @ do ow ras gO i oe ys hod a im . ti cod i a
ep 0 oo. me hee 4 ee ' {4 "ow, eed i i, See soot
cade a 4s eae ' Gy te TA ot | ah ot ro aaa er .; ar a Cn 4 wy OG
™. " ent Upon Soe th tft sheet Sooo , ad _ rs Pen, 3 bee Oper. © ry an thpen Pas
tien ee oe PB & % & » F£ 2 &. ; jo OG a gs
ay ce seen o "£4 L baa ie Sy if Some peoos od er iw itd oS Sr ON} Oa * . ee
"OR ge mo tf 5 oa ~ ok 6 we Bo tk eS S
4 a non pan o. post fan! Bok oO ay ow, ts agen pm oS adeet ee ry :
cs a (5 EO) wy gts at 5S an ee A rg or Cn oan a ted OS
Be ae , 4 02 £ Be fo, on jon es oo OY us 6B
Mp ge ee Pn) Sr 0) a con "s ps i i a
ebect b. ecw am i Saves - odors Sew "4 ts ro oe Swe 24 "--~ ry "ipod vtewe
eft lw Sono, rag i i a: Oa a rr a i> fd an Sok pe Es 50 oy 3
rn i ees AZ Se ee mo a 97 OF OR ON egy
¢s Kon £% C4. MY ES tn pened ee naaed Speer Sad ih : oN} i ond
ae at ete % besa! £% a4 3 we [59] neeee oy . te wee is aw when % det pe Le3)
oo ter gon o Fi Bee "Ke os we eR Go ewe Gp
ee x a oe a3 owe bas '3 feb, 4 ae) 24 aad 4 wa Oo in
po Oh ; eA GR com wo oy ew 3 ge "3 en goer
ad cE se Ch. ha ny anaes nd w ewe ri SS CS mE we en ieee wove
rae oon ine wetee & oren, woot ay os " te ond
. . gy 4 "4 & ©@ SB ke ¢ ws ©, ~y «6 oe
3 ve co rey Sn ns a? rs eS Gs BEE rs
f "f AE. a oo ™ ot, uss C3 a a ev ve oer zs
whet 2 Oe a cd G yee f * CG oe te usd "fe 5 ea
nn 4 one % A. s. - $ ; ne : vs genre
of Ch. eee o a we a a ae en
to oe 1 64% te fe a, is wm Fh 6 oe EL £G



ry

Advocate for the Petiioner Government Pleader fer Commercial Tax, for

Respondent Nos.1 & 3, Depuly Solichor General for Respondent No.4.

WRIT PETITION NO: 23878 of 2024

Soiween:
Mis. Bheemas Agra Tech, rep. by its Managing Partner, Mr. V. Ramesh Kumar,
Mr. $0-25-2, Bheemas Complex, Main Road, Adoni - 878301, Kurnool District,
Andhra Pradesh
Paiitioner
AND

istant Commissioner, (CT) LTU Kurnool Division, Kurnool Andhra

ote
oo
A
A

Pradesh

~

2. State af AP, rep. ° ames Secretary io Government, Revenue (CT-N)

Respondents

ae

Petition under Aricle 286 of the Constitution of India is fled praying that

Co

in the clrournstanices stated In the affidavit fied therewith, the High Court may

be pleased fo issue a Writ of Mandamus or any other appropriate writ or order

oo

or direction declaring the amendrnent made to Section 13(1} of the Andirs

Pradesh Value Added Tax Act, 2005, in imposing the addificnal obligation that
the seller must have paid the tax charged for the purposes of availing Input tax
credit as unreasonable, arbitrary beyond the coniral of the Petitioner,
unconstitutional and ultra-vires and violative of Article-14 of the Constitution of
india and set-aside the assessment order of the 1 Respondent passed in AAO
No. 181552, dated 19.3.2019 for the tax period Apri 2074 fo June, 2077 anc
consequential penalty proceedings thereta, in so far as it relates to denial of

input tax credit, based on the amended Section 15, and Input tax credit under

other heads which the Petitioner had no contro! over inher:

IANO: 2 of 2024



LETSaAncas

~
Rath Ro

ree
N

N
eye

eamne

atih

NS
:

he alfick

;
x

hay > ot}
tater in

"
S

s
*

v

ation and

ne

mad

;

a,

yekanand

VA

x
+

mo oof Mey.

Government |

WRIT PETITION NO

°

Retween

eames

Proprietor M/s.D

§ O04

a
OPED

mA
"3

ay

F Road Ananiapuramy

Patiioner

AND

"~
&

Joo) Range

Bed

Sree
atest
wee
Yene

~.
LS

3

}

The Cormmssio

"
sas

SVT

wet
£
ry

Eg

paren

"SY
"iM

tary, (De

wheat

veden

e, North Binek Newde

Financ

.
>

Ministry of

Respondents


Petition under Article 226 of the Constilution of India is fled praying that
in the clrcurnstances stated in the affilavil fled therewith, the High Court may
he pleased fo issue a Wirt of Mandamus or any other appropriate writ or orcer
or direction (A) declaring the action of the ist Respondent in passing the
Proceedings dated 04.06 2027 for the tax perio' July 2017 to December 2020
under the CGST Act, APGST Act and KSST Act 2077 as arbitrary, contrary fo-
the provisions of the respective Statutes, without authority of aw, whhoul

iisdiction, vitlated by procedural irregularity, violative of principles of natural
justice and Articles 14 and 285 of Constitution of india (B)Deciare clause (5) of

>

Sub-section (2) of Section 16 of the Central Goods and Service Tax Act 207/

and the Andhra Pradesh Goods and Service Tax Act 2017 as ullra vires to the
orovisions of the said Acts being violative of Articles 14 and 200 of Constiution

af india (C}Declare ihe action of ist raspandent in invoking Gection 50 (3) of
the CGST and APGST Acts, 2017 in the absence of any proceedings under
Section 42 (1) (3), (4) and (5) as arbitrary, unsustainable and without

jurisdiction (DyDeclare that Section 122(2\a) of CGST and APGST Acis, 204, ¢
nas no application to the present case as the alleged ineligible availlment Ofire
is within the permissible margin under Rule 3604) of GGol Rites
andiE Consequently set aside the Proceedings of the ist respondent, dated
04.08.2021 for the tax period July 2017 to December 2020 under the CGST
Act, APGST Act, and IGST Act 204

ae
f

as null and voi

IANO: Lof 2024

Patition under Section 151 CPC is fled praying that in the circumstances
stated in the affidavit fled in support of the writ petition, the High Court may be
pleased fo suspend the operation of the Proceedings s of the ist respondent,
dated 04.08.2021 for the tax periods July 2017 fo December 2020 under ihe
GOST Act, APGST Ant, and HAST Acis 4017, as s othenyvise, the Fettoner
would be pul to severe loss and hardshin., Pending disposal Of VP 2721S of
2027, on the fle of the High Court,


. Soe.
ve vee
z i "howe . oy, weet @ Sasa i
ot 2 8 © 2 os fee ay va
™ & aoe an £4 " (4 z ms me
a xi mon & . Oe ak eel .
rap nn aS See & 'Sea oa er. Ee 3 La -
'nt et a as reas or Sine ben a ope eed
a re woe : Ren "tee ut om
& & Ls D @ & Ge "s "2 #3
ae eg & f. a ; one i o ie
e booed ae at v ey 4 tte) pew
en a tre es 1. ses be oe oa
LL? wd 7 oa % 4 ' aye recon tees a
wo tm A / . 2 sntte rat oon .
rs ", A we vd See
yer on. et we 5 eee a ere QA
me 8 oe oo on Se oS
i Bais , : - ve
m  O, & es me mS % & S
Ban By Seg "g % .
cw Ae a hy Te fF 2)
eo Sree we ans we MOY ea i ewe? "4 Raa
eo , on oe ay ; iA 1G
_ wm ALS nm im) a ha Looe 2 io
Wt ef a we ESS oe io) a5) ren)
cn on se, . oh. fo nee wy Om poe tent 2
pen cee finn oe aad eee ae Cy reed ioe won,
ws bees boo Got wo freee " [an a $60) . Pao
ane, oy tf vena ive) Bowe, cael fax] C3
seed ws Sis wot teed By w% pent i 4 oad i .
Sem as van] shoes one us Ko kee Chew oe CG me
GS a Sele Gs wy OE oe oe a re)
de fore it Sona ZB 5 OO oe 05 ho ty
tebe, 5 ae, 4 on ¥ cere oped, Ma an onan
2 Bt feb Dm a go OY w fon ron OD
ae iD eye i ig 6 fe
Sad [, Pane: m2 of 2 ea freee Daked es CoP
a Oa a OS ® a Maes)
abd ae Cond fnwe vaeek Sau we tee ; boone
rn) a a Me a Aan tee ee bee . a
2 fh. ao oo oy es ae vl yo
a ¢ weve iy . re ee Be oe gore freee A
ger ied its & Co we ost oH, Ge vo tf peeve ¢ ry bes
viwoe 1 en r, 2 ab pon he or best nas oP tel Sone
bees we odoee oe op, oh '"%, ro ec ? A 5 ee hace bee
as) NH thet ath wo EG ad * oe te, 'eden Z ee senee ; a
is bow en he GY oe cee - " bee wm Oo
ete eg 3 oy 'fe, = B i & ie Ey ee
ae oy rvs aad oa feed Le 24, $s oe ae
rn ne a ad a a ae om Jd te Oo
ee We iD Onl P vy ff Ge ut cy ae
ed Sere "az ee, ia here Syawe here aoe rags' as ¢ nanos itt ene
"ne 4 ant tS Mews 'e go ee nee eee No had Sat igh ey "a wee
~ £ 8 B Q ot GG BG fo Pas i 2
ce ££ @ Oe e ©  & ie me es comes
"3 te ee Co en won eo naeee Lo bebe aed on pel me Son a@
en od. Oy Ae UA wir Ph taeee Fan oo pon whose pees an gen
wees, shed ripen Po ies 2 ets Fasd '¢ ts i, aia a awa
i tl eg oe ae to, ng Beg mB be
on. i p " " " ate oe ra D wt 4
Poses o xa, 4 Koos vooss hao %h 5, ON ame oben a Sent "5 & £3 a
on ot 5 ee me ane : td ; a
& & te & " et @ & Bu EE Bm m be le OS
ee , om on yoo ¢ bs aE od hoe. pan ' veal dave Sine ps
Sg & BOE & Ee a2 .3 6 % 2 &
a3 it eget ok as cs ford hi v bole pon 4, aed ra rn
an) A are) 'oe oy te Sm OE 3 OR
oo a nn) : as e-- S re eo he oF nS
yr weet GO fo Nye 3 or ape) aed wm 5 Pad ete ap a aeten
C3 Ne te . v4 fees we on $ steed Sas 44 Ried nor: Ke a4: peas
wee a. An om G ro Son bee SG we 6% By em, 0d wa ae
oo ed 3 rt ibn (oe: i] ne commun a oc nee fa 33 2 oo fae a7 he
ners gen : 2 st wh tere a oy Ree ae Sat ae i43
Sp DL we & co "em CBR Bo eo we & Be a a
mB Bee fron fet Mm hb O Bow DH .
ee eee ne 6 . . a Pree
ith aa RY gore anes aon tie 13
a" 2B a & us S 8 i - ni i
alten a tee fe ss
so 82 ee £22
io ? es Late ne Peo "fh as
> a ne?! ge fe x
"OT es OD eee
Ee von "fh 7 ea th wee {Pp
m th f ty fe



Nets

Led

Respondents

Petition under Article 226 of the Constitution of India is Med praying thal
in the circumstances sfated in the aNidavit fled therewith, ihe High Gourt may
be pleased to issue an appropriate wrif, arder or direction particularly in the
nature of Wril of MANDAMUS declaring section 16(2ie} af the APGST Act
2047, OST Act 2017 placing onerous conditions on the recinient persan to
aroave ar establish an impossible act of payment of tax collected by the supplier
beyond the comprehension of the recipient person as diegael, arbitrary, uniust,

moroper, invalid and ullravirs Articles 74, 19¢1Ma) and 265 of the Conaiiution
of india designed to benefit ihe erring supplies to retain the tax collected iro
the recipients as agents of the State fo their undue enrichmen?!, in the teeth of
the order of the Hon'ble Supreme Court in SLE No. 367502017 dated 10-01-
2018.

Preyer arnended as per orders passed in LANo.1 af 2022 in WEP.No 20234 of

2027, dh21 02 2022.

IANO: 1 of 202)

Petition under Section 1571 CPC fs filed praying that in the circumstances
stated in the affidavil filed in support of the writ petition, the High Court may be
pleased to stay all further proceedings pursuant fo the impugned order of the
4th respondent dated 07-14-2021 in A.O.No ZHO7I12760D8e283 in DRC-OY
ncluding interest and penalty, pending disposal of the Writ Petition No 30204

of 2021, an the fie of the High Court

The petition coming on for hearing, uoon perusing the Petition and the
affidavit Med in support thereof and the order of the High Court, dated
28.02 20282 made herein and upon hearing the arguments of Or. WALK Murthy,

learned Saniar Counsel appearing for SRLBATTU SRINIVASA RAO Acvosale


Fe f mom © Bm o & B Y
wee "ge teh bys oe fe we > ay ae Ce cd a
% we 7. ny ed hes 5 aes a a ar ne, oe
seeee ger rs % cd aoe [aa eee ane nape bate ahert eed see?
Bon % tf , nn a é a on oes eng
{G hod - es ey oR et yon go ae me ep ors CC
owe res, e wed "eS ey coed - i Nad 7) a
a "y oh " "pe & Seo gy hi we E can a a oa ire
ca} be papee hon ten nei ie ss) res ie sss a, son ST Me % He Sek ath
na) heed Gt we BS oo i nn 6, nn a) 63 ° het
oad, of ee i a sone, ven, awd fesse £%h hod Seve boa ay
od ; pate eat ee wed Nowe. 3 pa, t r% "fs pec eed bh
ih ees oh. t , ' doce na 1 ? te i £4 A "ns
fe £s ° 1 oo GS oh. ces % woe ht oe ion "~ if of
on of £95 * cod > i Th. pen wong Hie eve Bat
* oS " het 7 ia: my Aon ee a bee as OM
. boa Apoet 's % 'a 5 £4 t is ' 4
> 2 , OE w Bae te DF = mB - 2 we
fea ate, ; 4 ae 4 steed pont e she
a x & ms ne wpe ee

NJ
ri
i
ne
R

sapere, x ran "9 hate
@ 3 @ Me tie GN Ge OD
u hy ae) - & Gp egy Cn 8
Oe beee, toto ne ene i Md
"tt ani; we Sr rn i 2 OG
fee acd 3 Goo. moe TE gr 6G, iO
wo Ko - ae sa a - 28 "Ss & fe cap
WG vile ogpee . m a a ae 's
¢ Fou . M. x 4 "4 4 Sn, g
a ae a44 as teen, Son oe os, o ret pas poten, fooe pe bee we - beee
were "a pe ay ee --~ £4 ee tae eee ¥ th > ' ce ~ pean es
iat 38 o6% San Neath " LA won aw e '2 baw '. io ae
a tht ot g ee) * wo a eee er an Cy .
wh nye vee. t oad oy if oe ee Mee Gs se vie, ye uy D> on
f yen ry: > 'en, ¢ # on eee ' fee. ae
tes Ledeen rm LAP Sues co oa ben tis Be] bon te o, weed ies a
Ge ee teow ee ee othe a er 5 a 6 So oA
ao . : peor we pore bow £% cc ae toon £F% ra "re we "ty eee
ry 03 A . Ks aa ed 2 RE (ae fe Md d peed
fete ta ; bee % #2 JS Bo t 8 oo FF 5
a5 fade *, 4, ae ' e
Pers badd 4 ee wee we Ls wee en oe £f3 , es ae,
we © - 3 % = OG @m gg 8 m Bos
m & ihe fA Sapee cc "oe ese $3 $s "5 By La. a steed
Sere feewe. oc % me OT ae en CH it m4 ae
15 w es: GR
weet seoee He We wy eh ; x mp 3 yy fe
me sooed nny ae ee "8 a3 4 iy BF
Bt rap oP 4g Lk Oo ws BB x NA OG
Se Seve Ld "pes, a ined aa eemel" 1% fy as pee Tan ft we vag
ge "te nn, is, A «43 LA EM fe re, a4 ©}
i # Fy a a a ao "ep DP we PO
i m0. fe ee a ge bo Go
Need ae "ee 4 were a Fae on, pen we Sno dees th wn co eek pot ast 1%
Fale End Soot % we pad pw; rae eee: ra shee' nt 4 % pase on as Ree
bee eg mS 3 nr a ae hee tae ¢ te oT wf we Boge
. ; meee oa f fon aes "ee gt a iy a 1 a
ry op iy oe ma mo 2 oe te YH Oth
Sed "ined om ee os a "it we £ hove ts pent
attg oe nd 5 a ne 27 oe 3 by, Se boo pees ry wire ei ty on a
CF hee ; fee geen tee gem oy den "ot 5 an a a arr
ala am 1 * vee, yer pe. wh ge 4 - "e ~~ a yn
we 9 wed a rr! O FA ae OR 4 nr cs tf Th. "3 a oad
(e 'hpon, Ea pores z of. $3 rs tm, i wy wh wn SNE ane r we , 4 " 69
aS or on bon Gog Bt OLE gt wae Ce vod ee i
4 $e eed oe po a he, Qo Ch Te ge fp ial
wae = wm # AO oe ke we ag Se ep th om
toy, A ot hoo hde e ue 6 ca) ped ot choot . en, reek oh rn
te aS 8 we te can ar Sr a ns a eo © wm 3
a & pes me ZB 6 & Ge oA LE A
oy ake os oe i me esa A oe ne en ee ee Ga
OR "tee ps wa we ey {% a <b, vA w, ve 45
53 a. ve wed 'aah on bid iad nen ube ' 3 ft ae % 4 aah fewe a
: «ut Bee : zo oe : t a eas im
ft o SG as ey FF ee & 6@ 4 © © & & 2 B
hee we 5, ES poe oe tb CERRO
a= «@ ee a ° Gime Bt 8B Dat 6 Bow
go & 6 BS = £ © BE & Boe ED mT
Be ee we me YO Se a or mw &
SO v3 mh & & 6S ft wm & Be ge Ee Ge
2s od way Gh a nn + a nn? oo fe i
Goa i Joon: wae we fee yee . hee go" ot Ct igo e Fi CL thet
vowe Ye wen fh Meee Jerr @ wy me, Fae oe wed bad ae won h tS pan
nie? warn Z "es Par 63 nee ae ay pres 3 wo bed 5a a
, .@ fone a OE ve & re 1 ga D® pes * ~ e
ny P ma ~ = © BR a Sn a, a << <> >
ae id Be mA @ Oo can y, aan 7 ann nr 4 "CRS fe A SE
open 'om Ls nd eh ee a) ee se doe - "a @ © &@ % 2 2
wW Bm - HB a 5 we Ss pr an) ae Maret
Sad eg: rg tore 48) eve ss os US os
eG eo Ss © . we th me 8 mm f &
ehooe ee hE hong 'et Loos is, re chore nod ~ See rans
ae) oo faves Em eae y: f 3 eee a , oe no os.
fee, A gee ee te
5 & 2 4 4 GB & , 2 ees bf ES
'5 7 % , ' ee, de bseed ',
B® & "ho hf Zz 4 2


ran

input tax credii which the Petitioner is eligible legitimately In respect of tax
suffered purchases due to the non uploading of invoices as alsa misrnatch of
the Invoices af the hands of the supplying persans as also consequent levy of
penally and interest under APGST and COST Acts 2017 as illegal, arbitrary

ay

unfair, unjust and violative of Articles 14, 19C1/ Ng) and 265 of the Consiiiution of

india and consequently direct the authorities to take effective and correct action

ay} the interest of ravernue.

IA NO: Taf 2022

Patition under Section 151 CPC is fled praying that in the circurnsiances
stated in the affidavit fled In support of the wrif petition, the High Court may be
nleased fo stay all further proceedings pursuant to the impugned proceedings
of the 3rd respondent dated 28-08-2022 in AAO No, ZHSTOH220D99800 in Ref.
No. S7ACLPLE243K 126 including interest anc penalty, pending disposal of the
Writ Petition No. 33208 of 2022, on the fle of the High Court.

The petition coring on for hearing, upon perusing the Petition and the
afidavit fled in suppart thereof and the order of the High Coun, datec
34.10.2028 & 19.03.2024 made herein and upon hearing the arguments of

SREMV.JRLKUMAR Advocate for the Petitioner, Deputy Solictor General of
india for Respondent No.1 and Governrnent Pleader for Commercial Taxes for

Respondent Nos.2 & 3.


o

Sah

S809 of 202.

v
a

x
°

WRIT PETITION NO

Setween

on
& i
$3 sheet Niger .
any 'a See, wee *
' ie wees Pree " ° Seen 3 es % Sees en,
ext " (7 ' ae 4 mn i ies tone ee ah
oe $3 os he % Dg OD Be ef
ge Go 3 % we mo» 3 & A es a a a
we ee ' ale tha on cc tte po yA hee on ' mn ch Sas ©
bn % oF a a wm Gs Le
ie a. @ i om, OS e yy 0 Aan ant
upte ove oa tn, ae oa " pore ry f aa me .
vas i mn fs e 8 ©§ @ & oe Bo = Be eg
Pb ,. . a: a wa te ge oe oa
ett enn, £0, fae weer ay Seobn pees oe Poa see. mee org fn3 Boor,
a eer veere, Bites bones Ka chee iosee WG ani gece bad a et :
fee i ie % sa tS Oe go Ofh oe Oy fy ome EDL
fers Ly ° ie Nn, oer " thy loo cc a4 * tee "ove ¢ i ws ee
i SR @ Be ay ; oe Cc Pi Sd eB
rs, Pi sore ios y is ieee Sed peeee leo
i' wn <3 fe Ch wee 'Aen - op bon ag ap Se a £0: Wigene
: Roost we, x snoviee th " 4 See foal we Cts ' 193 oe ;
mm rad oe og 2 fo ee te 5
wen :. 4 wae en er » A t Hy e0e
Gf a vi fee ES oS OE oe rn:
wegen, me, 4 goer wees 4 F
; brews ony C3 , . ~ mn on : Ke
eee be me We So % yw co 1 @
oy oe 4 . xs Qo tee (a co fad at lan nen Pa *
; 2 3 gg Mo £3 bees ee eat %
2 & % Ge = 2 8 @ 6 By BO
lee * OG food 'yf nee ey <3} 44 a poten iee7 yo tio fe
os te ee nn a ' a yD
ve SS ox, Bo. @ y je » tb Eg ™
ee ee 2 th & ee oat i ep Oe Ot
oe z ee OS my ES ge OnE gee Bowe "vt
, Ee x eS ia wo qo Je
. . nt wet lhe eG £3 i Bo, ee OG
ff om qn EEE eo & © & oo 6 © Bo %
fe ote a toe ar . Be & S &
a a oS A Boe i na fe a Ss ue
ce iy ns Sf WY 2 o a 2S fo Me
a es ' brevet A cea on -- eee KS yo ~ .
bebe a? " : woe i OE C3 oa nn ae:
oe ; 4 : 4 oe £4, - ts ie gon bf : ead
an mc e we 3 56 EE Cb 4 8 % a a ai
a oe 'e m wm os wow ae Gy
an, Fi 2 co pion ogee vee. wee Ss + dete
A oG wy and beowe Pie EN} , ea fo bene ay, ; " tee ay tet
43 fh, on rr mony at oboee oe oe id pot Pac ro) aa oe
¢ i ud iH a, PE item yoo Ee is need we te
wien As oo 4, bee lew eee . Mod t is Fai' ow eters ' .
eee rs yn, Sree gee trees fe a "tes ae ay ws Ke Leber tee Sheed we, saeed
bebe Bk r% ¢ me) m4 oF a a "hoor of nee at
Som, ' ad BE Ne : or eA HE ee deve
. . $ 5 : eee w) fd ve, toes ¢ a 4 er a
Sb hen ne Hh mm ub wb i es we we te a
. re - ix] co i 4 Pa ye pam a Son on & ob)
Ch eee gn tage * : a fn YS oi a "Zy
4 "ned oy rin 4s ry ex 7 weeds : ve pe ed
Gj wm' O. ra & A th pi cin oS os on of
fa 2 a nn , tb ae oe ek Mh £
a ann oe ao 6 twee Se A oh Ts an cn ass $y
43 choo. 6B ws , ry is Pad e fond Os wm eg) eee La cia
a os % Toth aa toon baton. We pra bit. tere we Be :
eo & < 5 Gs wo Gg OO Bom oe 8 voles
ie deer ww ae heed te as er we ae ae wa e obeoe a °
" eee en ce we ed where Pog ie) Fas i we thet Y @ rs on 4
res [ae a me. 2S fever F5 eww : a rs a we wa ood Lf.
1 % ¢ 5 go i | OO Ui em yo at
" ie 4 ; "Con ", - a, 6 a 'eee, " . ke "
gy fe B. S 6 & GO 8 & GR we g g & Co og © vee
' ae ow fs ww 2 & mw DY + foe mB FP FS x oS
o Pra , et ' tee theo eee fees Cc ton ; po Crd "> % sane ifn
go PT <8 & OB mo. me BE ae OMe ea a anne: 4
a or a 8 46 se , a MESO £73 oe ©. ie
& wm © & ROU #& & & ge Bm Gm o 3 S i ge Yen
ceee £ S ee benee : Ly . "e, ne 4 Paws
Sp a ne & Ee - tf ras we co Oe w
Se ay Xe £23 tS ye at yee ean UES a8 "yn feew. o ELS oO : i 4 w A
nn oon a Z i é coe) ioe 4 an; a sis Sinee cS yet Gon
o : nn we OF Oe Faas a
G3 5 et cae ; wk, : . Ba en * ni wt Reco whee Ae: aa raid
arc! a a as 7 ty, eg Ra -
: OR : ten ie a << hed ee Gh ge pod a o
4, oy apo > 2 yo sy) we a i. beset 19%, we
ron ft aa OE 0 g 72 re go roy bbe, ars pay
, od & @ ww & G 1 ®@ FB bh
£ i we la 'ede yok tt a -7 face
Bee Seed wees To ae gS od om 8 4
on % wee ib ee iad iad £3 oh heroine m3
mn bod all bon eG bead ef cS a mw & oY
wot ceed "CS mae hee steed anne 3 'tn en
we CL MW Ne



The petition corning on for hearing, upon perusing the Petition and the
affidavit Tier) in support thereof and the order of the High Court, dafed
03.10.2023 & 19.03.2024 made herein and upan hearing the arguments of sri

JN Venkata Suresh Kumar, Advocate for the Fellioner and GP for

a

Carnnercial Tax for the Respondenis.

WRIT PETITION NO: 14767 of 2023

Bebyeen:
Mis. Vilay Traders, Sy. No. S41-A, Plot No. 34, Mydukur Road, industrial kstats,
Proddalur, YSR Kadapa District, Andhra Pradesh 516960, Rep. by us
Proprietor Mr. Chintakunta Subba Reddy.

Petitioner
AND

1. The Superintendent of Central Tax, Proddatur-| CGST Range, D. No.
3/918, ld OSP Office Building, YMR Colony, Proddatur S16260, YSR
Kadapa District, Anchra Pradesh.

2. The Additional Assistant Director, Directorate General of GST
intelligence, Visakhapainam Zonal Uni, Door No. 28-14-17, Suryabagh,
Beside Melody Theatre, Visakhapatnam 530020, Visakhapainam Pystvict
Andhra Pradesh.

The State of Andhra Pradesh, Rep. by the Princ ioal Secretary to the

tas

Government, Revenue (ST) Department, A.P. Secretarial Buildings,
Velagapudi, Guntur District, Andhra Pradesh. |
4. The Union of india, rep. by iis Secretary (Finance), Ministry of Finance,
North Block, New Delhi 1770007.
Respondanis

Petition under Article 228 of the Constitution of India is fled praying that

in the cirournstances stated in the affidavil filed therewith, the High Gourl may


be pleased fo issue an approm righs Writ, Onder or Direction riore particularly in

the nature of MANDAMUS declaring that Section aleve} of the GOT Act,

aur', is ultra vires, violative of Arilcle 74 af the Constiutien of India and
consequent tly quash the same or in the alfemative declare that ft should be

read down in so far a8 if imposes obligation on the recipient fo ensure payment

adentssibility of ITC availed by the supplier: and consequently set aside the
impugned Orden Org No. Y¥LOdO2-04-2023-24, dated TQHO-2023,
ano

B2, Sad,

passed by the First Respon

under the CGST and S6ST

without considering the detailed objections, case laws and evidence submitted

ings BY cpiox boa tivoes £ tes Mrnsiniac ety gy Rryees artery
by the Pellioner is violative oF Ie principles of natural justice, arbitrary,

eden wyfi hist Bee ntiaee anel Reead » eet e meas -
capricious, unfair, unjust, baseless ang peseq OF mere assumoions,
presumplions and conjectures, unreasoned and diegal and consequently set

aside the same.

Prayer amended/substituted as per © "ourt Order dated 09.10.2029 Vide IA
No.2 of 2023 In WP. No 14787 of 2022.

iA NO: 1 of 20238

x Ny ~ Pag ae ~,
raying thal in The cimmunstances

7

Petition under Section 1ST CPG is

stated in the affidavit fled in suppert of the writ pelitian, v © High Court may be
oleased to grant stay of all further praceedings, including collection of the

disputed tax, penally and interest, iny posed by the First Resmandent vice the

impugned Order-in-Original No. YL HAQd-04-2083-24, dated 19-05-2023, for ine

~

*

Pe wet aay VEN > ay een ey
Tax Perlocs April, O78 to Maren,

The petition coming on far Reanng, Upon PEMUSING the Petition and the
Reeds Sse ; . ' bh wf oasyed % ~t mt Sieh ™~ ; Aatos
affidavit fled in support thereof and the orcer of fhe High Court, dated

it Sefer? ae mo FYAy "yy Q sey Sed MYO 4 - AOR 8 i ony
46 40.9023 11.16.2083, G2.01 2024 & IGLOS 20es made herein and upan



hearing the arguments of SRIEG.NARENDRA CHETTY Advocate for the
Potitioner, SrhY Avani Kumar, learned Oentral Gavernment Counsel for

respondent Nos.7 & 4 and GP for Commercial Tax for Respondent Nos. 2 & 3.

WRIT PETITION NO: 14775 of 2023

Rehveen:

M/s.Prathima Ol MI, Sy. No. 80, Prakash Nagar, Kothapalll Post, Proddatur,

YSR Nadapa Cistrict, Anchra Pradesh -8163680, rap. by iis Propritetrix smi. A.

Prathima
 Petitionsr
AND
1. The Superintendent of Central Tax, Proddatur| CGST e, D No
SiSis, Qid DSP Office Bullding, YMR Colony, Prodeatur - 16260 YSR

Sadapa District, Andhra Pradesh.

2. The Additional Assistant Director, Directorate General of GST
intelligence, Visakhapatnam Zonal Unit, Door No. 28-14-17, Suryabagh,
Reside Melody Theatre, Visakhapatnam - 30020, Visakhapatnam
District, Andhra Pradesh. |

3. The Assistant Commissioner (ST}, Kadapa Circle, Proddatur-1, 24/558,
Rameswaram Road, Vasanthapeta, Proddatur, YSR Kadapa District,
Andhra Pradesh-3 15764.

4, The State of Andhra Pradesh, Rep. by the Princlpal Secretary io the
Government, Revenue (ST) Department, AP. Secretarial Bulidings,
Velagapudi, Guntur District, Andhra Pradesn.

5. The Union of India, rep. by is Secretary (Finance), Minisiry of Finance,
North Block, New Delhi -1 710007.

. Maespondenns

Petition under Article 226 of the Constitution of India is Med praying thal
iy the circumstances stated in the affidavit filed therewith, the High Court me

e pleased to issue an appropriate Writ, Order or Direction more partiouiarly in


oa mn
Pree. ws 03 ty on 1% wo or
soon ' a . eas " % "ts rane Me
ogee, ¢ eee boos Pa ad 4 ce one, "4
fn AB b: Se gs Be ee Y i we BY %
Le ae re wierd ices sn 'ems tae teen ce ;
m & & -~ & me Rm & SE w oe
re , aye ye GM
es rn mp mp OM ge fo me ey, pen
ne "td, . Bo te te
1 eR, ao mR we tt + fede "ie ae
we bed we nree 4 a gm, £3 eee peed a Kena ,
oy, i" te 7% torr % Snot : ft ne % oo fs ond
aa wh, Need w $ Sew Fe ¢ fy nt me "nd,
bane hove iy eee, 3% Pak , ot sere.
peer C5 edt laced ted ass 3 ad if aad Sead
tf, oye et a 'we hy a OES a
Ms 4 an a ae eM '
Co. m OG on Mw nn oe rae)
nt A) fied on we ° Fo es [ite aad s
ne cea See. bebe . oes wes es "agnnt on Dea
® ae fen fee od nae iA aft w isa on i
mo sO 2 So gm Bs o 2 a2
hare 6 $e G2 a aoe ae pone We, ae 4 >
weed ty ay al ae 76 seree nog Ay . teal
4 & xo ry Sonn a . o 9 ony recor A <3)
Cy ey BO we OB i a a) 3
. 2 2 gy DR we a ar or oo Meee on as
a ne an o 7 D6 oe ze
3 & & ££ 6 &@ ¢ FE rs " oo
"ey ee O va " KH <f Seow soon 0% "S oa 4
ON, fas a fh fan) ts ah rae ion seene yes
oNd ge Ey . Lb ey ; rn SS
eM en Fy ore hy fess e ree x. eg ews Ch
oy Soo 7 45 1% Lae C04 e oe Me, a. Seve
t . we a < 3 = 4 '
we C5 teed ao "an km % @ MB a
eee a a oo
yer 4 yo $04 we ING s $i : bore
tees x cs eines o. a uA ed '4 * f
oy OS ve oes on i esate i A we 3 a
ee wot abo. Het 05 "SG ry bere ov, 4 0S whe ord
sre, ser saleeh Me ue ger Eee .f oe Ps
WS in oan vp we, 63 tne CGR Bat ee
£3 oes Lod , is ch, {G a fet Vert
": my 'eee 2 '4 3 Boabe ad bon
a ~ Gee <  . a rr fen
i') oe me + Bad Kink - ger vot
iors ne is hee cy wm yon 2 %% oc .
ar os rr 3 4 CD mg eB Ce & Gy TF am
std z ene Seer he,
we , @ ff Be "fe nn 3 py
6 © &@ Be me be BO a:
fC fo rR ow EL 'net an OB
ae wee " th he 8a pe ce wr e ey ree] pe he GA
oe itt {iy re. a 'en vat ay ig
m % 2 oy BO G & 8 ® fri,
oe. 2m a en 4. oe thee Tnbpee
cor anes ped ee no "i
re gene aes yer teee ae rae) 'ieee aA] oy Nee as $06) 3
Ube : " ica re . een leet L io £5 a5) ve. 4
ir a ae an a a7 % co pe
% Fs | Be ag 5 ef og RB
BB bp me . £& & 2 em w& Be
in wan') a (ty Sm feeee i ae See pee ey
cf SBS © &@ £& BM & a are be
wore, nh, or AY rt bes, oer od fees Wed $k a3 "Fs cond voor ";
wt ye s ro S ry ye EO ora bed ie Sed os
e266 2B 2K SG OM » 2
on ood tis o vas 4 'Sh ht ae co parle, Be:
coe j mada we Cp nn an a
£ © & 2B BY Y Ye & 3 oy Dh,
Pe oa we Pe C4 pin ie ft oot n ¢ "5 rr '
food kp te mh GP SO ae oe pom a is? ee
An rn rn co ~  % EP . .
oo temre a I ewe feed baw ae Seno ead 3 pan
"fF WD , Fa SO © Gg Oo umm
onde wate er os wy . -- t few Sere bid ts aes 04
S GS & O ££ BG & i & & EF Bw oe 4
= o 2 @ oe
een . Oe Gi 8 8 2 Bo me ond ey
So te on ot en rn yal pa a gy wd
5 5 9 & me 2 OS & me
% z rant stow steed " few 4 2 Ly see ,
ne kane YW seen. eras a Bs 63 5] Sino
tome ag ced 90 wo + i me i een
H A trot a oy ': v4 7 Cs
2 fe B @ & ge BON 8 & © Q
re | og as if (nn Bowe ge
thd : be " foe ? , 7" O4 ng on wdeve & eg
a nes a te ocd an i -
taowe fh Ms a, , oon na 43 ee "hr
ay ions ee wae Ye rod wo tA RS ED oA we Ry om C3
tL BoA Son Teck on o. & cS on. ~, pe read x pd
2 > # @® = @ & B & & 1 & @ A
En» = 8 BB & 8 2 2 8 8 & ey eet
as a a <r oe .
woe vows



EE

ce

The Petition Coming on for hearing, upon perusing the Petition and the
affidavit fled in support thereof and fhe order of the High Court, dated
49.10.2083, 20.41.2082 & 19.03.2024 made hersin upon hearing the
arguments of SRIG NARENDRA CHETTY Advocate for the Petitioner and of
SRL SURESH KUMAR ROUTHU (SR SC FOR CBIC), for the Respondent

98.1 & 2, and of GP FOR COMMERCIAL TAXES for the Respondent Nos.2 &
4 and of DEPUTY SOLICITOR GENERAL of INDIA, for the Respondent No.4.

WRIT PETITION NO: 14805 of 2023

Sehween:
Mis Sri Padmavathi Venkateswara Trading Company, Door ne. 5/528, Madhur
Hoad, Prakash Nagar, Proddatur 516360. YSR Kadapa District, Andhra
Pradesh, Rep. by its Proprietor, Mr. K. Surendra Reddy

Petitioner

AND
1. The Superintendent of Central Tax, Proddaiur! CGST Range, D. No.

3/916, Old DSP Office Bulld' YMR Colony, Proddatur 516360, YOR

KADAPSA District, Andhra Fradesh.

The Additional Assistant Director, Directorate General of Gs

Cf

y

intelligence, Visakhapatnam Zonal Unit, Door No. 28- -17, Guryabagh,
Beside Melody Theatre, Visakhapainam 930020, Visakhapatnam District
Andhra Pradesh

The Assistant Commissioner (ST}, Kadapa Circle, Proddatur-1, 24/08,

fan

Rameswaram Road, Vasanthapeta, Proddatur, YSR Kadapa District,

Andhra Pradesh-5 10164
The State of Andhra Pradesh, Rep. oy the Principal Secretary tn the

by.

overnment, Revenue (ST) Department, AP. Secretarial Buildings.
Velagapudi, Guntur District, Andhra Pradesh.
-§. The Union of india, rep. by its Secretary (Finance), Miniatry of Finance,

North Block, New Delhi F7OH004.


, vee, spree, ge - pe rege % 43 ED th OTF
in ee Ny Co mes OE OG A ee ek
gs iy me oe Be og EP oo be og fe EB See
: a ve 4" ee wee pa aan bee, Nc
fod ke ra A 2 Apot a oy ae + £5 se os poeens os $ 3
wen ent gone £3 we grrr Wy 6% ian a tree ee Co 3 . ong whee. heed bedone
by) ined 67 gee Noy th gad ok in per hes) eae ae) o ved
, LO cape eeeee = oe J of ad vec! : Seer or 4 stone :
"he an S we TG Og Cn 2; a > a oe on a Sa i aan
rad coe we a <5 nn 90 SE EY yO Sg SO 9° St SO oe on fe fee
yen wed wet e3 oo Pes yer 7 neem F4 veg rs on Bi a peer) bese) "peat
e , Zs e 'et on oA. pet oe SO tat it a as om sad en Hint Pisses
ma 4 *, oven aed % ne $ pose es 4 a lh '
[om me f3 apes "-- us 3% ¢ " Men ae Oo ; ee whe " . tne
fee wh ES ; 5 , wt ogy gs Beat rm nr? nA
ie Ch. pe a a a SS oe we
ha os, rs ene saa * ; Be 2 . rs vA "9%, ii we
re oo 7 gee & Hs ee es os , Ef oe A
o 5 rer . - 'eae "2 o 4 = LAP vege enon, re y
: B " a Se B a td wo i & ds sy 3 heh be @ a
< Toes dane poe Pe von ad sien [$94 es ww nap aot mw re ex ae a) 8) 1 mf
, ® & a PM EC mom LS Om % me a
w a ron, a ae we me pce gece By ene Ce ae) 6G fi Ly Set
peek Soe wot g bod cs "ns m3 we a] fe ad "ve i a eb on, A
ae em ew Som BE ote SO res a Gh fn Ee OOS
a 5 ty «SB fee mi Ye % a a
cn 7 4 SS OO ; ans. AE SR ee} , MS rn +
re on a = a Bt eye wa xe be on ene Sore vane %,
CO aE ; me GD C # 3 os Ve me OS CHE te OD, ae! «6
we nef nag ve OE NE gee en ; '¢ a teve a
: ke D we 3 cs TSG ae 5 wa fe 'eee coos) er A
8 ee BO eB "es nr ae and
im 4 len tee ot ' " " me = - Oe a or
co & fb Om FS ne ee ee ee s an & & B&B &
wm Od pos a nn oe) m Be aang Ch pe gS
Bee G2 Be ev SN OB eo 2» RB "Bo-t a a a
shot 5 " thee . oo ed tees ih bene tf 3 4 ore. % i
me tS bon ws "tee per gen i i633 5 is] Aon va & But as) "C4 oy us sane we
spe 4 a tt aa re Inve. oe ers % ie ¢ , og io 4 vipes an
we Py £ wo ry LE Ph Re bor 'e ~~ 6 SE
ved TER aga ih wien nt het ewe - fone 7 ad 3 as" C3 ee ae aon fone bee Naat
te thpro. rad 2 ong oe oe tee 33) oad vee " 14 PP "ned oy tah o% Whee. ee a
bes g ten seers Pagal S. ¢ 7 4 Sete f tg 2 ¢
Lo whet ap agree we be pth Me a Se tee Bon $f Need npg oy Sooe
oa ed oe Cp fae C3, ae DM - ge oe iT pa ; sheer as " oe
ve oa te 3 ug open vn yh beeen , "ope ry ros pa oy tu pe] bee
£5 (oye CH 4 2 er ne fe i vag wh ee pete, os
or > Sc SS wh cd th um ge iy
es Lf Sen wes hoot ra, " 4 0 we "ge tet Ks ne 48% " ag ca)
fn a Sed Set 483 ee oe nd a it 0G vp ty Pr oe mm
mm oko < toe pe ws TS oo 3 ih "oft ooh EN itt cee
store 5 gem oe feve 5 ue a " ing voce, EE ih Lo a OS "ee om . is
veeck hh o a fe ve an 4 yi bec t ie tet Neh rm rhe oop 1 os es heed
ao be, 4, - ee on a whe 5 Gees 4 s aa ' hat
mors ih font a oor He den eke fn So faae vA ae; oe gen yee ge vpn
Fae hed ood tS en rs wn mo vier td "nenee @ £5 St voor ' Veg Mh ira
" wy cesee i : vey _ . fon * wre bane z no 4
wy PS or OO ame me Ge Se ane a
on om) ped ee) pe r% feet? oD fy eek & pe ne 6% re 8 e
isd re fede egy on wt, boee ed 43] we, weote $3 4 fy 'ert pea rs
ag eee oy CS a fove pe ae: moon tp ee ea td fs : ty , ms fey
¢ : fen, fore fr we - Lead wen 4 et feee any ; 5 . won
« @ Bm & © # 2 8 @ Bh #2 Be B Ge GS 6 Boo &
®BB9 EES EB DE BE BE = = % @
Aa ee 0 cs me (Deo 83 6 © 2 we "3 ¢ we mS
fo ee OE OH, eT EL ge aE $5
OR OE OES "w 2 ep eB Om ee OSs a ©
xf 3 we ef ee oe 3 be MS SA pen oda me: o CS " Pe iB a %
wy =~ i wo Ee pine, inh stents gw i) oe i fy we EE
'ere " as aa LD sheae ' os / 4 Srae need or yoy ; Z 3 od yee Reed a Co pot
m 4 a a rn } ie <a A: ey: <5 nora ee hd Sey wae
o z a mF : if 7 : Sa s ne: ¥
TW & mt 5 rr rr 7 ne be go A vg pe EE ea) tea gs
/ * ' 4 he uy , a " fens an +m oS wc r : 3 oy F one
oe OME x Coan ior a (re "ey AL, i ~ nr <s) ; 5 sea id a ge
"4 ae ? a oF ex La wwe Sino C8 £ to al he a4 4 a ose x
wont tt Min ye on x. WS A ie A oat fs od oe
we oe £" x yee 4 o. 'nel Pa @& gh 7 ioe ms us [a ond Gnd oO. 4 8
Lo ras Cpe rae Soy pet ' Sead pe AE we, we mM Pat "4 Se geet
? > ne a a Ce a or rr aan" ne an ? mobs Cs a
2 & nn a a' we gS a Sy a gs s oS Fm VM &
Bok at £3 4 pees re ", we co paces tooo ° +
we OTR Gg Me ey "a 3 mn 6 s Re yd oc nS wo
eee $53 Son Bb pera m head fs , 4 4, re "a gen % aM ~~ Seve 47
2 & © 5S » 3B PF pep & & ™ & S OS © sx Be sat ab & Go
i 6 @ @ B & 2 © 6B 2 mp  ~ gg BS fk ss vam fo, fo oY
"au Bos Be ye 4 & be Roe FS By 63 er 2 &
ee pe oe Sa RSE ica mee OR
£ oa. wo © ff ¢ Spey = tS my 2
to ra a Os 2 ons Se "ES ; cee)
» : & 4 oo, ee wegen, os aX] one Tne hen, oS, t ie one See. eval $
a te ee pe s 2 4 &
Pssst Ba EG Qed as love o ia vane oh. wed S> bot 23 Sede Si womee - Neat fed eens

for

~2080

3

¥

~

o
x
*,

gO

*
ce

ed 4

v
N
x

3

.
De

o


Dae

GOST and SGST Acis, 2017, pending disposal of WP 14805 of 2022, on the

fle ef the High Court.

The Petition Coming on for hearing, upon perusing the Fetihon and ine

ra

affidavit isd In support thereof and the order of the High Court, dated
19.10.2023, 20.11.2022 8 19.08.2024 made herein and upon hearing the
arguments of SRIG NARENDRA CHETTY, Advocate for the Pettioner, and of
SRI SURESH KUMAR ROUTHU (SR SC FOR CBIC), for the Respondent
Nos.1 & 3, and af GP FOR COMMERCIAL TAXES, far the Respondent Nos.3
& 4. and of DEPUTY SOLICITOR GENERAL of INDIA, for the Respondert

No.5

WRIT PETITION NO: 14847 of 2023

Selwean
Mis.Sree Vamsi CH Mil, D.No 5/050, Sarvireddypalle Vilage, KMothapalis
Panchay: at, Macur Road, Praddatur, YSR Kadapa District, Andhra Pradesh,
Rep. by iis Frognetor Mr. YY. Chenna Redely
Petitioner
AND
1. The Superintendent of Central Tax, Proddatu - COST Range, DO. No.

3/818, Ol DSP Offic ce Building, YMR Colony, Proddatur 816360, YS

Kadaga Distnct, Andhra Fraciesh.

2. The Assistant Commissioner (ST), Kadape Circle, Proddatur-], 24/560,
Rameswaram Road, Vasanthapeta, Proddatur, YOR Kadapa t Distniet
Andhra Pradesh-515164.

The State of Andhra Pradesh, Rep. by the Princinal Secrelary to the

7

Government, Revenue (ST) Department, AP. Secretanat Buildings,
Velagapudl, Guriur District, Andhra Pradesh.

4. The Union of india, rap. by iis Secretary (Finance), Ministry of Finance,
North Block, New Delhi 1700074.


PR ot ft th z
225 OF uy

Batition urder Arichs

bo
,

Respondents

2
Wd
o
4,
Be
oa
B
fe
ot
®

in the circumstances stated {n the affidavit filed therewith, the High Court may

he pleased fo issue an appropriate V

the nature of MANDAMUS declanng B(2iic} of the & 7
2047. is uftra vires, violative of Anicle 74 of the Constitution of india and
consequently quash the same or in ihe a Hive declare that { shouls be

se

react down in so far as B imposes obt

of tax by supolier fo the Government anc further obfigates the recipient fo very
acmissibility of (TC availed by the supplier: and consequaniiy set aside the
impugned Order-In-Onginal No. 4 LO408.03-20288-23, datad Q1-e20e3,
passed by the First Responder for the Yax Periods Novernber, 2017 to
January, 2018, under the CGST and sc Y Acts. 2017. which is alsa Hiegal as
i was passed withoul considering the deta fed oblections, case laws and
evidence submitted by the Petitioner and on grounds not mentioned in the
shew cause notice is vidlative af the principles of natural justice, arbdrary
capricious, unfair, unjust, baseless and based on niere assumMpuons
vvesurntion and coniectures, unreasaned, anc egal and carsequently set

Prayer amanded/substituted as per &
No.2 of 2029 in WPR.No 4847 of 208

eEey
» ren

IANO: T of 20e0

Patition under Section TST IPC:
the afidavil Me

grant slay of

ae
ec

stated
pleased
disputed fax, penally and

Imougned Orderin-Origin

s fled orayil

f the writ petition, the H

art Order dated 09.10.2023 Vide 1A

the

igh Court may be

yg thaiin circumstances



SSS

Tax Fenods November, 2077 to January, 2078 under the CGST and SGST
Acts, 2017, and pass, Pending disposal af WP 14847 of 2023, on the file of the
High Court,

The petition coming on for hearing, upor perusing the Petition and the
atidavil Ted in support thereof and the Order of the High Court, dated
VA LO0eS, 11.12. 2083, 02.01.2024 & 19.08.2084 made herein and upon
hearing the arguments of SRIIGNARENDRA CHETTY Advocate for the
Petitioner, MY V_AnH Kurnar, learned Central Government Counsel, anpears
far respondent Nos.1 & 4 and Governmert Pleader for Carmmercial Tax, for
Respandent Nos.2 & 3.

WRIT PETITION NO: 17785 of 2023

Cetween:
M/s Bharati Airtel Limited, Next to Rarur Vyshya Bank, 30-15-150/1 Wards No.

oF

2?, Dabagardens, Visakhapainam, Andhra Pradesh 530027, Represented by
its Authorized Signatory, Mr. Raieev Fraveen.
_ Petitioner
AND
i. Union of insia, Represented by fhe Secretary, Ministry of Finance
Deparment of Revenue, Government of Indie North Block, New
Delhi 110004
e. Stale of Andhra Pradesh, Represented by fs Principal Secretary,
Revenue CTH Depariment, Secretariat Velagapudli, Amaravatt

Goods and Services Tax Council, Through tis Chairman GST Counnil

td

Secretarial Sth Floor, Tower {], Jeevan Bharti Bullding, fanpath Road
Connaught Place, New Delhi-? 10 0014

4. Gantral Board of indyect Taxes ard Gusioms, Through its Chairman,
North Glock, New Delhi 170 004



Ti, ponoe Y L CS " Sece Fad " Ay Pe © ay a age van oe
Ge a3 ££ 8  & & te i yo DP tH A me & BS Bog eye
: i foe Pt aes So ES ae Ls oe ¢ 4 MEE cn fas te gy fe a # my eer
come EY wo OT 5 rn rt mre nn re Fis so sg 0 re ae wip Soe ht
. ¢ Bs 6 ToT . po ' ne: eat at i soe on dl bon %
% Cc & oo a7 Qs lene ae oan Sree Ay, 'anaes hong "f, pre Sw. peer oo yet % tb we. " teed ceva
wn bee, . oo ye 9, oa a $s Tee 1G ae we feee. 'S Y a neee wpe
oe fai fee ech 57 hod b $e Feed \ nee eeeee ard ted a eo ttt 7 : Aeot odoee
wae an £ be yen M4 aon % he, % ded ¢ Sees or a 'ee
ve, Oe Bob Es Lo EA ae n\n O06 aso @ & bee oc
so era iG o oe 3% Ch een EB Y frome TS 43 on rs 3, AB vere gee
& oA & & ns pn ne oO £ go fr Ue ie oa
Tr were yee eho 1G Ge see aot Nabe tba % ry os A < ad pe rr Or a ee com eter
a, iA use a vison, Ae) £4 oye ore 45 DA phe 3 ao "2 fen chee ae fg tt ed oom fest oo
etn oY * ne wae ye pe a , Be Go. Gow  s 4 [on i poe
To i @ ee ee EA cece 5 Oe GS oi) en ee ees fe
'padre é sone "A x - we " thd Meee eee uh deed i, eed pote
aoe tbe " Feces ' apece et oe apeee ae on, "Ct pad 7s %
ig ae eens, , bees 7 oh ye ied Led " A a5) ead 3 faeeeg
' oboe z , tp 4% eee see. oe pane
oo ee feewe ine CL ae oon , te ye, ME ee BY a peo OG
wa oon Po y Os tee od lee SA % % a3 Bi 4 er We eat ne C4 tA wr be cai ib
G a . rs 2 6 8 OY G6 BA DB rn A oan ns. bebe Soe CATR.
4 ry cee thenet eo poo te np tee [e8) tat bees © we cee , "ot . woos vein
tC nie i |G " oR ce or EE ok fo + T SF Be ye 6% Se, steet
ee oS an ts "Ee rhe wy? Ned Seve shot "or Sere Meek oft 4 ~ bees (% caw) reso ra 4 "Ee.
x ¢ hee es Oo ] Fe © gf 4 me a a baat here ; mo
- fd 5 es @ € toe @ ™ 6 & at ee & 2 © a) a &
0 , : j ; cf , wae iy
So oh % 2 ae & & & mS 8 CE fo wm, be ans?
3 ee SS pon, eer nn OF men eS &s ay fed ty gC 2 ao, ae "
F . whew " yet pnt . 'eed re A 7 tA nb Sab 'a
i ome pe é 4% S Sn nc nn ce $ £5p oe a : Sa
wh | rye, =€3 mn wy om , Se . a2 nat ca! Lm + Ce Aro
ee Sadi poe cr oa boos Co oo E53 ro es ae ~ , 1 ce 4
i ny Sone a fase t% "se Lt ae 4 Sooo vow sea oe Save Lf y (oe) C3 ad bape
ad the on mh, 5 555 ye tf fa) or om 63 a ocmmnaerr pe EN et ron > ra woes --e
iw Lo rr on pers % roann aed & verre aot uo) fece ee te {3 a: ia eS Eee eg
ee BES a oye Boe OO EO, OR OB gg Go 8 Ds Bo os te
- ween ve we "eo vrene e. ee Apot t Lo eens 59) rr 3 Ge - ys <e ced
a BB 2 @o 2 6B 2 2: ee ee RES So ns as a
"eer pera veod, Note thy 4 sere wot 4 ood, Fag pee 30 Pg 43) "pres. - ge Bok GD c oe sree CG
[) sect aes sy yo a vet " ogg " lesan whens = creat f% toate? % isos : oo Sade on
a ae ad ti iM % eens LA $4 » wn teteee us ' whe Naat is : font tee bees 3 Godbe
oe Sale ESS ea oy mm A Oe co or an er: ey 2
6 be tke az ig 8 & _ cE Bow mo te & a
Sree. we ott, 2 aie Cs ihe oo \ . rai ie bee. An cS 'bs pes i Seve f
a? mr a ~ " Gg "~ 2 8 & ew goof & oe me mR & ry
OB RM ry SC co - ue uo ES A en tpee (<p a eau os ns «a Fp tee
Boa; bide, hp othe freee. th 4 ae oh ae ae is) thn bern £38, f "pee ey vad Ss oes 5 i? vag
ae Lhd pesados % ab 4 iS $ fay) i 1 el tA ee eed oO i "ye A;
ms noo "4 ht ot £3 ae a rs on Sa a Hs
48] trod 6B of a rn a? " Fe cn eS or '4 i ie 2 wee YS
weed - pea ne none ONS on a id bo on ye he Cy nai ie eS yore ~ Af ceed eS oo weees
A 2 tb ; £4 . an 2 we in a loon oe ie he re a aed a : oe We gn
rn in sed 48 a <A i ee ee TEE sagem
oo L oO ow Stee CE en tt wom OD or
tes o3 6i3 ye an wm wey we Af a cy Cy So eyes tes, oh gp xg whe soapy ra m5
es ry Sesed Love atece oon a8 tr in xr po ot Gee raed o Neer d pa ton, wy tat we us
re ft te i) is A ce Sr = we "o3 he, wm fe a
'ws Pas ee ene -# rm " % me *, eae vs
wom 3 BP gop 8 Ie Rm o«@ 2 se Be Pw OC ne.
, ea ' bewe %y ad 7 's on Z in en paeren 2 are
i a 54 ui ee & he, ia A, Be eee Ny is a ney C3 ad a 6 anh 3 "eee ee
aa oe ae . ut 6G 1 tate bees Bolt nen 60% nr irae oo a oes yer frome agree eevee ed io
nen EY ; od g ve 'ane fogs or San ne an t < Cy EG 4 , um
ae ie dove bow £4 wen " ry a et ed Y
xo yo choco ne ae oS La Mtg ca C4 wet ood a) noob at z ' re "ry ' ede
wonoe Seve $45. Seas. 4, oo a3 wes gs HS weet hoo aotee be f3 reve A) a ¢ fs ny
BO mm ber vote » " Soe em Oe 7 ln " tb od
GS ¢ Eo. ie % Y a a nn a rs oan aoe &
"oe B&B & % 6 2 € & &§ £@ Ss ¢ eo "- BE « fb Mm a
mi, tebe ' "e Ben hey a a aS beg fe ~ ie : '
me ey a: nd ee me fs ~ 1 ff 6%
et wee "4 a rs Ee fe. A ne "ot 1 ME BS " pas
wi , ord ; che kd oS OO a ae a co fo ty OE hee a "ta -
0 ah x4 oad bee ben fo ae Oh, ao
- : ew TY CoO
L 3 id

OF
YE
4
a
e
fy
2

er
a
H
lex, £
oN
2

5 cr ° hee
% 2 fee. a j Y B os whe - res
rn a oO en a re OC, oy ue ne ae
cee roy) - on age aw? wor oe 5 05 ~ "on, " 4 7 Ee
at ap. os ce ate oe en ween de
Spee ae) th io es ae see oo pm oe teed fre one ee us Fan pe ft
et tm 4 Se EER te ee egy ws a5) w & A, '
we wan) 4 a 4, me -: Phe * . g
ts as aie) fades rs OA OG nat we Co fo &> a5 (eee gen i a B

>

i
Apart
2
&
af
A
Fa
Mi
%
cl
Co
"
MS
Is
'
3 ¥
x At,

&

CS

g
3 ¥

Q
8
Act,
oo
a

5
g
Fy
n
q
a
a
204?
cay
2u}4
ig
'3
i
Ys
CNS
§
LANo,.? of 2823
RB
a



sunt may be pleased to stay the operation of the order passed by Respondent
No vide CTD Order No DIN 3771042443522, dated 11.04 2024 and dire
Respondents io not take any coercive action, pending disposal of
WOR_No. 17755 of 83023, on the fle of the High Court,

EPEC PIED IDET ODED ODE TOPE PO

aS

a

affidavit fled in support thereof and the orders of the High Court dated

,

26.07 20238, 24.08.2023, OG.10.2023, 27.71.2023, 23.01.2024 & 19.05. 2024
made in LA.No.2 of 2023 and upon hearing the arguments of Si. P Badrinath,
:

Advocate for the Petitioner, Sri Jupudi V & Yagna Butt, Depuly Solicitor

General for the respondent Not and of Advocate General for the respondent
B

Nas.2 io 7.

Between:
Mis Bharati Airtel Limited, Next fo Karur Vyshya Bank, 40-15-150/1 Wards No.
2?, Dabagardens, Visakhapatnam, Andhra Pradesh $30027, Represented by
its Authorized Signatory, Mr. Rajeev Praveen.
| _ Petitioner
AND
1. Union of india, Represented by the Secretary, Ministry of Finance
Department of Revenue, Government of India North Block, New
Delhi? 19004
@. State of Andhra Pradesh, Represented by its Principal Secretary,

Revenue CTH Department, Secretariat Velagapudi, Amaravat

3. Goods and Services Tax Council, Through its Charman GST Couns
secretariat 5" Floor, Tower i, Jeevan Sharti Building, Janpath Road,

Connaught Place, New Delhe 1] 10 90%
4 Central Board of Indirect Taxes and Customs, Through ts Chairman,
North Block, New Delhi 110 007



a Ls 4
, Bf "+ eet
: oan ¢ rea" Shee $3 ~ ah 4
: me co i Be & 2 6 & t @
Coy nano ie cc beene ee pe i Sas om vot "re (4 %
4 % a £ - * A % vape? ,
2 aan on fe eg gO ae
mS me ve, & ai rr? rn
oe SS © sr or i a an
on fone Fook ger gree hove ot ats ae ee we
ae 6 tos Bo OTR ea, ES a j "
een % on nod ocr a. nr on % 0% iG Ve apee vapen
wu, Son Sado dad re Cf an LJ oo va d C5
ae ty as Wigon ies] 0% ei weed Sag . is "en 8
am as shoot er on ws bron med whet " ae 3 uy ie
OE : Bon oo fa) rn tong Luh otne wl open
2G m ts fe y a nn a oy te
on at aes wlhes in ft eheee £5 nel Cs fat a4 shock
fo.  G Gi tae 9), © oe ; "we
= ay ae wel ee ns 2
i goo" Og ER Ee GG oe be
Mn gm we wl ns Be 1 Bow . Cho ogg Bs
ae os we ee seaie we $e 5 pe . C8 tee
gr OM. ce +3 G& . O06 G wm ne ve
o 'es ie 3B on en eee] ae a MoS and "Ps
a "ee psa cas es sn (fh ieeed poe ee vote ea
we QD a Q o nn aaees| ns
or Cs ed oo weroee we oe foe oe oes Jone
1s , ce meee oe wy, eh | 0 CES ' Bote
th 6 wheee on we higere a we ee We ¢ ¢
5 M rs, GS oe tS a 43 : rs . bed
os on O74 pon af [ey Seer SA oe Lf ge rs ag pee!
ES St bose OED * ab 0 hs ; F Ai ne
ea be aa con Bo ge Sece bees ae LY pee owt LTS
oo coe S & oO 63 wr ky
wa vem gene is ¢ . pores, & taped ' a ene vest
: win Fi en : bones ot res, a ees . th fo.
'en, Mon ha ee § song ona a aw i ¢ es ;
on rn or if te te ee OF
i ns 7 sod cae ys oa fe. oe om ED
pom ¢ 4 Me 7 "soe 7 orn am
a ae Cy aes a eer nee a Tm
w fe _ bee ma te . 8 oy z i
me ee, % an ar ad LE Sek
a nn, oA (3 CE OO --
eee . one ve oer, x oc ; "hee segen
os ano a ay Ene 6B oo
' ' ah} baer ' ro an ia w0egg 4%,
at ERY wee me wo da tS he OF
bdo 4 ' 5 eee in on 4 : tena.
£6 ri 4 & 6 & Ob ff & Gm
fe Po a ; pee Leper £4 i" . n ae .
af oS ies bee 'eee z . s82 asd Dobe A 4 a 4 -
iss) "-- iy a mo ee ae 1% ied +4 "C3 La
' a Ge on en a £0 "ot go Sone fone $2 os pa Waa
i sees P ' ry, Sie Fox A oye
3 ix £4 oo Pade ry Fa] re 63 tao se Co iD
me Pas a) a; ann rs OO oa
boo, len ee tH See £% fb CE nee oh, S -" se
oC GB - & & oad 4 ee in
oe ge Fn ee iy
Be nape on po oe ia we é tA ye renee, poe A
ese LP en Sew thy weeee the aoe +e inet oe a bad
Sut ee ne ace r% obeoh i'. Ay en £6 '. 4
iy aan ooo SS oe @ au tS a or ee
$3 wey te ard tees Oe wok ies % hott Ct
co oe rs oo ben yen we Soe Lt om Be rd
YP oe = be Fy -- OM me Oh
2 Bee 63 i oA . hn . ® as Pa xo3 a % wh
aad fs an ie Soar wee 4 ih nod a "Bs
= wi & Sa ee oS G3 68 & 3 (3 Se &
be Ge " ied ie 1 nn or 4 x ne if
& ke é% tt  *« "ORG , re eo mm ? as Bo"
ee ee me pO ETS in a nr ano)
£ - ay lexi 4 Ce mh, wa pees KS aad Jd " "< SS $57 vo
'ned on a ag GS . % we ohect , reg 1 Heo " i ° =f eet ioe, an oe
bee eden . fe if 3 poet ' See ; ' 'nl, oP ry on
no se, ifs ar a an am 2 Y ms 7 L & *# & eae CR org
a @ & & © & x Se we OO Seem so,
= G8 © moet as GS fo pe te wf rs. id a
i © Sco 3 Cy ee oy ns nn ee ceed 6 ce 3 me
Ce el me ef C2 Lb bee a © > a res es mB 6 « & on
HS ~ $8 @ - 2" we ee oF 6S 2 oe S
. : a ae eeee wa 7" ~ ot ra F geeg rs 1%
eh wo I mR 8 &¢ o B® ©» € Se Ew Be eR S Q &
ee a3) "a iad ove ra Maas Pd ~ m7 fou rg o a > @ "ke
cd on "a vs m ve ne rhe
hee toda wad oo. peooe tn ad tS mG -- ah S34 rae aad Fea fens
ce @ @ AS 68 ee SeegeE BER SB
oe 4 ie we pos f A en i Fo oder 7 os :
ke Gt tb mM YE HW


i A.No.2 of 2023

atition under Section 181 CPC is fled "ne that in the clrcurnstances

stated in ihe allidavit filed In support of ihe writ pet tion, the High Gaurl may be

oleased in stay the operation of the orcer ese °y Respondent NOY vide

OTD Order No.DIN 3771042343522, dated 14 04.2023 and direct Rospondents
778

ta not take any coercive action, pending dispo osal of WLPLNo. 17756 of 2025, on

the file of the Nigh Court

The Peition Corning on for hearing, upon serusing the Petition arr the
affidawt fled in sugport thereaf and the garier arder of the High Coun
dated. 26.07.2023, 24.08.2083, 03.16.2023, 41.2086, 23.01.2024 &
49.03.2084 made in LANo.? of 2023 and upon hearing ihe 'arguments of SR}
BD BADRINATH Advonate for ihe Petitioner, and of SRL JUPUDI VK YAGNA
OUTT (DEPUTY SOLICITOR GENERAL of INDIA), for the Respondent No.1,
ADVOCATE GENERAL, for the Respondent Nos 2 to 7

WP NO: 20186 of 2025

Between:
Mis Arhaan Ferrous & Non Ferrous Saiutions Pvt Lid, Nog, High Road,
Santhapeta, Chitioor - 547001 Rep. by ite Director Mrs haik Rigwan
. Petitioner
AND
4. The Assistant Director-3 & Adjudicating Authority, Directorate of
Revenue intelligence, O.No. 59-3-8/2, Musunuri Narayana Street,
Mogalraiapuram, Vijayawada, Krishna CHetrict, Andhra Pradesh
> The Agsistant Commissioner (Central Tax), Gh iMor-1 Range, Trupath:

DHVISHON.

Led

The Principal Commissioner of State Tax, Government of Andhra

Pracash, Kunchanapalll, Andhra Prades gh 822901.


Amaravat
LA.No? of 2023
8
0
idavit
&

disputed tax v
3
&
Th
Pattioner af

Retween

g
og 47% oy bee FRovod we fovwe oe
ot aL od en ewe a 4 teen
: a 8 OLS A on fe a OG
iY tae Mon her & we MG,
ge ¢ us ners bed yen, $
me % o Oo RB << £ Me

Patitioner
AND

Gaganapail,


LEPC PEE ITPE IEP OR EE ETTORE SOIT ISS ISS ODDOOSED

toy
Lae

7. Urdon of india, Represenise by ts Secretary, Depariment of Revenue
North Block, New Defhi- 1700014

Central Board of indirect Taxes and Customs, Represented by
Gnrairman, North Block, New Delhi- 170004

3. Deputy Commissioner of Central Tax, Central GST Sub-

Commissionerale, Nellore, GST Bhavan, D.No 24-7-205/27 Plot

{3
B

isth Road, Magunia Layout, Nellore-5240093, Andhra Pradesh,
4. Deputy Director, Directorate General of GST Intelligence Visakhapatnam
| éonal Und, Door No 28-14-17, Suryabagh, Visakhapainam-5S0020,
Andhra Pradesh.
5. Senior Intelligence Officer, Directorate General of GST Intelligence
Visakhapatnam Zonal Unil, Door No 28-14-17, Suryabagh,

Visakhapatnam 950029. Andhra Pradesh.

& Assistant Cornmisioner of Central tax, GST Shavan, Surnool Divis
Near Ghidrens' Park, NR Peta, Rurnogdl- 578 G01, Andhra Pradesh.

Y. Mis Panyarm Cements and Mineral Industries Limited, 30/725,
Bommalasatram, Nandyal, Kurnoo! Dist, Andhrapradesh 518502,
Represented by S. Sreedhar Reddy, Managing Director.

§, BDO Restructuring Advisory LLP, interim Resolution Professional BDO

india LLP, Level 9. The Ruby NW Wing, Senapaltl Banat Marg, Dadar
(4) Mumbai 400028. Reoresented by Bhrugesh Rarneshchanedra Amur
Respondents
Pattion under Article 226 of the Constitutian of India is fled praying that
in the circurnstances stated in the affiidawil fled therewith, the High Court may

be pleased fo issue a Writ, order or direction particularly one in the nature of

WRIT of MANDAMUS declaring section 18 (2) (o} of the Central Goods and

Services Tax Act 20717 and AP GST Act, 201% ee the impugned
praceedings 27.04 2023 in CNO Ne NUR-DC-01-2023-24-GST passed by the
3" respondent as illegal, arbitrary, unjust, improper and violative of Articles 14.

Tet Xo}, 271A, 265 and 3004 of the Cansttution of india.



Main prayer amendedisubsetituied as par Court order, t223. 99. 2023, vide
iA. No.2 of 2025 in WP No 27081 of 2025.

IA NO: T of 2025

Petition under Section 181 CPC is fled praying that in ihe CUCUMSTANCES

x

sated in the affidavit fied in support of the writ pelifion, ihe High Court may be
leased to suspend the aan ings of fhe 3° Respondent dated 2? 84 2025 in
ORDER IN ORIGINAL No NLR-DC-01-2025-24-GoT on the pe etifioner, pending

wt tow eye y ~, bal BST IAW ae TES . ti =e if give LEAH a +
disposal of the Writ Pelition No. 290384 of O28, on the Ne of the Migh Goure.

34.49.9023. 2G.77.2088 & 19.03.2024 made herein and upon hearing ie
arqumenis of SRUM VOLK. RUMAR Advocate for fhe Pastifioner, Deputy Solicitor
General of India for Respondent No.? and Mr Suresh Kumar Routhu, Standing

Counsel, for respondent Nos.2 to S.

WP NG: 21639 of 2025

Rohe:

Ro & my

Mis. Delta Steel Structures Private Limited, Sy, No. 83 io 89, Tadigotia,
Mrignapuram, Kadapa 519003, YSR Kadapa GO "istrict, Andhra Pradesh, Rep.
by fis Managing Director, Mr N. Rajasekhare y Reddy,

Petitioner Petitionar

AND

1. The Sumerintendent of Central Tax, Kadapa OSST Ranges, O. No
1i8553-1, fo Floor, LKR Towers, Rakv Marg Road, APHB Colony,

Waciapa, YSR Kadapa Districl, : Andhra Pradesh.

po

oat Cree % "> ae ft wipe soe say Fa 3 ¥ o~ ' RAY ~y
rhe Linton of india, rep. by iis Secrelary (Finance), Vim istry of Finance,

Ry ?

North Block, New Dethi 770007.



. Raspondents/Respondents

atition under Ariicie 226 of the Constitution of India is fled praying that

n the croumstances stated in the affidavit fled therewith, the High Court may
be pleased to issue a wri, order or direction in the nature of MANDAMUS
declaring that Section 16(2Mc)} of the GST Act, 2017, is ultra vires, violative of
Article 14 of the Constitution of india and consequently quash the same or in
the alternative declare that if should be read down in so fer as & imposes
obligation on the recipient to ensure payment of tax by supplier to ihe
Government and further obligates the recipleni to verily admussililily of PPC
vailed by the supplier and consequently set aside the impugned Order in
Original No. YLO4(4-24- 2023-204, dated 31-07-2023, passed by the First
Respondent for the Tax Periods April, 2078 fo March, 2079, under the CGST

and iGST Acts, 2017, which js not valid and Hegal even on other grounds.

LANe.7 of 2023

Petition under Section 151 of CPC is fled praying thal in the
ircumstances stated In the affidavit filed in support of the petition, the High
Court may be pleased to grant stay of all fivther proceedings, inciuding
recovery of fax, interest and nenalty. pursuant to fhe impugned Order
Criginal No. YLO401- 24-2023-204, dated 31-07-2029, pas sed by the First
Respondent for the Tax Periods Apri, 2018 to March, 2079. under the IMSST
and HSST Acts, 2077, Pending disposal of WE No. 21639 of 2023, on the file of
the High Court. .

The Peltion Co ming on for hearing, upon perusing the Petition and the
affidavit fled in support thereof and the order of the High Court, dated
24.08. 29023, 24.08.2023, 20.11.2023 & 19.038 2024 made herein and upon
hearing the arguments af Sri.G Narendra Chelly, Advocate for the Fetiioner,
SMT CHARLA SANTI for Respondent No.1 and the Depuly Solicitor General

for the Respondent No.2.


stweean:

WRIT PETHION NO: 21714 of 2023

. Petioner
. Respondents

rict, Andhra Pradash.

Bt.

by

ncihra Prades!

ry

OHTHS

vision, |
~
"
g
at

x
%;

arn, D

kart

Fane
fonal

oN
ws

ret
"

red

3

ah
2
IPCEA DUS

x

fate of Andhre

NTR Destrict,

$

Kakinada Oi

The Acid

Re

raray

mi

mh

rant

ay

Saly

AND
4,
8

be

AS
Rie

ne afk

<
x

ny
ty

wot
tok

x

& stat

rey
Ne

Surriatar

rs
x

the cir

nN

oar
3

£

AUS

%
¥

i of MANDIAR

io The department and adds

the

y

OF

&
SS

fat
Ne

tracts the

-

at

3

"
*
a

rh

sf


OP aa

.

against te the taxing principles and violative of the Principles of Natural Justice
and the scheme of the Act and consequently fo declare the same as ullravires

and fo set aside the impugned order dafed 37-10-2022

iMain Prayer amended/substituted as per Court Order dated 16.10.2023
Vide LA.No.g of 2023 In W.P.No. 21714 of 2029)

IANO: tT of 2023

Petition under Section 151 of CFO is fled praying that in the
circumstances stated in the affidavit Mled in suppart of the petition, the High
Court may be pleased to grant interim stay of Rs. 8, 99, 990/ (Re.11, 40, 455 -
Rs. 1, 40, 456/-), Pending dispasal of WP 21714 of 2023, on the fle of the

High Caurt

The Petition Coming on for hearing, upon perusing the Pelffion and ine
affidayif Aled in support thereof and the order of the High Court, dated
45.11.2028 & 19.05.9024 made herein and upon hearing the arguments of SRI
Mo J K KUMAR Advocate for the Petitioner, and of GP FOR COMMERCIAL
TAX, for the Respondent Nos.1 to G, and of SRI JUPUDIV K YAGNA DUTT,

DEPUTY SOLICOTOR GENERAL of INDIA, for the Respondent No.4.

WRIT PETITION NO: 24883 of 20293

Satween:
Mis. Sri Lakshmi Bhavani Traders, 0. Ne. §/263-A, Dwaraka Nagar,
Proddatur-A16360, YSR Kadapa District, Andhra Pradesh, Rep. by ls

Proprietor, S. Chinna Narayana Reddy.
Petitioner
AND



: a ; 'et Yom ns ye eee DD th
2 St ow wy «6% as Gg # i we & Hh & 8 me te ew Se
Oo teen of, oe f thes "e of fore ae ee 'ews sted it Se ye 'een vaeed
ia. oe 2. a3 wa De bee ie a OR oe O° 5 oS) Reet ,
ae wa om ke a SR he 2 & 2 a we "
t bes . , cs :
ao 6 ae © BS % Po Be £ BP 4 B
ik A mn Pies mnnoes * Senwe reg ie o¢% ~ OS Nad ie yon *
Ae gy 'ag boned ~ roa See ees wot we OT @ ad ue Ot &
ae ; -- bh. ames (2 ao 92 8 (hE & ann a we
tne " 7 a Toy , wee ve 4 go wee oleate
we oe ao pre OF ee in er me coe ® ee Fa
£2 i rs th a a is a as ee
% £2 ef: a aes w where oe Ye &3 " A "% a Mpthy ws
"yee m va sen bon is} mi pee Gedte -- eberwe ft ee an 44 the
£34, " weds Wed wen "3 oaaee a "C4 cat eee tees ge % 5s Moi
4 _ ?% Shon a Ay aosea ays en a Seow £, 3 . i ve
Sn oe ao QB gs wen Men ee AS fy oe
Ka cas ee re ae peeee, otien Sone Sona gy aloes Ae ea hoe, is¢) yee
id on _ aye ed ut rie Gree An 0% LA we vaeet - one pot "py ted
[ae er t "i, feve al in ts en weed *, " bene " m
% me e ane Bog Soom 2 op & BG. G
Ye TS wa ngeee oe & ed ~ poe aa ; ee "ee "ect shee " ca
% ; we EG aes z
oy ms . ard So & ee B BB & OT wm or
lg Ot pee, £5 ft ee or, re vas tte, he eo =o 4
4 y at yt ov ve ed wee Veena? oon ot on, iy " bee et
on " my 13 as ke ; ic a <r a © nn a a/c a
a Ot fe et. ~~ € Ge Go UG & e
2 wo i DS "oye n © & 8S és
ey ae fbn "Oe ig a» Hi Sh et
ke s i ; ' . ee so as a a ns Bs
5 CE ; (on nan fee oa oe
x 2 "mS wo Sal i Aa ss <= ze
we preeewn <3 fs eer be 'ateoe wy ad Co? bee oe "ee er pon
es] pees bee Lp re en, 'we th, pees at ris on ber. vo ® Che aden?
ae : iad Was ns Se ae ent eh) foe rd iach fee a oe Toy
be ys oi Son Oe me snr? s " Fo, od
rea teed. fee By We ane we "peor teow. re
meroe 49) iA fees Sen WA Jrheee rac "fe ee Shae 83 a
Bg ae % - $F oe # a Rm co mB &E
the vn - Be 4 ove ¢ et on mee 0 se een oa
Som ro8) £4 ie fee 0% Cy tae oy ven
saeae pert pet. as See 5 Gnd of, rom "egy, Saat! yee - Psa de LI oe
£4 ager £4 SF; re $3 te 0 z oe 34 wee, nie jon" aad on
ge kt i Be vad . fa ft oy OS Bp A a ES on
as th ve oy i in +s fad ce eg
* " % : ween ye wires ee rhb g% re eter, wre see! eee oe
fa ne thee bet Sb agen 0% Mee at son tee CI, a Jett Ga KG a
Coad a ~ SS baad ve J bac 0h nad Cond or
a Oo eet os ae: a rs a a ne a, aon A
en , wee Be Ge OF ss ns coe > ree OS) CS %
ne Go ie Be ime a, OF Be ™ w  G SES
tabee y we "a nas : " , ed wit , as F we root ,
ce enn: ant nee is oo recs oF fe an . 38
op a ane rn, wy Ra em
yo tape Lath Fa] . : ied "gm ie ere Sad hy wh ee ro - cr
a ES ee Ln, gen : seri and cc 0 ar a! 4 ia ome aco a hon
OCT oe emg mh a, 7 g oad rn on © rcs) 63
@ fs a if " i Jas "- he £fp ond LA "w booe £4, ~S "14 weed sean
+4 ; Pads 3 ce "A sleet seeees eve ' an 4 - S y '. yer
Be Bg Ce - OR ee om go 6 & "we & = &  & Son
i nr; nn ne os) Gao te a wi Km OS OE we ae
os . soos os , $ " en i hee wee ., stone ; eee Bess ee -
bg 8 be 8 8 g 8 & S Ss 25 © BS ee" € &
eg Z oo Ry ES pes "Se ge eg m
fore fe A Ch 3 ve ce i) fone 3 ras wr xf rae thew ' ad 94 bee y
% et fs
toe AS fe OX. om re kg Dad ~ a re ween
So Ros ~-- & Mt ft 3 nr ae " "3
oy 4 . . te ts hee Ge ; ke " on "
rs a rr ar OF, Go 8 wR rn ae ae
me fren os : iG Sane fon Ce _. "x3 "en 7 "th 3 as ae wa , vheee fone vie tioer
"oF tee ae fat he fete feed ge gh oot, ane baw : Ty
te or © G&G & & cc 8B we » Ken Ri aah oy G i
a ; a od bd soon id {S$ ey we heew it "tet
"s af" " wey X co) Siew eed ~~ ord . ek . napeed o LA
m se "LG & ee ~ mo o. mo <f
rs @ i a ee: S om it < cee gh me Sh
Co " 02 OK, ry £3 ~" eed x ey ae boost woe nee om 7
ES geo ss B Rcd wh Ge Le ew
"a BG 6 mm tt + @ to a @ a roe QB. dd &
Oo & G6 #2 £ 2 £ 8 @ Me oss ge oe cS
ben EL ee es en 0 ee th. ey & %

iy
2

ee

d
M

3
be gleased to is:
read down in so far

the mature of N
admissihilty
impugned Ord
ad wi R
Respondent for

H

i

3

4
in the
Nat

Of


PRS a a ee

tga
23

IA NO: 1 of 2038:

Petiion under Section 157 of CPC is filed praying that in fhe
clrcurisiances slated in the affidavit Hed in support of the petilion, the righ
Gourt may be pleased io grant stay of all further proceedings, including
recovery of fax, interest and penalty, pursuant to the impugned Order in
Orginal No. No. 04/2023 (Adin-GST) (OC), dated 34-03-2023 read with
Recitication Order, dated 12-07-2023, passed by the First Respondent for the
Vax Periods July, 2017 lo March, 2080, under the CGST and SGST Acts

"es

O17, pending disposal of WP 24883 of 23025, on the file of the Hi gh Court.

The Petition Coming on for hearing, upon perusing the F Petition and the
aftidawil fled in supmort thereof and the order of the High Court, dated
29.09.2023, 20.77.2025 & 19. 03. 2Us4 made herein and upon hearing the
arguinenis of SriG Narendra Chetty Advocate for the Petitioner and of MS.
SANTHE CHANDRA, Standing Counsel for the Respondent No.1 and of GP
FOR COMMERCIAL TAXES for the Respondent Nos. & 4 and of the
DEPUTY SOLICITOR GENERAL of INDIA, for the Respondent Noo

WRIT PETITION NO: 27374 of 2023

Between:

M/s. Pushnit Steals Private limited, No. 303 AB. Industrial Estate EXPN
Merlapaka Village, Yerpedu Mandal, Chittoor District, Andhra Pradesh, Rep. by
fs Dyector, Si.Navaratan Gaur, Sio. Satyanarayana Gaur, Aged about S&
Years,

Petitioner

AND

1. Siete of Andhra Pradesh, Rep by its Principal Secretary, Revenue GT}
Deparunent, Velagapucl, Amaravathi, Guntur District, Andhra Pracesh,
Union of india, Represented by ifs Secretary, Mind istry of Finance, 4th

Moor, A-Wing, Shastri Bhawan, New Deihi- 110007.


Sy

x

oN 7
LO

3

t
¢
3

z

RES

.

Orr

<

~

fant c

OE

SSES

Andhra Pr

Ayr
" 4 ro bf 'nee
Ww " ce eo
4 mn " " ee i £ ¢ bene nee' oder
eter? fe A Be > G & "oss @ io 7 @ choot B on aed sa
Sf ae: tok sf TG Raat 3 tA " 13 £4 eon Med
os = © £ £ * 35 Ze bY ce aw:
- We, near) ews bee My, we peers ere oi 7) ee co
ae ty Be 6 UR Ge fe MP, Te Oe yd
ca; et om G@ © & Mm fe ge gk;
es ; " 18 on f mr oye - fe
oe S & 2 ip & & B&B oS 2 TF an aes! Go 2
oo fo fo a mw AE wat
a {* % -- = URS 'rete rey open wh Sa oo cece cme
Yon ed a an --s Mev vee, be, rs tae a me r% econ re aa a
Aes ; 'pen $4 "ee on bow $ eee he 5, i i?
oy: Ch ye wa vy tS iA pe 5 a gy a a CS re we
a chee ws eat S ca ery . [a o OF wr Se oe
i sa ey sg van ye ep
Le 'eon? tot 597 'e ies % ce) Se oon ee ra) Sah
fe is a a a © oe CP je & Gh me
pee hee £3 Ga 1% oe ton we at fedew on are feet RI pe
ike wow rh nn ns w i a wae
5 a a re oo i
ws rs, va peed ee the qatd rere ot ee po we ' ft
2 fo BS Boom we Ee a a a: wm ®
"ee nn Li Epes vee Sem oes
s 5 Topsy a be ChE os so . i) ke fs
=m ¢ G@ © & EF G a SF ee ~ a © fs
ae re ped ae oy ~ OS] Tee LG woes wo w ins e% oe, ,
"oak er Oo we '; Pegs [a atte ~ . see eed on oe ue a wet 'here
Se wee ES Zon "a m OC 5 tee £3
een oe So. fiers boa ty homed Son - a ~~ Ar oe on vee an thee
Shee to ue % ae ie ieee ps aan a oo est 63 ry % bees
se rae ceacd " 143 ' eek : tee hee? ions nace ee, . an be.
Co ha oro ren ond i ne nae on ay
a, ih rh vg a oe fe rn oe
poe eee nn cn 70 ae om ne AD ns a wren fee
oteon £% wed yo oe bine, eee * "4 vee _. pee & 'ag On
my & @ yO BG EB ® G = @ a &
"7% S: A "Se tae oe eae Rives) we on fover. venee bee wore forest "eg
o 2 = & Ee Bom a 8 iO . &
JB 4 ay el oy SE Bot a Jet "4 ws . vane tes Ch cs . o
ad ay ¢ gee bees et! a een % rt fie wart toon,
ewe bene ~" se ry rn ; geeee re we at et
an ORS ge Ye "ER og bse
nome 4 i 4 oe e vasee vn $5 we sped a) weed, Sewe. "1%
rn * ey ar; ore my, ith OE me tA
ey SE [e i fee EE pe gy ey £5 C3 3 th oy oe
ra oy on ge A bees t kay Soy td rd - rm SS ss o 0S
¥ ue ewe ee % Besse a wn "ee os - She we Uf whee
op tice " rey) ro a4 we " Arak A i. nee aot poo ;
a ar yy a a fe Od Cb Rs - ons
oS a w a : OP Dae 3
hped Py od een, , 4, ta , Meira 3 Nod see, fdewe fi
, Saeoe " GS 3 oe eS a veg Hee gre iy i on z as
as oS Bu ee be & -~ fe <3 wg - oe
4 ee ¢ feted Ge ie a ex " £3 ma id 'oor a oe 4
Lo 5 a: re ne one Sh oa sp gets "ere sont': ne o L£
e bed ~ SER eS 5 on pope gem we, OF
J a, en oe A oh. is e eo ce ae aS
ut oS " fh. Sen te tS a a "9%, ee one Soe + toe r Sree Peek
i ares £4 ine gee ret ge hee [eo eet enon greg % Feed * eee Seow.
ane ay a oo te Oo 6 oe ong
re & wm © nA 2 fp a ao ee
be oS a gl mS : ne eS, a "& 2% £ %& G mS
& . me es 5 tS mo - oe
ae ree: BS « Ca iN ten RE est om fe ah hy Gon wn ben teste a Ch
dee + booed we , " oe im ' : ~ aed ree
ao fone tht ye 'o oO ¢ a ben y mn : se ose is Prone wed
hod <8 . rn, os 3 OS are! tae, et ~~ UY
'3 4 7 ic et nr ars mre? Gx ose ed hope
hand - & 8 Be 2B G & ES th 4S 4 Sh Fe Se pe i
' BS 6 ge A BE oS Ee eB ee et eo ON Bt
oe hed ; et = ; ; ee ga 3 pean ae
»&, " F proses % wees porn % vawee nad
meee res rs "w «f. Lf agen 62% on fas} ie Nong a asd
o ew, 17 J ged we Meee 'ee £ pact ine?
& , ce, > a re ety fe ES Oo ODO fas bos a as Ge 5, th, ie
oe oo 4h oS Vane i "£3 6h mm 3 rm" pie . Le Ww ia ; , wore.
3 hoes ot Reed Sone ; ee . £ L Stone ioe pe OR Lire 4% SIS
we G & " 2 hm &£ @& & # oc Fy Se am hey e a
a g ~~ & 1 ge 2 ® RED ° ie So
ca apie " 5 Z c " tos eeeee. 4
"f, m4 se ss af 2 © Bw s a i igen & es eat % freee heed
"5 ¥ sanee taron , ben te 4 ors ° 5 sonoe y t™ oy
th % i i a 3 pon a Bs Ae ot se fy '> <s in ras) i ie ra
wee howe Go 6 & in: ns ar ne a Kr te Cy 0? an ce ot ao
fom Oh Ope "GH gp Be ey OE BQ wm ee woe
oom ti os ran " : tes % Gy we pow
' co. og ED Fae bove ste fy SH
x . a Saree " t% G ws net on 6
a hee tet oF a we os yer fe Ld i cat 7 Cy ee e4
th bd ones é ver $5 Sea "4 f 3 an fos iiss 'af '.
S > Ot or a a

eae
38 2004

we

far

weak

{
g

a


arguments of SRLM.V.ALK.KUMAR Advocate for the Pet Honer, GP for
Garmmersal Tax for Respondent Nos.1, 3 & 4 and the Deputy Soliciior General

for Respandent No.2

WRIT PETITION NG: 27548 of 2023

Between:
Mis Vagdevi Technocrats, Represented by Naveen Nalla, its Proprietor, Plot
No. 8, 1O-27-17/1/2, Jagannath Nilay, 3° Floor, Walter Uplands,
Visakhanainam, Andhra Pradesh - 830003.

. Petitioner
AND

1. The Additional Commissioner, (ST) (Appeals), O No. 40-5-19/9b, Back of
NVER Towers, Mogalralapuram, Viiayawada 530010

42. The Assistant Commissioner (ST), Chinna Waltalr Circle,
Visakhapatnam | Division, Ravi House, D.No 1-106 13, Sector 8, MVP
Galony, Visakhapatnam - 530017.

S. State of Andhra Pradesh, Through the Principal Secretary, To
Government Revenue (CT Desartment Secretariat, Velagapudi

ee District, Guntur,

4. The Assistant Commissianer of Central Tax, Visakhapatnam North
{GST Division, D.No.10-50-82, Sinpuram, Besides Hote! Vivana,
Visakhapatnam S350 003,

Respondents

Petition under Article 226 of the Constitution of Incia is fled praying that
in ihe crcumstances stated in the affidavit fled therewith, the High Court may
be pleased to issue a writ of Mandamus, direction or order holding the
Fravisions of Section 16(2kc} of the CGST Act, 2017 as well as Section
iS(2he) of the APGST Act, 2017 is arbitrary, without jvisdictian,

unconstiutional, against to the principles of natural justice and as ulfra-wires to


4 "7%
we tS es oo
n "a ty " rsh) wbeoe bee
as oe 4 ae a itd Fae be a oy
) one: 0 Ee eB
ths Pas i+ ees oc ode hb seen, : £5
a it soc a ' Pee ws ot 8S nf Nese
ie ee eA Bot pet tee if? we pe o om ty
ced Be, in OR arn a
See . poe Bead % oe,
pers, ad a iy Par ied & a 2 a ee fas my
ar an " Se og oF & oS w
" oS 8 Go # oa oo my ty 2 8 f &
ae ta ge hae 'te ee bes Sen ee Ly oa
i og nA ied oe B me OG oceans co th
wan 73 Led % ft oo See @ wt a me
'ie as ay 5 ry . "e Lee gr o 4
oon von, en none we - a res "y pond f wanes oh OS
4 we ave Go os ea Oe acd or, Mtoe tH th OY
aon "eee 6 fy Beaon oe. gre tn ge 7 hese i
x" ""e botbe hoot ene Kha ons % ren 3 BL.
B "gh Dee OF 8 i wo a 5
os ao bane noe ra 6c id % oe Ce xf ran eben . Lave
fees Seee ah we ee pad oh. eo teed eed iw theo an et
O mo, ee , ay yom ee AL wo ot
C3 tw BME as Mo ge orn ch ty Pa
'ae ee Gs cap] Son a neon Pan C3 Cus gn shoes aa thy
neo, oy, ie ten $ oe ~ Piesg ae
- 8 we GB og lee fi Se OE
2 = & |e 5 8 & & 25 & &
a ped or , een, ; woe aan "2 have 3 rs
"eet as deoe £3 ipod A ety oa "4 sng, wot i fone og
Spee vie ae as Dod 404 od is et oo i" Cy be is o*
a oS Ce ie wn 'BE me % oC we os cae
; gS Oo a % = c. a
a. a eget fs iw he oD. Ae fe <E
aaent eee Bead neon hy Cade "e paeee: * bet
a ne mn % DO cy ty Oe ry HS oO & Wo
ate 8 vn % wed ee Be ed hove es w fe. 3 rae e
Paktele i Seww wn,
wgeee fe Re a Se ae: (OD wb ew C3
an len . oS ed ; ; ed i weg bee. at on . w oon we
s nee hy f 5 oe oer , ws ony err on Sion
id aa om a i se oe he o,
ape thew dé ces m% hod ca) Sen oie
" - 8 OF ney 2 s Fa or
goer wee se eee? en reef, foes aes Pao] rn
3) beoe wteee ays 44 3 LAs mts od aed ;
onthe wn 'wee Crook nd 35 tt of 0 a , Md
43 Sos : wate se nt or 7 re ;
tte we hore ms Saree £$% ame ceed yee t rf aha
= o By - a o 3 ~ EN
a wa ore ve, a et an AS moe
- ~~ GR an) 3 a a ee
aa! CS ett '£2 my 3 pe Maeve a9 coy oe
e a CER tee gy a a te SR of
ae ns 6. ae feve oat ee .. oka oe eee ated
tree kore Snel " it Spoon. bone fren ot aA oe
s oon ioe tae" oe ree es » £3 ye Seve
" 3 ns art a on eet "% a toon ween
£5 ewes RES of ce oS . sy i 5 ne"; an,
Coie post we oo. a a . oe £3 ed pou a %
cS ez, Oo & me Bw io oe fee ae
ie 4% oe, oa "ye . sheet oe nor f, Seen are. ce
a) o te hook Poe io hon th Aa cae sha we i <f cnt
Naw? eed. ae seeees a) v4 a Mod tah Pos aor ~ 'ee! ing eee
pas 6 ow ta ' oD 997 wroet have rows, oy on
; me a apne faa [Sn C as
" a a. 2 tr" ty wy bee [a opr "hese ra 3. a E
"f : 2 BY £ om, eee: Ng
ageoe oh y we we pes ee Ef is tere eae fee
. " " i reg 3 oe in 4 f wa mse sagt 7
' ga TE Go GE Tee "ow oy le ye ro) Seed yet
fy m, pores rs tane, thee? teee ree '< Qo "$3 aie! a3) On pad is LS, ne Fraad oes
wie ie em OS Po a " om ne or, beg eg Os
v - 2 Go BS & & py 8 ay oy " 3S os ced a ce!
apes ye : ws Eo gy fe oe ke & s wt Sh ef 3 te GA yen
oe $e ~ go E Bo g t b&b R os eo o & ® Ge o % . @
¢ on Pee deen p i", oe eed "na rr
"ae os ety Ce fe , a O be cs vont ame ot ce 25 ea ag is "ee Mp fee 8 Bg
ES £4 fe tne ™ ne a an m% 4 fn os , " eteet oe, 4 Me 2 oe
. ed Ness ht Pa ¢ 7 Lae teed mS ¢ C3 es gs "? we ed a oe
Shere 4 ses co cs ro ae Ma ; "3 . CA ee ? a t Peas Le
% %y ~, we ag ed Zim ge + nt vanes stone devel %
@ y 8 Se SR 3 8 2 ® ye Fs 8 © 2 Ee & GY re RG
. oo om = Gy . i oo % & Bony mo epee ; a oo
Z a rn, ra) a ae 3 yn so cp OM be ge Oi Oe ee
ge o . feve ane bees A ad s wes eed > * id
oe oe , oe oe 2G exe or ng as me ti Fag) 4 ; ene ae sock
cs (2 A - GS e2 se oS SS OS "> ae BS le 3 sy
cad - San eg 4, aes) % nN Wee. eee qo + as on Pan
Be (3 SF Oe ns re n= i: Os fed 8 w te
Pie ; doe in Sk in ye ith % as ae on :. rr a <r the % Og %
Sead tt o im penne as . ? 08 BM aid yi fee a [wa rag ry £% 3 é Feecd on *
rea 6 mm BR -- © ey B&O Bl OG 4h & &
oa io a on Bo wf io ets vs KS [7 ra rad ty nad Prd
os - CO nes Be OG, Spee ny Eon fens ae
bade ges na nas: So me . 6h 8S
is SS ge i oh. fd ane "3 in
ay "yen ane hoow we me £ i ogee po,
& 'ned s J Sh, Seno
ao bbe F
Go ES



cS

c

of GP FOR COMMERCIAL TAXES, for the Raspandent Nos.1 fo 3, and of Ms.
SANTH CHANDRA, Standing Counsel for tha Resnordent No.4

WRIT PETITION NO: 28351 of 2023

Setweer:
Mis. Vilay Nirman Company Private Limiled, Represented by A V VV Prasad, is
Viee-Chairman, Door No 11-82-16, Dasapalla Hits, Visakhapatriam -- $50004

Pothionar

AND

}. The Depuly Commissioner (ST), Special Circle - VSP 01, State Taxes

Coriphex, Ooo Star Pinnacie Hospital, Chinnagadhall, Visakhapatnam -
§30040.

2. The Assisiant Commissioner OST}, Kurupam Markel Circle, D.No.13-26-
315. Grd floor, ARBN Complex, Dandu Bazar, Jagadambe Jn
Visakhapainam ~ 830 008.

S. The Assistant Commissioner (ST), Gaiavaka Circle, D.No. 7-9-27, Near
Pantulagart Meda, Gayathri Bhavan, Old Gajuwaka, Visakhapatnam -
SS0026

4. State of Andhra Pradesh, Through the Principal Secretary, To

Governnent Revenue GOT-) Department Secretariat, Velagapuci,

Amaravati District, Guntur.

The Assistant Commussioner of Central Tax, Visakhapatnam North

CGS8T Division, OF No. 10-50-22, Sirisuram, Besides Hotel Vivana,

i

"

Visakhapainam ~ 530 003.
Respondents

Petition under Aricle 226 of the Constiution of incia is fled praying that in the

circumstanoss stated in the affidavit Hed therewith,


ore, hy
' ; Th
. a ab % % we oe & bor
os . Ye  & tw 4 am ¢ © ©& fee GR hoe

op pole By A id ie eeeee " oteet Led ~~ ee

te ge ca sa oS SY oY COR SY £4 tes a, ga
oy £3 ee to < te C4 cs . C33 bined Ape? ed obped VA rae as "a on nae "£5 cs
. te a M . we ve 3 a teme gn x
Pe 7 a er a mo ih pe
a &2 . *fh Mee ft "pen oO . wee os 7 ed Bo py ee ie -
a an Oo ff hen ty Pee wre ye we us
foo 0 rete ~ B gm 50 nt) ro
bee Eh rad ee
os

a
~ 4
Ac
OY
oy
AS
G
.¥
WEY
hans as v
FAS.
M3
a
Ga
ao
XN
}
ni
au
Ou
ice
.
8
n
he
B
=
~

kee og tye x fed armed
of rs me er a
5G fer e "f we ee os Z 1 6% a, oh "Ts aa e 4 3 % fh. ee
ae we ea f. Oe . ; on. Bie é ,
we, oA & 2 QS 8 a G * i um EG Le
os a OS <a e moo oo Si ile 2 SS Ge up
"e %5 i BOS id go BP BF ow & G a as Snr? e) Ke aes
y whee . See Ieee ans wegen 18) - weewe oo, 4 pore wae
<5 a as ro re ry EFS on yee a oe ta vy ¢ £ wd oA
o 7 bee F ee eae tt % j bose g ne
toe oe " @& NM 3 2 & BB B ie eo & @ mp
Eo a 1 an ce a: rn arr wi og a es paneer mn tn fe en
ns ah ne S&S Bg : = ze 7 ae
CP : 7 ma id oo eer 7 heed "io aon a ay weer tft
cote oe, 7 ved z * t Be . a u ee
So Gh ee OTS Ge TL oe te ey wee ioe] OE
ae ce a & mee om OTE fn Sor ces mw © oe ty fee
ae a Sova ns ae 'S os . bed i cane poe : ete fan : oe z Vy
oe ieoad Seow » t3 sees y 4 haeee a 60) afoee ran oo A
BD ue mm of eee BS GO Sh we Se OS fh
8] oe pel th bee bros o td xo me So of fe wo pai BA 75) a yen em
a ae G ee Boe Bom 3 es we by an an eo G &
dened eetin, a re eee raaes / Po one noe. L% oo, sore thf
- ~ ae whee 345 3 o m o gasel a8, vol ; om
mn © ie wD wie ea anes: 3 we is 2 Ee we 2 gy fy fe es
abort. head pees i oe haben yee " < Soo get . So "6 x wee " Fan ree, es
* per, . a . rr ad SS rs i tt ws ray ry door wt 7 os
: badass fog i<$3 re "es £ ited yo as ifs ra a eo hap "hd Mane) we oe
LA Dane, wer ihe 'cod foot ee sheod oe band d "eee ote, ay sab eee cove gee ans
Be wD wm - OS us eR, gee A gE CD "gen
ora te! z 3 aoe steel ran Ma, re neeoe £% ages ied ye vitewe ge ion a ct we
A re en ~ ee Oe Un Ege So 7 a oom! is aye ORE
a wh GG "a ks 3 a a ny ess aoe rn ae a ge fd
aH fF ok cn Tn homers ee 7 ae ee sy ay EE ee D
a a is a a ar a EE a BB Ry
ee ay ne: Sao a © ee ts OY BES er or oe o4 whe -
a ky tp in co eyes murs "ee ed as) sap 7 4 e3 Te boa ' ren. ary
nn BS oo OD 3 & EB od ™ ee "& FF ID
coi ed os 6G, iy ar OE ee co as Oo wh ek, on. ageee vy Co ry ZS pan
on, hee om op OM me a é re ce C2 i ea ene nee bees 33
ay mee Oth Ne ges howe tee ME rr rr , &
ed foe <4] ved ms ifs aes peoee recess "% '* seen "pees ui howe tow ry beer = 7
4 ; , then os a ants) bess 4 aa
ee Wy rt a dove seen Gi oes % a3 ae on a ot Le igs oe 2 LS cies
~~ gy yom oa ann a as moo 6 a eh ~~ os
oe a eee a BG te fe £5 he
ove i ed nm EE Oo i mt on oat ro ts EM age oe ad
oar Ce i 'eo Se in ye fd fone re hy me i pen 43% hove 'nt Rd ae oo "of
os Son 2 oS ae 3 wef a a ae ao % So het Oo we we | OD "a
co & ke nos a3 anid mS ES eS ar a a an an S|
Paes m3 Sof hae oo vot od nd ie trod: KE wage ed x tt sed Ly te eng bone = grees
"A aS he GS 2 6 Oo pg iy OR m te
Go fe Ch a OG - ee 9 OR, a 4 i Ey Oe ths
K 6 © @ TS 2 can: n> Sn + rr sco rn 8 hee "a " ani
iovont ron Fasoat % oe g 4 "ng
CRs , a eg ; a a) a Anette sayoe oS yea By SS "oe o cS c
one So fee. on mH tft oe 5 whee ce CH rita ny 7% +3] Lapa boa Co
eo ve geen Mon, pe Seen Fe of en ifs ie rn oo * ee ee) a ~ a; pane one
aoe ab ey fn ee rs 4 wt Sate booed fore read Po £O% a4 mn fmnn % we aes
hee geen ae os pa ane LA ch. not Cte. ee tg ony eed eI ageoe a on rs
2@N Be: -) BB ef &@ gh & lime a ~ & Bm & Gio
bape on « oss "~ ,, hen od 3 gene 4 nas " g; ¢
£5 ot is 4% £3 p wen ee ' gene 3 ry 5 ~
Bw: = 4 wot ee si my Lon > Ch os oNg oa a ao Sates GD
z ee , as 5 § in - wo 3 ( : : ce
Beat £> Sn a t a os 43 fone & Obs er pee Kove whe i ora Kh . Te ee
ES ns a ay SP gm 5 oS wm ke & oO i a oo A tp Mee}
eZ ee i wa ct 5 nn an + nr a5) pS 4 $04 per aroe i) on my
: ; ' on ee > neon . ee trod
5 BS me Oe 5 Z Roe " OB an BS o po OR
an Seow 5 . on ; we i, , oO no a m2 i ;
Es f it oa we, se ; Sw aaa Oy ee Pet Ee Sy on 0S cate
in oe w ee ey C2 8 , ae Ss S& % es) Pe ae pe ie
bosses whew é kane wesas eth ote a3 a pe aren ra) it re) 3 £9% 004 pow bead
"es a od we th a.) ee as Z ae a a eatery
no a eo nes Ci fh Fe [& be Sek G& & £4 «4 Me ie
wen " 7% fy 0h pails poee' sped cree See 5 Ae, % an
weg OB oe 2B eB oe SG ey , is hI oe .
an nn ana ee ee ee 7
bene be pe pas tgeee aos "C3 a
need, £3 pee ay Seve



4

Government Pleader for Commercial Tax for Respondent Nos. fo 4 and

srSanthi Chandra, Standing Counsel for Respondent No.5.

WRIT PETITION NO: 30788 of 2023

Ratween: .
Mis. SLVG TRADERS, 35. No. SSM AZ, Sandreddypalli Vilage, Rothapalli Past,
Proddatur - 576360, YSR Radapa District, Andhra Pradesh, Rep. by us

Proprisior DO. Venkatarami Reddy.
Pattioner
AND

1. The Superintendent of Central Tax, Froddatur-] CGST Range, 2. Ne.
S/Q18, Oki DSP Office Building, YMR Colony, Proddatur-51Gae0, YSR

Radana Distnot, Andhra Pradesh.

2. The Senior intelligence Odficer, [Nrectoraie General of GST intelligence.
Visakhapainam Zonal Unit, Door No. 28-44-17, Suryabagh, beside
Melody Theatre, Visakhapatnam - 530020.

3. The Union of India, rep. by iis Secretary (Fu , Ministry of Finance
North Black, New Delhi - 170004.

4. The State of Andhra Pradesh, Rep. by fhe Principal Secretary to the
Government, Revenue (37} Department, AP. Secretariat Buildings,
Velagapucl, Guntur District, Andhra Pradesh.

Respondents

Pattion under Aricie 826 of the Constitution of India is Med praying that
inthe circumstances stated in the affidavit Hed therewith, the High Court may
me pleased fo issue an apprapre ais Writ, Order ar Direction more particularly in
the nature of MANDAMUS S declaring that Section 76(2c} of the GST Act,
stitution of india and

consequently quash the same or in the alternative declare that f should be

a

2017, is ullra vires, violative of Article 14 of the Con

sa

read down in so far as i imposes obligation on the recipient in ensure payrneni


ne

it -
ee TE @ tS
beet vg senor, z eee oon ,
wy RA % So m 8 ¢ ce
ae oo OTS ws ey a3 nn + ne Cy OR ty
ie hn sar bowed veh oy Wd Fe mo Oe {% a ot
oh & &£ 8 . an an nro a £ & Eh am
Wy ps ir en Se ma = es fan hs ; aa 1 heat as wen py -
05 te ae 6 eNO gin ae fon hee
o BS ft wy EO gt OB oy Eom ge SS va
oO yn te ee " oes tae OL Be aa i oo 73 OY a, ; ve Lh
epee ', - . ee o ee , we re. eee i . vt *% .
0 oe eo 8 a is aioe bh 8 (fy et
pose wr from cal wes ve o H Mw ow ee tf XK n
3 a Manns vont ved, : t, a ip i
i aad Ch . o3 vo ONE 2h aa bey Pia as
"4 tn wd Sad of ae fro, ped cone Khon we ge
ee a x ee sod aoseg r% xt heeal feeew oe ms peal o howd
ae Fi age 4 * te Seno nee onete "ager. ain nt
ote or. tee a} Go os ey a: a
Son. ii ' 87 Wh tere ity Se " head wD pond viet od 7 con . oe
at Be O @ mm bw a 7 op ee
4 7 nen ko BO 18 an "a "4
wo apes pat a) 4 Men ra a CL he ty viwee a
re . : "eed when 5 . . ines eS :
Fara Coe ae oo Bo 8 nw i © Oo SF ee
vs ane 4 C3 tt oy eres 'i ts Set es od vgn os i
eas 4nd veeee. w% £4 het on Piiey , "hen Paes . Aon wedne, "ade shee
Hf £2 is toed Lat ten. fag in ". ° chee) tne "4 - on
cy ee sa ae ES 3 UO OF
ing + a sot Ss fe - & foe 3 ry OR a
es "Sot fe prey pe Se ae) oe SO m mo
eat rd ce £3 r% $ hor "eS . : pose) het ~~ re
ft hoes ne beg th 4 Seat Me yon ar th fs % wees Soe.
i as oS ee i lh ies ne Hy ar ? ; G Cs
A vie i rr eee poet t3 edt eee 45) von bee. ; bad . LA
on mh fx OK a and won 2 Ge ay Tobe
% " aed no é hy oS - £& & wm af
a a an oo  & pe fede . fs see rn a wy
'one ood a ons wo th rs $a or ay { " " 3 foe ms oe
"a i," She {> ih bee we tod. cere Sew 'det £3 ribeor a3 Het ud AL.
ore £3 freon pon tagtd wa = we CN err "ft Se . qe o% yy, ee weeg eters
noo eet c & raed tt "444 ew oo . ir on ed pent fod aoe yo x.
6, . m@ Gy me vee am £ Oo OPS ad tae
my te me ie whe th a mm O fe TE O
ef an i om yey? ted % "% oe ieee
4 pooh whoon " ns , cheer ty the x Seer bones nee Ca oy
"f * SG Bee "ye Co we oe ta dene isos a 5 a th
rk po Poeee Sad Piet anon, oft whee, thE f a ay hoe et be tLe isa) vegee pn
x pore we eee a, rn Ct een hd + Hy oe xn wo boa ae
re ioe m tw 2 en oP cp, 3B ee ees me fo sy
the od a Te het on ¢ of a7 0% 4" Lh TSE t eed ve Be,
ce Pr rn a 'mend "7 tees Ke iB s EE. wan td fe
hese Lf ad a fae : ys th PA vs 'Ate gc "ye, poe. A aa
ve "ei | 3 @ th Oe he gee hh " aS tt oe te howe oy --_
6 eee Lane w 1 eae rs oo ra' ee yn 4 fee. uae io) eA
' nanos. eA wr. "ened oD Sere 4 . th se pe od <4 ..
oa a OFS i oo Mags as 15 Et te on wo oo oe tee Me "tere
bB-n wm Be Soe wee rn a aS jf fae ie) re
@ Gb € 7 & E ~ ££ og 28 © & cy &
So ™ Oy ee on in a Ls Se ee
<0 epooe i dead ; ay gee ¢ sen, we C5, 4, " Neet 4 a aa 03 rant
i Fm fon i jb en Gg we " a Ge 9) '
we Ty 2. Tp ei Pr fs ro - theo a i gts aon ath eo '3 gene tee
mS us po town ie bee Sore ere wm BB TP tM oe GH & wore A
SG 9 & Oe Bm Be ge ef : & & O 2 8 be
ane 1, whens " wee rhete "ty
we me fy Ln nn wm = ee a a
ed fees Pa : or nad iy ve ae wh K oe ren at pe tS
ron cee ates a = m oo, be mod
(3 go 8 é ge - 6 goon te a Sar
3 2 i z pe ee, en eo C3 oor ot pon
ene be ae ret ae need or, a4 ce ' 4 on sod ke. Pard eee
ae % gp i fee ERR oy I oe ide ie LA ce)
Gey ve tee fe oe eee OG 65 oe or oo a a Om ae
a ie fot aie Seow "HO oe Tt Ae ifs eS A ¥e, $f ioe Hy So SD
- To m 2 jee ae on os " vod breve ast
gs Oe CE Wy ca: Co hte Ao fae, fa Ba a Le are
4 ters yi reer ee 4 a ce ion Son, ny ee on bi none ¢
road a Lor ae Ney "4 ek wd Nyame eae = pon Dies] mm GS Lae es "t. 4 £5
heed t% ae Oe <% Sd laa Les 3% $ reed * ' santa i, % bes! oe 4
Pees hn, et cheek ma? on Teas fe ' th. ieee aa Oo C3 Fog]
20 -- & vin Bom To, ES eS © aan
Ja A & ak 4 * a] ces joss oad nae Be ts viet on
a @ e 8 & ad a nn ae * pn oe in
A 2 -r, Wo ss Sood sage -- ga 2 a hte m 0 4 i)
Be Hh dd » eo EP ee, Ge O ne) ee OY tee "a &
oo & 3 © & Sait nh & @o & Bw KB Ge od fy i BM
im on $ pace bs ES 3 4 ay ods " an ons rs va Pos
ates a} tt oi fove as Eres C4 a3 A $3 we % 5 heed pre 4 Saad
CE ot % A ge hk ra a rr me : a haves KG s ra
oS 6 8 & » 8 SB BS Gop = NS AS
* 23 ro) £3 at ef ay) vi 3 apeee. By mt "gees id 7
tn ques 7) o ne Zs . i pene roy, ee
neces 'Fe A a Es a ik ns eee oc
mt ry conrad "i apes tay
"§US Soe SK a
mB Ze
. 2



RIT PETITION NO: 507909 of 2023

Senvech:
Mis Sree Veerabhadra OF Mil, 1/1828, Yerraguntla By-Pass Road, In the
oremises of PMP, Sornulavar pall Panchayat, YSR Kadapa Distinct 576200,
Andhra Pradesh, Rep. by iis Proprietor, P. Veera Reddy
Petitioner
AND
1. The Union of India, rep. by its Secretary (inance), Ministr y of Finance,
North Black, New Delhi 770004.

The State of Andhra Pradesh, Reo. by the Principal Secrelary fo the

hn

Government, Revenue (ST) Department, AP. Secretariat Buildings

Velagapudi, Guntur (istrict, Andhra Pradesh.

Eas

The Assistant Commissioner, (ST), Proddatur-] Circle, Kadapa Division
34/586, Rameswaram Road, Vasanthapela, Proddalur, YSR Kadapa
Cistrict, Andhra Pradesh 5107164.

. Mespondeants

Patiion under Adicie 326 of the Constitution of India is Med praying that
in the circumstances stated in the affidavit fied therewith, the High Court may

be pleased fo issue an appropriate Writ, Order or Direction more particulary in

mb
pos
ed
#
ms
Hh
"tr,
£3
rede

the nature of MANDAMUS declaring that Section 16 \c
2017, is ultra vires, violative of Arficle 14 of the Constitution of india and
cansequentiy quash the same or in the altemaiive declare that Ht should be
read down in so far as it imposes obligation on the recipient io ensure payment
of tax by supplier fo the Government and further obhgates the rec iment to very
admissibility of ITC availed by the supplier and consequently set asi ide ihe
impugned Assessment! cum Penalty cum interest Order CHNS FSGS PSS390 TT,
dated 03-07-2023, passed by the Third Respondent for the Tax Periods July,
2027 and August, 2021, under the CGST and SGGT Acts, S017, which js alsa

legal as being violaiive of the principles of natural justice as i WES passed


Y

ering

:

maid

isi

a
'

Hy
*

went ar

Spe

RL
iary

m

x

A,

ed in

3
a

y

iPSh

i
iy

dayit fi

4
3
3

i

mierest, g

3
H

id

Ni
i

tof 2025

7 the aff

iy 3

i
i
x

ard

rw

g

IANO

stated

cial T

PrHYeY

~.
-

mo »
qed

ry
"

Rehveen

mS
yt
nT

per
MS

agar Sak

-
Ne

pd

ES

"
x

_ ARKaYYaDp

e Road

Fic

Q

ner

Petit

AND


oO eee secre nd Yr PES pe Ar PS dy Tas epg peaitaal fie
Camrmrussioner (ST) (AC), Chimawalair Circie

"4
nat
iP
"te
wf
g.
ee
$33
es
pea

Visakhapatnam.

aed

. The AddNional Cammissioner (57), } Appellate Authority (S57), Meyers

Lod

Stale of Andhra Pradesh, rep. by ifs Princinal Secretary to Government,
Ravenue (CT-I)) Department, Secretariat, Velagapudi, Amaravatl, Guntur
District.

4, Union of india, rep. its oes {Finance}, Ministry of Finance, North
Block, New Delhi P10 06

Mis Concast Steel and Power Limited, 5-166, Near Railway Station, Dusi

ost

Vilage Snkakulam, Andhra Fradesh ~ §82464 GSSTIN
SPAAHCSESSBT 22 1
_ Rasponcdents

Petition u inder Article 226 of the Constitution of India is Mled praying that
in the clroumstances siated in the affidavit fied therewith, the High Court may
be pleased fo issue a Writ of Mandamus or any other appropn late writ or order

or direction: .

fa} Declaring Sectian 16(2)c) of the CGST Act / SGST Act, 2017 as
violative of Article 14 of the Constitution of India in as much as H imposes ihe
abligation that the supplier must have paid the fax before the Peliianer can
avail input tax credit, which is arbitrary, unreasonabie and beyorkd the contro! of
the Petitioner and also violative of Article 14 of the Canalltution, and
ib} consequently, set-aside the impugned arder of the oe mn
APL-O4, dated 12.06.2023, denying the benefit of Input fax credit io an extent
of Rs. 14, 17. 348% for the Period July 17 to Augusf2019, by applying Section
18(SNo) af the COST and SGoT Acts and also directing the 1 Respondent for
consequential 'postion nf interest as apolicable under Sectlon 5O0(3) of the
COST anc SGST Acts and penalty as applicable under Section Tec read with

Section 73(9) of the CGST and SGOT Acts.


[ya 9 oe mC 5 oa 5 '
& & @ ee YB @ is, <f, a a!
* rode np yer poe yo ae ee
e4 £75 ce % a ¢
: a Boy So ft 4 'eet Sox fe
we Sige wey Op oh. pean ed aes
a ier Cp tes a oN more . a3 Feed i533
6 a de TS 2 eo Ro Me
et io is op ce ord 4 a; head ok cy as ser)
oe es ae oo ; <a wm
fee a EL on --_ (ea Be on
oa rh rcs th} oe f%., co
% 2 w= & a3 %
ed ag wa ben om me Bie 3 <i Be
ke GO BR oe peas ' te
ro a ar + ad cs oe ton
34 eee coeee % oad Meee ; 2)
Bo & Ee ee aa
Wen ka? 2 ae ae oe 2 ree 0% a?
pee ~ toons £% 3 :
odie per as a & 1% Pe Neat 'A
t, - vee ae
¥ a

¢
to Aug
;
}
arquim
Between

43
TS a a B 3 - eo bow
: ro : :
ty . , al at om iB Cle ed
ah te ee a Sn ae bc a,
o Ch ¢ Bo th§ Cane a eh £3 ee, 6,


Meee ee a ee ee ee eee ee A a aaa aaa aaa aaa a ea

Cee

€
we

fae

The State of Andhra Pradesh, Represented by He Principal Secretary,
Revenue Department (ST), A.P. Secretariat, Velagapudi
4. Union of India, Department of Revenue, Represented by is Secretary
{Revenue}, North Block, New Delhi

, Respondents

Petiiion under Article 226 of the Constitution of India praying that in the
clrournstances slated in the affidavit fled therewith, the High Court rnay be
oleased to issue a writ of mandamus or any other writ creck ion or order

Holding the Fro ms of f Section 16(2)6 of the CGST act, 2017 as weil as
Section 16(2Ne} of the APGST Act, 2017 as arbiirary without jurisdiction,

unconstitutional, against the principles of natural justice and as ullra-vires fo
the provisions of Articles 14, 200A and Article 19(1)g) af the Constitution of

&. Consequently issue a writ of Mandamus or any other writ, direction of
order quashing the Proceedings of the ist respandent, vide Order-In-Original

No, 16/9823-24/GSTISS) dated 06-10-8023 (Annexure P-1), Gonfirrning the
demand on difference between input tax credit reflecting In GSTR-2A4 and input
iax credif availed in GSTR-SB and tax payable under reverse charge
mechanism on goods transportation services propased by ihe 2" respondent
in shaw cause notice No S702 1GSTIAC dated 21-09-2027 (Annexure P-3)
LINDER Section 74(4} of the GST Act, 2017 without proper appreciation of the
yore filed by the petitioner in the reply to the Show Cause Notice dated

09.2022 (Annexure P-2) being arbitrary without jurisdiction unconstitutional,
unreasonable and against the principles of natural justice and contrary to
yarious precedents laid down In the subject matter and violative of Article 14,

3004 and Article 19¢1 ig) of he Constiution of India. Hencs

the ist respondent are fable to be set aside and prayed for waiver of the

Penalties in gresant facts and circumstances of ihe case.


fA NO: tof 2023

Patition under Section 157 CPC praying thal in the circumstances stateci
in the affidavit filed in support of the petition, the High Court may be pleased to
ey the operation of Orderln-original No 1Q/Z023-24/4GST(SS) dated O6-10-

O25 {Annexure P-1), Cardfirming the dernand in difference between inpul tax

Ed ee Phy dy i fee oe weaned Geasrik tae voy ih eacpens a aye APES n .
credit reflecting in GSTR-2A and input fax credit availed in GSTR-35 and fs

2

on goad transportation services ©

payable under reverse charge mechaniam .

x sf ig ati x siivses efies Sw TARO VA Snr nl BSR. > than, Epix ot 4b
the Interest of justice, Pending disposal of WP 31659 of 2023, on the He of the

igh Court.

The petition coring on for hearing, upon perusing ihe Petition and the

affidavit fled fm supmert thereof and the Order of the High Court, dated

(8.122023, 2.04 2024

arquments af SRI ANIL KUM

~

of SRL Y N VIVERANANDA, Advocate for the Respondent Nos.t & 2, and of
FOR COMMECIAL TAXES for the Ressoncdent No.3, and of on VK Yaona
Dutt, Deputy Solicitor General of India, far the RespondentNo4. 0

RIT PETITION NO: $2794 QF 2023

Between:

¥

aakshi Anantram, Flat No 1O2,

Mis Rage Matarz, Represented by Fron.

O.No. 81-74, Balai Nagar, Krishnaniali Towers, Wala Uplands,
Visakhapatnam, Andhra Pradesh - 520003.
Petifianer

AND

ay, Srinagar Mange, Visakhapainam


KS

The siaie af Andhra Pradesh, Reoreserted by iis Princinal Secretary,
Revenue Department (QT), AP. Secretarial, Velegapudi
3S. Union of india, Department of Revenue, Represeniad by ts Secretary

(Revenue), North Block, New Dethi
Respondents

Petition under Article 226 of the Consifution of India is fled praying thal

in the circumstances stated in the affidavit fled therewith, the High Court may

be pleased io prayed that

A. the Harbie Court may be pleased fo issue a writ of mandamus or any other

Ne
rH

wri, direction or order holciing the Provisions of Section 1&{2kc) of the COST
Act, 201? as wel as Section T(2@\Nc} af the APGST Act, 2077 8s arbiinary,
without jurisdiction, unconstitutional, against the principles of natural istics and
as ullra-vires to the provisions of Articies 14, 2004 ane Articie 18¢1 Ng) of ihe

Sanstiution of india,

B. Consequently issue a writ of mandarnus or any afher wri, direction or order
quashing the mroneedings of the 18 Respondent, vide Order-In-Oviginal. Nev.
OVen23-24 dated 17.16.2023 (Annexure P-1}, confirming the demand on
diference between inpul fax credit reflecting in GSTR-SA and input tax credif
availed in GSTR-3B under Section 73/9) and imposition of interes! under

& f

Section 50 of the CGST Act, 2017 on tax wrongly pal as COST & SGst

gf
{

instead of [GST in violation of Section 19 of the HOST Act, 201? withoul proper
aopreciation of the grounds fled by the peliioner in the reply to the Show
Cause Notice dated 20.09.8023 {Annexure P-2) being arbitrary, without
hurlediction, unconsiiiutional, unreasonable and agains! ihe principles of natural
justies and contrary in various precedents laid down in the subject matter and
violative of Articles 14, 300A and Article T9(7 Xo) of the Constitution of india.
Hence, the proceedings of the 1° Respondent are Hable tn be set aside and

prayed far waiver of the Penalfies in present facts & croumstances of {he case


ST RAS

as

3

cS

Yee TS

20S

i
i

4
fh aveded in

¢

a

"y
$

8

g

ri

x

x

and innit fax cre

Crder-in-O

as

3A

1 OF 2025

<
*

toate

iA NO

Pose

"5 » 6 ¢@& ' &
oo pe on si Boe ok ne one
whoon, weed "C3 iebeb Boon ae
. ose on, toece '

qi ib ; % ize3 Ch.
Foon a a te ~ Oe oh

aan "nah Me, res Sp, vores, oe
ten Cn 8 rae Oi 4 =

Ye, we * [$4 fay

& Sa oe ce yom, iM add
E - & Sele
"we fore dee here ee bobine rae)
rm Oo oF mee" ADS Je
[on mn " " ms, we ay ih
us ? obec z tip

ta a 5

peak:
aie,

e the following.
Q
A
uppala,

Sod
od on i] -
4 tf 5 Has taeed
SB rr a te fae ee Sad "Pog
i aes rs
pes oe eeoad OS 1", Sow +
"ee Sve £3 aa by 'toe, ebeed hen.
, eines Seve footer. _ va "& 25
£33 ue gy ee ad ee 2
"nn Se ey a cn (Aa Os
Cok a SB 1% OE ug he,
. a ere id use eed a
xo) om % en Bae pe iy
Gathe = erven on es LA ob or %
oh. gee sper 5 a a ee
Pen, bora, Bees fore dove % 0B 5 pres
"ey, So © me, a an ee fe
ee 4 od fb, bee
oa. Ch. 7 Othe
then ree, nv ps 45, £3 hee.
oo " - td we cee
edrae, es 7 Be we Lene
nanan co thy od poole ~ i" a
a mB ho 2 ong Ch ge UW &
i Fecal yee whee veers 4 votes Sere
54] on ae dpees can ete a} nen ws
"5 cen et 7 eed O9t oe, ne a
fae) 97 OS a ra aoe
ys ae ES 4 ers On) ne Os > Se oo ae
ft oo ws +: neg 5 om cA Seer ,
a pheve bece weg Og toy sere 'a ro "04
Mead £%% teed vee £03 pee,
a) Pen ee oS 5 Oe ED
oe regen. a om t
os: oy, ae oh ; Ge,
rn tosooe oo pe eee voter Sece apee oe yess oo
EE ee ey C3 ao 2 ars
o te G . § Ew Be
roa oo bed af oe oe fee ee ES
on . a oy i o i foe. css Oe
® eo Le em
fon 3) "4 fed = Jae

in support thereat

ste, we
baa ae rag ie ey ae
7 agree bled , ¥
& o aa ns & ans "a
ae, 3 £ Sewer weed
ut 'nd ty & " 6 # "
od 6c be ors ra :
= 6 = a O&O ®
ene aeete 4 5 -
o a2 2 be
%

lere
OU
hep

° .
*
Ne

ea,

WRIT PETITION NO
a
rf

Between

afiidavil

AND


The Assistant Cornmissioner (STYFAC), OfO RO, Vaayawada, NTR

District, Andhra Pradesh,

&. The Apnedate Additional Com missioner {ST}, Appellate Authariy,
Vieyawada, NTR District, Andhra Pradesh,

"3. Sate of Anchra Pradesh, Rep | by HS mineipal Seerelary, Revenue (CT)

Department, Velagapud), Amaravath|, untur District, Andhra Pradesh.

4. Union of india, Ministry of Financ -e Through iis Secretary, 4th Floor, 4-

Ving, Shastr Bhawan, New Delhi POO}.
5S. M/s. Narayanadri Steels Pri vate | J, PLNO.4- F448, Sudsaveripars
Village. Ralarnnet, Kadapa Distr ict, Andhra Pradesh -51S7T18,
"Respondents
Retfion under Article 226 of the Canstittulion of Incla jis Tied praying that

in the circumstances stated in the affidavit led therewith, the High Courf may
be pleased to an appropriate writ, order or direction particularly in the nature of
Writ of MANDAMUS declaring the vires of Section 1€(2\o) of the APGST Act /
COST Act which is a charging provision and Section 412) of the APGST Act!
CGST Act 2017 which is-also a charging provision prescribes the levy af tax on
othe Fellioner / purchaser far the fault of the seiler in. not paying the taxss
towards the Government and asking the Pefitioner / purchaser to pay the tax

once again fo the department and added to thal levy of 100 thnes penalty and

interest as uflra vires to the Constitution and violative of Articies 14, TQUNa),
21, 285 and 200-A of the Constitution of India and attracts the doctrine of the

double jeopardy and against tu the faxing principles and violative of the
Princigles of Natural Justice and the scheme of the Act and consequensy ta set
aside the impugned order dated 13-06-2029 and appellate arder dated 24-10-

2023.


{of 2023

.
*

IANO

4% a A, 4 4% seeeny hee bee veer 4 i"
Gt £2 wh < oe Ke y ns wy ee
'3 'Reeve sree eed ween up oe a 4
& - Od ay 14 . oD us "eggi Lon oy pe re of oe
ve fs 8 < ue nr ne a a ; ee) o i ¢ o
5s es co So pe s ge gee sre ' hems eet
took . RG Noe foes Ge few sx open Cb Bon oo
"i bef is} ge io % oe tL
43) sd on Cos a o a a eb os ty Sead
| an a rs an er fe tees xe us a pod rm wa as
oe "5 £3 oat rn , m5 Bo ts bee fh, Men oad nn
4 . om 4 % FR 3 oy sD : 8, >
Oo Gb Ps Be fe OR 8 G2 B ° as ©
: aes wees here rn aa 3 » ; es =
a é 4 us tne, 'yes ten, . 2 "3
5 fet Bb oS GO a se Be a hey
ref ne » a eS a oe FR ae tg £3 pe eA te OE
Pr en a oe mM £2 t Ke Gk ha es beg oS 5 cor
tp ind ed Seber ewer 4, eo Sewe - iL rs tee, aye 0%
co ED ae Oe so a fe 7 re i ~
isos ven, Mio owe sa fp ke ; "ye ip of ith oo,
Vg op ¢ bes oh a be : v4
<3 4 bon ve it eS BE "2 bee
Soy Bok gy "a mp te £3 & "oe, ES "ye ee sad
- £3 Poe Sees we hed oe a rf 7 ye!
ew A a a rr rn a Oo by G e 2 Ue BO
OS gg eS i SS OOS "2 Ree oa (ke
ee a ee oe . 3 a Oy ood oe -  F% xs 4 re,
oe mo wn 4 ¢ oo sta. a"
a an wet 5 ee rn a f Cy ' yes
Cpt eo Sa. an) an en A o ~, C ;
is cd 5 ON OS x UB rm 6 beep ce os. me C3
rn oA A a ed i a: Sore "3 oo Fores
a mn ari Pe 4 co cans ", he we fe {Gwen
tay, 4 we te: ae jo4 ih seeag ne + ed ohn
fe UB, " GB BO ayy Stand a 3, a. gd
hs + es ar ar oe nr an say LSS "eS : i es a ood
Se 40% z debe. a + eee, tahoe {"% Lit z 53
ey pote a r Ct ic very pe pee "yp gts if om heard woe OS 2 love
a a mf A ee wr me eal Co Sn or:
rn ed es i. CD a "ay a mm Fh
C4 pe . poo we "e% aoe Sf yrs ates Be t3 a fet eve aed
a oe 3 "eh i . yea ms , 'bed te 3 ad o. prey Ch.
Nae . thy tove vie ray oa it ane poe ia £5 ny oe
cs 9 db om oh ce ¢ % Gm ns are ooo (oe OE
~ po tee " ae ge ie % 2 aan bon en ee
i a, eS fon che oe C2 OFS %  * ven
ee on on oe Reed td s. we iced yn : ed
"ee wt wm Hh "45 & 2 Py ge F pee tae WIL tne re
" £" xe bt 4. 37 7 of Nas paper, thee. : ¢ --? Va
tA a an a ne i tS 73 fon ar a as
ts 4 7 "4 na en we rf rd 1, ft . 45 + yas
h. to Bo mo tf ww * wed pe cn) mr ace
% C3 Gee at peo . Aon ben OG er ca) fy ae O cy wy on
of o £65 a oe OOO eae CY eyed fede Othe Need eh Rid oo
Se See Sine * z rs, $e eae as ww ih a "trey wn ad
gece on, . ee Cn & a 4 io : oes bibew Pate
a Sh ME ter erat Lf4 gw > bee Se Me,
5 oe nn +e ee es 5 ad a hen Ae . 1 en " *
oe Gedon ¢ aos tht wy oo oS 1 i iG 533 vo ae
s fs veers ese oy 3 wood seeeas oe woe whave senten 'ees fee] aoe w whee proees
coee ' 7 ; BoE Sea c
ve ue a3 bret as 2 nat Som ie: ed rs $ 3 os Sone @ ws baa 8 2%
or a on rs nee Son L3 on a ms we ong eeed - & pes
Bs & & 8 B oa % oe a ae me. i a TE hee
BY ee Je & aes J ee ne Yoon . wm &
haw renin ee i egeee, i, oon 3 , " aa : ne, z ace
a #2 8 2 B E & a BM © Ee 6 oO o£ & &© 2 ge B
tf ae a i Gh Cul < -- ah "eg fj oh oH mH Se UN
ob veg, bw oA Co "a Sead "e%, ' ae Sh ia "yn fo pie tate Feet 3
2 fea oe so ry 4 boeoad oer an weer ian nd 1) ised a 6G woe a) sal ny
ii te "ee? pn os wks i rot 'wt 3 . fe Gp, ome Am
ga m i ey pom ae BR oe ee OS .
td cs re oad co 2 ine a a py oe wy Re
nk 1: ors So pe wa UG, Spm C54 the Ie > en eed rn a
Sane proen von cn bee am On or pens { iia Pa ; os CC " we ¢
at ea on dove & ~$. aeeod MWe ot a 5 ws re " vee f ' Se <o af, Ae
. 2 CH w Pan ne Oy TE aa ew a
oa Bo Gm Oh oe o a 6 ¢ &@ & OH BB
o" os 4 oe %, aN ! 4 4,
ce ty on a 9 % "aye? ses fens aod Capes wooo. es . one Sees
on a a iced sees a & age La) ang : Sf a &% > A a owed Ch ag re)
aed KK tie cs - . 4
a a a7) nn a 4 wm tO o & & & & & &
YO os OO rege yg on Re & 2 a a
a oo BS ef eX @ € @ o S$ & & a a a
"era, * wane Poa . Oy abs ' ong:
nr? in © rr') BS ou ew BO age = WO % &
Boe oe Th Dm ; - tS oh oo os ot
ne és te fhe we : eed ~ fh. 'teok tft ~, f a
SB ee we on, Fo 8 Bogs
"ee veage < ee * Red a ; oe bee. Soe
eo & & BP CB mm © © OG i m & eh



et

tA
uP

Ee

M/s. Thriveni Earth Movers Pyt Lid, 22/110, Greenways Road Fairlands,
Salem 636 016 Tan Nadu.

5. Ren by tis Chairman, NCLT, Chennai

aa

Mis. COV.S.R Constructions, 7/488, YMR Colony, Saraswathi
Vidyamandir School Back Side, Proddatur, YSR Kadapa, Andhra

Pradesh - 516360

» mespondents

Petition under Articie 226 of the Constitution of india is filed praying that
in the circumstances stated In the affidavit fled therewith, the High Court may
be pleased fo issue an appropriate writ, order or direction particularly in the
nature of Writ of MANDAMUS() declaring the vires of section 14(2\c} of the
APGST Act / COST Act which is a charging prenision and Section 41(2) of the
APGST Act / CGST Aci2017 which is also a charging provision prescribes the
levy oF fax on the Petitioner fourchaser for the fault of the seller in not paying

the faxes towards the Government and asking the Petitioner / purchaser to pay

fhe faX ance again to the department and added fo that levy of 100 times

penalty and interest as uncemetitullonal violative of Aniclas 14, 19a}, 27, 288
and 200-4 of the Constitution of india and altiracts the doctrine of the double
jeopardy and against fo the taxing principles and violative of the Principles of
Natural Justice and the acheme of the Act UD levying a fax of Rs.S0, G0, O00y-
insole of the challans shown by the Petitioner and adding perialty and interes!
thereof by the Respondent No.1 in the adjudication order dated 29.09.2023, in
order OO No. ti/2023-24 COST as illegal, arbitrary, unpust, improper. unfair,

alrocious, unseen and contrary to the provisions of the GST

"ee

Act ijoarirary to
the judgment of the various High Courts, carntrary fo the provisions of

Mi

insolvency Bankruptcy Cade 2016 and the nolifinalions issued by the Minisiry
of Finance (Denariment of Revenue), Central Board of indirect Taxes, Customs
vide Notification No. ft/2026-CT dated 21-08-2020 Circular No IS4/D4/2020-

GST vide CBREC No SOG 2/2020-GT dated 23-05-2020 and contrary to the



H
.
°
ce

Soe.
a ater ag a
ue yg te Sp me . fe
. gree ae - grr ne hee . sh
tm TE 2 8 A 6 EB a he tf o v &
es i WS a mT Pe a &
i a * oe A eed wee "5 bain wo i pane we
'ee afoot LES oa 5 Koen ese eee bese ya ry wee
& fs i ico a a MR "et w ee
nee) o we y "nat a on Lo 7 4 seedy asd a5] ay, LS
; Gon re Ww Sob, t bo as lo ae 4 fy fon
beeee Ht Oe Ps 4 ys ion chet fae ae Sear ic th, it ,%
£ weed § Le ME whe deed ce ih om Lead " rae ' "gt Le
@ ta . bee mye ie a5) poet 4 ' a "
rt wo i i > 4 sone _ ~
bh oe ee feee vod as ie ' Ieee a
gl an on * OM i: re on ov aN, oo 4 fon,
'nba pee wee " ps hh od oe , Chews C3. tone atone
ony enn' Saran A 7 i a ced ae ae at ma
; io 8 GE be Neh ed ics oe " se a
wee * 4 oh neni 4 Coy 3 po cr a
on ear q2 Mx re ys ve pa ie ra ebinwe °, Norm, , Ma
noes ia _ Hy oh in, «OE 1G = 23 oe an
G a % of 2 Zo we OB 2 2 5
5 oe 2p Ye GO ze £ 2 © B
n, O@ fe ip , mo so Bb Re ~  & % 3
recs be ete - A pial wae on d Sd we A oe
ke a Ct 3 wa rty tone <4 on bees eae %
we TG Oa aw = oS a od a no OF a ny pee
ts th et SS eee roe OE Oo oh Ts rs Bh
thet! pee Get " 351 ee ve . od % 2 Sone F
pon, ss ue ff who ra i 5 Ch asi iy
" goer we 1, Laser . os o
gen Suu son a i Bee tren ane ft %, x. on Pee +
ae SS ad oe "3 rene ee Le oe we i C2 . ro. Soe uh
one C ; " re a as ae on ° te ws
wg nr A ie : ae GB rae foe
"en eo sarod , a hove - foes we hee hed. cy {% pane
"7%, Sooo rrr mots 3 1% fr Mpeee abe babes 5 oe
os <a a wo en eS 3 SA oi a 2
ny Ss wn % o oo on Lo er 5 oe a i ni enh x3 %
' 4 , % ae F , hen a t's, - z
aeee £0 WO a a atten a 3 a3 . oe oS wm '< ry tht os
: oy vee? "ere Pe a v ees Peres, foe, 'a oe
gs aan kets op. 6 Bo p= 1 wm tf) 1
"4 ve in 4 j
+4 ¥ copes ime " o teed we . " waves tft ine .
A i & & & Bf BB ow 2, "eit whe
£ ' 43 Ser. " Pod 2 : oy a . eon q weet eve 4 ;
Gog 2oy t BE Be €o & 8 oo a ge
oie hp o * rn . ve " _ pam had AES -- wi 3 "oer
hee, ee, where aegte godee bece Cn iy ae ae fon, oO wD 'og
x pe : we bene EEG a tee Aon oo rs ea) ' ce OS
dont ee a4 on, woe £5 rn Oe tes od oregon nage ne 1h en
aoe es ry pees ms if 'eee. Seer os '4 " he £73 sobon CO gees pes
ae foee, 4% te yh ein aeoe a rm ah; ben veeee sod vs, "t's os 'i spore fee agere
ve ay oa ares) i ee (nm GA et ind | SR ba
- ied a " A ve Seve a Sp eee, ; OMA ea ee 5
a seed teter een gh ron hy Sree. ed Seen Cae oe Xa Lid o t %
on oe - oS > ES 7 Lops 4 ay ; ne; co | Ped ong ah Gs cece soa pa
Sows as weet fe tr res i re bese : re: oo "3 En
ek % aes me Toc eS 4a iM Heeed ae cee
% ae "gene 4 - , 'Hooe Sapor : Sof aeeod ay fe] Saar Ly le "ay eee mm &
wm «GB nn oc © & & ME oo wp tt wm ee
AB nn ns) . ws i ok OG fe a & (2 me 3
we a?) we OSS a a a a ts) os . th mn
hy ees "ope, ee i a ; hee : ee Pg een ay
a eS a ne ae ' "wer "S tee Rp Sze 6% See oe
. a he Dae yp Ge gee mB ot mB BB
84 aon z 7 . . y Z 04 Cad en . i, a, oe ire i a
By ae i, a ny ae a oo zs a: ma
Gt one om . eG I Se TO C3 oes he CS
poi moa ty a on ond : % an ; ae Ried "5 wae ~*~ 4%) 7?
ote? 4 onnon wn i " hens bode an , oe won, ros esed n v
t "ES ae Fa ; j %, my id mon AE free , ' ; "3 3 od
3 2 a ao g 2 oe Ss fe fox &
dO Fe r pire wa ob gity ER ELS why ioe Meee
"2 non thee Ci el ES hn
ceeee Gs oan Cc
wm OF wp
Sen

£ oO . 2 G x
fey: vo, " : 4 z "ye Teen, weno ee ry
¢ be "Yee Cs cs F id rem, s de i a ees, oO Oty £3 £03
; 5 nies taoe a wd "5 * ~ a8
ae, ae ven aes 'eee Sewe oe 3 yo . Sooo xe
<"--y ores ne ae ¢ oh. "e4 eee Hye a , ny OE oe ee
sent oe ree Ser dove % > Sod . s, a fovos by iw ec £% Heat ran C
Raed on og ved Ghee Bd : weno es) & aa f oe oo been
on owee oe ith teed one is cae, ae A ane t 3 x2 63 Ons _ a
Me lie tot a ong a OG O Cy & : iow be fe S&S Oo @
fm ES om 2 G@ & Bo oe SM re OT Es rT, a ne ™ Zt) 2
Saere son eal Ss Sone arose 'vs Se Nee : " . & ta s ie 9 amd
7% 0 om S.-« & BP we g G. o> BT gS
6 ad P&S «~ & ros Se & ON bee fe .
B me fe} ' a aaa a Sn pe poy we fae oo
wares aa re aa "4 en tad Ch. Ss: Pon th) vive Ck ; ry a ee Sea as
oh. TES Co a rr eos O Pe is mG "me A,
Co oe "ee oe ft, mn Se Bio he
we te ay an men ho oo hE "
oS wef GP &= & G
fh, 02 meee


Deputy Gomims SSlOnat of Central Tax, Central GST Sub-

had

Comrrissionerais », Nel lore, GST Bhavan, D.No 24-7-205/8, Plat No 724,
{2TH Road, Magunia Layout, Nelore-S24003, Andhra Pradesh.

4. Deputy Chrector, Directorate General of (S57 Infeligence,
Visakhapatnam Zonal Unit, Door No 25-14-17, Suryabagh,

Visakhapainan: 830020. Andhra Pradesh.

crt

Senior intelligence Officer, Directorate General of GST Intelligence,

Visakhapainam Zonal Unit, Door No 25-14-17, Suryabagh,

Visakhapainam-830020. Andhra Pradesh.

S$. Assistant Commissioner of Central tax, GST Bhavan, Kurnool Division,
Near Childrens' Pars, NR Peta, Kurnool 876 907, Andhra Pradesh. ?

7, Mis Panyam Cemenis and Mineral Industries Limited, 20/726,

Sommalasairam, Nandyal, Kurnool Dist, Andhrapradesh S18a02

Represented by S. Sreedhar Reddy, Managing Oirectar.

ou)

BDO Nese Advisory LLP, Inteim Resolution Professional BDO
india LLP, Level S, The Ruby NiV Wing, Senapall Rapal Marg, Dadar
GN), Murmbai 400028. Represented by Bhr ugesh Rameshchandra Amin

Respondents --

Petition under Ariicie 226 of the Constitution of India is fled praying that
in te circumstances stated in the affidavit fled therewith, the High Court may

be pigased to issue an appropriate writ, order or direction particularly in the

ye Ss sh
HG} OF ie

nature of Writ of MANDAMUS deciering the vires of section 1O¢

ee

ee

2}

APG&ST Act / COST Act which is a charging provision and Section 47(2) of the
ARIST Act / OGST Act 20177 which is also a charging provision both gat
amended by prescribes the levy of Lay on the Petlioner / purchaser for the
fault of the seller in not paying the faxes towards ihe Government! and asking
the Petitioner / purchaser to pay the fax orme again fo the department and
added fo that levy of penalty and inferest as unconstitutional, ullra vires to ine

onsfiution and violative of Articies 14, 1907a}, 24, 265 and 3O0-A of the

Cansitufion of india and aliracts the doctrine of the double jeopardy and


against to the faxing principles and violative of the Pri nciples af Natural Justice
and the scheme of the Act and consequently fo set agide the impugned

99.2625 in ORDER-IN-ORIGINAL NO. O6/2023-(G58 1).

The oefilon coming on for hearing, usen perusing the Fetihon and the

of the High Court, dated

afidavial
O7.01.9024 made herein and upon Agaring the arguments of Sr
MLK Kumar, Advocate for the Petitioner anc) Ms.Santhi Chandra, Junior
Standing Counse! for CRIC for the Respondent No.? and Sri ¥AAni Kumar,

oN

emt No and GP

s

iaarned Central Goverment Counsel for the Responc

Comriercial Tay for the Respandent No.3

WRIT PETITION NO: 3478 of 2024

Bohyeen!

d Lal Bahadr Shastri Werke Confractor, Works Contractor, Rep. by ils
Proprietor, Mr. J. Leela Sankaraiah O.No.2/8-0/139, Vengal Reddy Nagar,
Atmakur- 518425, Kumol [Nsiriet, Andhra Pradesh

_ Patifioner

1. The Deputy Assistant Commissinner, (STs, Nandyal -f circie, Nandyal,
Kumoo) District, Andhra Pradesh

2 State of Andhra Pradesh, rep. by iis Principal Secretary io Government,

;

esa eR Pt ewer t M4 aS oS ee esbarint Se maak CSpot
Revenue §OT-I Department, Secrefarial, Velagapudi, Amaravall, Gourku

Pustric

; wieNy £ Yes ve tar He Qaereteard (liner iniedes ad CiNanes Bn oh
3 Union of india, rep. by its Secretary (Finance), Minisiry of Finance, Nath
Respondents

Petition under Article 228 of the Constitution of Incia is Med praying that

in ihe circumstances stated in the affidavit fled therewtth, the High Court may

be pleased to issue a Writ of Mandamus or any other appropn riate wri ar order

+ pipes nh Fg wmssteg pes Ry ; SPM RY Al Haas MEME 2 ST Anat 3A
or diraction- (a) declaring Section TOC2Kc} of ine COST Act / SGST Act, 207;

x


as violative of Ariicile 14 of the Constitution of india in as much as if imposes
the obligation that the supplier must have paid the tax before the Petilloner can
avail iripul tax cred, which is arbiteary unreasonable and beyond the cantrai of
the Pettioner and also violative of Ariicle 14 of the Constitulion and &
consequently, selaside the impugned order of the isi Respondent in
Ref No £D37O423057085N, dated 27.4.2023, denying the benefit of input tax
cred for the period April 2019 to March 2021 by applying Section 1€(2Nc) of
the CGST and SiGGST Acts.

IANO: 1 of 2024

4n

Petition under Section 151 CPC is filed praying that in the circumstances

staied in the affidavit Ted in suppert of the wri petition, the High Court may be

pleased to grant stay of collection of the disputed tax, penally and interest of
Rs, 12, 49, 132/-, penalty in sum of Rs.12, 49, 139/- and interest in a sur of

Rs.5, 82, O96/- pursuant to the impugned order of the 1" Respondent dated
2F 4A 2083 respect ively for the tax period April ZD19 to March 20217 under the

Goods and Service Tax Act, S017, pending disposal of the Writ Petition
No.3478 of 2024, on the file of the High Court.

The peliion coming on for hearing, upon perusing the Petition and the
alfidavil Hlecl in support thereof and the order of the High Court order dated
i202 2004 & 19.03 2024 made herein and upon hearing the arguments of
ORELSRINIVASA RAO KUDUPUDI Advocate for the Petitioner GP for
loammercial Tax for Respondent Nas.1 & 2 and Sriy.VWAni Kumar, Cerra!

a

Gavernment Counsel, for Respondent No.3.


3
q
}
;
oy
Lt

on it 6% ten lowe f sweet Noe, Vpee. patton, . dyed G £¥ 4 44 op.
Z we A sewed o, oc Ae wm Fa ne oe 6 a Aan
bere Pid a weeee newt when. tet ove £4 oe teed. ten: fon, oe a or wee!
ee, Poon os eed coer Meat re ge ied Sar, wy, net reborn et adeeb eeee
verona Lon se ao hee f Boog ee oonee Sw ty £3 1%
5 Xie ¢ ¢ : eet ¢ 4 as oe, 2
im Ct fey ae oy & oy ee fone 'nd cep ped Ye tipo ce oe
im f 'ads % os] 4 oF % ore ha
o es = gf mm ne tem Be Ge 8 @
wee, Cae areee % we i [aan baw wer, Swe kowe fit steed oe oh.
Wil z ter fox on ; we rs "we 2 oy ibe ie on ts Jane.
fe oo 3 mop = ; ae O ras ana, Come'
7s a % ped a3 pon %G ys ied . oe woh ee or -- wd
Sewch tag H 4 a ~ woe Nee nome ocr
oe - ht 0G ge ah fee Tenet a re Bg
saan eh 4 vad me a fete gen & 2 ws % fo het
we wey whe Ly 3 ane oie oe here wee " ved oad Ks Ys a)
on, bu "3 ot i we "E4 oe coe seed ogee CL tt OE f oi
ee ea Cae % eee im £4 " AY heted % een 'chat
Me é pa Le piece athe open, 4 od we Ct
' " we ver wy : 1 a 2 OO Saad . ; .
i rs i ee a py
i te % Son vee tooo oo aed eo eee
. 363 ove ea Se Yee "hee ; a an a Se Sw
Roe i mm, 2 as ' 3 = go Oo O & gen '
rad : ead . 57 a fy hes ion fet nei ¢ m
gens eed Ree "ey pret aba wy to ot ed gen gn
" tA LO a mbecest Seow ne OO nr a ee ie po A Lid
; we '. : , en wee 43 .
as ev Pog het "TD ne oo > " nt BG By me ES
' 43 5 a> 5 @ Fe LS CS re vet MY
+ Be ce toe foe on hoe ba '3 the ce qu "5 £% arene cA
one wee Soa ran) paten. fees ree een ewe a "1% wer oe
we OS ag se aS ae neon a ee Co eet wy ; Boo %
oes a Or, te BD rc © we
ee gf oe? Woren Cy 7) v4 on yer rae) ua
ne WEA th im Sd bene Bey 2 'eee Ceok ae "et,
ben cs " peore teed peten, cy mene oe 4 « om im wee 4
e wo a by or 7 a coe ee
an fe : (3, i Hm mS or ce 2 nd
wD n ' tee ot Pa we as Cs aaa " C4 » Fis Sn CS
(ee Srna peter, 7 oa Sone ead ge ree . rss a bow. Me
Sane vo a2 vee, « " Seber, ed P
BS - Bye 8 2G a 6 g ® Oe
Tepher, ee OR me ee tly tf z an ; yo ES
eee wn ee 7 ie TES Ge Ae Se, fem i ee
$ Saeed % en bi tft "hoe ia ven ye. 7 on oy fs
a th. ed wo re) na sa) ve bh . ibe
i. om baie aes ed we eS fe SFG we fy
os a3 ie Gy sm 3S po ge we a aro)
ift 3 ve hoot: ay 25 a port fe oon Ch ~~ £. wa
ee a "Bi td BS Bog OG OR y oe
vneee vee CP ope oe, TS 0G "tt 4 2 i pea
te, {%% wt, here OS HD eet 3 "eet 1 04 oh Sanod a as yes
em onses Ce Wb Be egy a We EE 7 "es a yO a: © ees
gs wh ve be - fone 4 ¢ 7
wap ied hon Jah Oy roa . ? eo iG os Ld por or ye ft. oye %
as Wa CG OL ell vt ee foe ya th oteee fy ry 3
od ox i a ie BY te gy OR Eh  &
we 2 gh pu oy s on een * ow yee
ted i es fe be be 4 Boa a aa ans ans ¢) agen ae
ot wes Ch, Bebe ged Be mn py wee tg eo wee ins eS
bAee ee ws - 0% f s ms eam not : boson!
en a (YB EP BS SOS @ & = "  D
o arc vd te be 6D can aaa nt nr r &
Sky et SE f Bee pony spe we . £% a . &
ony on res te 5 es th oy od i i ie a ras meee
cr, eA OY aaa sd seen ; eheee ke é 3 o
se vA Be Sw tem $4 eg 3 to ogy, Gam
A & Bee Bt eS SS gg Bom wo,
i " voce - -- eames bee eee a jes 0% . f Ss vee
"s ve Bows a oe <-- @ 2 om & 2 we
Lx we pon Ms . td bone : we a bee te see! the ervey "3 ane aed eon
(3 be 5 ne ie me we a 3 Fasees vans and peor wr ore "op mm
'a aes a casi OK Feet * "o%4, rs fg vgeee wh, che , ed
ta "ny, Ys % "ES "TS ia bad ; $ n bree th %G
as, oe MG Re OO er oe So we
ven = Hee fe A Co re bee oa see ' e be nee oo 1% "
, ny 4, é "s fea pee Ape
a a a ar rn SG Gs gn fh wn my ge ot
* eet Needle were Shows Soh me , eyes rm wee
ge SBE Bag OS x = ow bs GY © ~ & &
Sean. *, 2% - ns ' 3 * wa bone
Nd mr O be od & ee 5 no OD a ow th
A ped ai 9 a
sagen

Ho
jeey
3
e}
te

7
x

Q
he p

Pan
p>

ted in fF
a

}
o

os
oes
e

WRIT PETITION NO:
®

Between?
avail inoul fax cre

BY
pS
in the circumat

the Pelt
=
wel

Knead
3
i
owen
6
ee
3

gs
ai
a
AND
CONSE
rf
EN
iA NO:
Red

wee
Sh


6]
in sum of Rs.6, 38, 658/- and interest in a sum of Re.2, 12, 383% totaling As.
Rs. 14, 89, 708/- pursuant to the irrougned order of the 1 Ressondent dated
274.2023 respectively for the tax period Apri 2018 to March 2021 under the

Goods and Service Tax Act, 2017, sending disposal of the Writ Petition No.
3462 of 2024, on the file of the High Court.

The petition coming on for hearing, upon perusing the Pelifion and the
affidavit Tied In support thereof and the order of the High Co rer dated
12.02.2024 & 19.03.2094 made herein and upon Rearing the arquments of
SRESRINIVASA RAO KUDUPUDI Advocate far the Petifoner GP for
Cammersial Tax far Respondent Nos.1 & 2 and Sr.y.\V Anil Kurnar, Central

Lad

Government Counsel, for Rascondent No.3.

WRIT PETITION NO: 4425 of 2024

Between:
M/s. Hariharan Foundations Private Limited, TADA-Kalahasthi State Highway,
Chendulupakkam Village, Andhra Pradesh - 817541 Rep. by ifs AGM Finance
and Accounts, Sri. PUM. Nanda Sal, S/o. M-P. Mani, Aged about 35 Years.
Petitioner
AND

}. The Depuly Carmmissioner (Central Tax}, Guntur Audit
y 4 :

Commissionerate, OST Bhavan, Port Area, Visakhapatnam -SS0035,
&. The Assistant Commissioner, Tirupati Audit Circle, Guntur Central GST
Audit Cammissionerats, 9/86-A, Amaravati Nagar, West Church,

Gompound, MUR Palle Road, Tirupati - 847 802.

3. State of Andhra Pradesh, Rep by its Principal Secretary, Revenue (CT)
Department, Velagapudi, Amaravathi, Guntur [Nstrict, Andhra Pradesh.

Union of india, Ministry of Finance Through its Secretary, 4th Floor, A-
ey

a

Wing, Shastribhawan, New Delhi 170004.

ah.


kt

6H
ae
sagoes ben % heed: een,
i" ee, ors ve yr Ch Seow a fy t 7, a3 harer yn .
tee ot ar . where per oe ee "yrs LA th £%, tea Seve peed
'z 6 Res @ be gm eo ge BD ;
ry open we a ¢ ne 'ee eden? sabeoe S bs teen, oaeen, ~
; Z ew G ms, i OO ch a wm, WH SG Ke Bek
' peed fens iy A gen pon te om th f pad a hes tooo isd mn
(% vee w  & es a a a ce SS a eG
f os £ 4 f pee. e "nee? 7 'net oe taal
Co wh , 5 o SF © rn An a nn op ge Re
Pak oe ot 4s te. s in Inde, it % we ay . if ne gree @ San ee) "San, oe
apes ay enna eben wyens . iss loco is oS "ad LY nah ge ee! ES
wy rong 4 * ? oe 2, non £% spoon ap vee ms 33
; oo wot uk gary fe ws % Sine an Up eee oe os ae
; bros pees Bk " my tarde. - ee ery trom chpot CL oy " ren) bes ie "ee
rs, hewn ageee | very pe Ae oe teed - "ES Chore Ms re as
"f Snot few i Fo a aa "C5 ins) 'eee 'tere poo. a trek wn pieeed ~ ft 1% Sees .
aes ig 1D : o > & 6 Be ® nae (ROS
tees rare 7 ~ ' inne 4 wegere * " 02, os rade: an ™, eee
CO "yk Pan hy 4 ° eo vim poe, eb ee rn eS Seta
ox ee 3 ot aes 'aw we pote, % ey 6a a
: 4 id m3 % C3 ooo as ween wt yu ye 0% 5 et pee rsh) ify rh
me m A pm BO yw 2B Se te fo Ee C & @
fern Ne ten s Nt " agree rs ven seed ", ie nee San : by
. " . Poe ~ Meee La {%, adie wot ok Dev. or wees.
io oo mm SS Oo Oh. ~ oe oe i ne re wai pon
wen ¢ rae, ' nee ¢ ws or hee. 1 ets esse! f oa pn pores fier.
wee on Bh og oe 8 = c Be & e Bim & BS ge
H " "" af oneee " pesos tone vine rn fon.
$1 Cred ie aon gy D 32> a on ae A wy og " oon ote ved Seedes on vt
ah bbe om bo gg ce Se ee we a eo a GeO
4, en . ih ; we % ne
OF Mee nm wy s wee te Bye D C5 te o £ 2. ® 2 om
IG ie non bod ian ° 7 al £4 Paved a : ay es fd oO
F peer 2 eo ts es 4 o> "ek shen ip ch tid on a ® bed 4
. a trng foee pte aL "«: yer th wees, o's "hy need re Saad, ed som Abe howe +
; we ey he aa See a aed ea 4 me thee, 0 "7 Joon Are eo 43
a Q Ky een ae. " ; pa a whore Lf "i a, shee? . 5 ie pee) Os os ot nny
ee i ' am - fess "et one ayeee ee v) £3 C3 iv heee ve regres a ner a aoe
i Pol oer bee ry hy Care adel eo Cs vet 67 oA "we "ty he Eee
ns nr an a Ot oS mee fo fy, A wey io nS:
a 9) th. i ka a oe aes i GP 4) a " att
neeee " Sasi Se prose te ee? ie. tht PD ot Focd are a
wm ety a ee Md (ren 4 wy es te a
3 hate pone 7 sed Sune. Foal gesei tod eee we raea eee font
ond ros) ed Hi Z ify pee. Se. ¢ . poy isi 3 tae
red nr ane 23 inet, wo i & ros wed iS toad ou od Be
Yo nh aed tm we rd wer i hee sare ; ts et ioe Aes oo ee rye oo $04
~ Uf fi iy oe 3 wt "s is) td om a hee tL Bad ee ach ms ia "% ee OCS
te 4, ie A sare Boss . ond "os 4 ies ia we % . i G seoon, Poon
bees SS 'eee. oo Se ent a apes, a oa iA ry Cee fre, peated ' hone
Be aed Ci ~ «EE mb a es: Sal ° on bee 4 Ke it eS oy »,
C % mm m2 s nor ace o £2 & # Ce aE & oo ae i,
in 2 seed 4 voter '4 joe vee Co re rs - ted on aS tree "
» 8 ® a f @ 2 o 'i ee B mo we bee we  &
a oe we oe won, ; i rs ie m% the wa te $3
is oe, we ' "ae s sored Secs none he to. ry te "4 x. fone tha 4 Ob ict
GG i S& Ww . en ar sa 6S & Be ye ne ib Wp Ee
me pate) - lee me wig ee ee fon fn bee Le wae o a, a BD
v4 " 7 w9 ies ths on "E "3 f% ES siete So sweets <i 0 ohnes as rapee sere
the bene 5g sood. Sas ee me ae fees OFh ot oe sbaed hed a fad a
poe seed ¢ "ts soos va en fren, oer oy et Pas a yy eed weed ie tet
oo eo > me OD wes ak a oa, <u wm of i 4 ee GP
a wd ' OO ry EO sf Cub wae a 7 oY we wt as iA Ls po
eeeee 1G ate a = iy 9 a "ch Ad <> oo Mey ay) Si ie) poet hel on Sane
= © G @ 2 Ee el "ne @ Bb x LF BO we
§ 3 ~ oe " 4 eee 3 s os 3 - . te alee ag! gon
CH , a, & pee ee we th os) dl th "oy, Hh ne
ky ee < & & ® Be DB & 7 @& 2 nn a nmr a
- ind : a aes y hee am om a > fine me . "4
e Bom Be oe Re oe § Bo gD Se 8 Ss Go we ee @
¢ rae ' ¢ iv wo ied "s a eets Fs ~ > Ba: patra
- © & G . & ee Y re: & @ & BO, Bo, ra mm O om, af
" oe ' 7 eens, o - , if eheee pet "*
™ ce Om | ir & we = wT yO nh ims: a] ony
ge eG OMG 5 £2 @ nk a <a ee ne a es
~ {0 ii ee ® fo, Oe B & Be a mE Ro
ye - 7 8 2 uo 2 3 gf OS i © ww & @ gs
rs me FL aA oS oe fooed poe fe me " td 4 aie we Fa) ar is ae
£44, LO rm ry Peng, pe an) peso yee é ¢" 4 tA x AC 3 wo na
tr ug end i re ne wt % at Mba ify heed ; es a Ke TE ie y
o i pr of 4 " sped atin ae te ss a re oo oy Me
seed o babeo vee £ fs £% 4 i Y ° -~ 23 ¢ 3 ates ~ eS tyes xB ; x
% 5 wn "* ud fe ae ce © & i @ « pe
" , " tat cae sent Wing €b, F SP reoen Led Hepa gene
ee a, 'eget tL ce) ee ed Bt dee OG
ae a. we Sens 4, po ene ig
fom . Fe os
i Ot a Mee we
- ay ra

ae -
het Poe,
" {Ko :
. ae ie oe
BB om on OE ao OB

" @ & @ G "a (5 Se fe ea

e 8% 22 Ba& BS 2 & ©

ff © f og fg os ce OK

ra Soler, re 2 % Be


Principles of Natural Justice and the scheme of the Act as aise cantrary to the
lucigements of various High Courts and Hon'ble Apex Court and consequently

g

to set aside fhe mpuaned arder dated 37-12-2023.

IA NO: 4 of 2024

Petition under Section 157 CPC js fled praying that in the circumstances
stated in the affidavit fled in support of the writ pelitian, the High C may be
pleased to grant stay of tax, penally and interest pending disposal of the Writ

Fetiion No. 4425 of 2024, on the file of the High Court.

The peliien caming on for hearing, upon perusing the Petition anc the
affidavit fled in support thereof and the order of the High Court order dated
20.02.2024 & 19.095. 2024 made herein and upon hearing ihe arguments of Sn
MJ Kumar Advocate for the Petifloner, GP for Commercial Tax far ihe

respondent Nos. 1 to 3 and of Deputy Solicitor General of India

WRIT PETITION NG: 9856 OF 2024

Setween:
Mis. Shell Refractories and Insulations Kargwal Constructions Pyi Lid JV,

Represenied by Penumatsa Praveen Kumar, iis Authorized Signatory S0-1-
G7ie, Alluri Seetharama Raju Nagar, Seethammadhara, Visakhapainam,
Andhra Pradesh, 530073. Mobile No-G88S8S04805 Ema id
shellikcnliv@amail com

Petitioner
), Gajuwaka Circle, Visakhapainantil
Division, O.No 7-8-2 Near Paniulagae Meds, Gayathri Bhavan, Old
O26,

The State of Andhra Pradesh, Represented by its Principal Secretary,

o

Gaiwaka, Visakhapainam, -

he

Revenue Department, A.P. Secretarial, Velegapudi


Respondents

Se

rate

3

4

ANNEX

:

z

LF
+



IANO: 1 OF 2024

Fetiion under Section 157 CRC is fled praying that in ine circumstances
stgied in the affidayil fled f in support of the writ petition, the High Court may be
oleased to stay the operation of Order-in form DORC-OY vide Ref No
ZO87O32 TOONS 16% dated 04.03.2021 (Annexure P-7)}, confirming the demand

COST Rs. 4.86000) & SGST Rs. 4.88,000/- on the diference belwesn
input Tax Crecdi{ reflecting in GSTR-SA and input Tax Credi availed in GOTR-

SB under Section me) of the GST Act, 2017 in the interest of justice,

"es
a
pes
1
oil
ent
oo.
ee
a
4
Faas'
Sata
oy
(
de,
"
a,
opel
Sat
res
w
5
ie

3 of 2024, an the fde of the High Court.

The petition coming on for hearing, upan perusing the Petition and the
afiddavil Hed In sunoport thereof and the order of the High Court order dated

o
30.04.2024 made herein and upon hearing the arguments of SRLANTL KUMAR

ye

BEFAWADA Advocate for the Petitioner, GP for Cormmercial Tax far

a oN

Resgondent Nos.? & 2 and Sri dupudi VOR Yagnadutt, Standing Counsel! for

Certral Gove ernment for Respondent Nod.

WRIT PETITION NO: 9957 OF 2024
Retwean:

Mis. Shell Refractories and Insulallons Kargwal Constructions Pyt Lid
J¥. Represenied by Penurnatsa Praveen Kumar, Hs Authorized

ney

Signatory 50-1-87/2, Alluri Seetharama Raju Nagar, Seeth

a
z
me
Be
wee
5
Reaal

Visakhapainam, Andhra Pradesh, 530073. Mobile No- 9885504905
Email id- sheadkepfivgiamal com

Patitioner
AND

needs

x es tendon int Smee meri eee OEY May wares (lento Ue: and
The Assistant Commissioner(ST), Gajuwaka Circle, Visakhapatnam]

Division, O.No - 7--27, Near Pantulagarieda, Gayathn Bhavan, Old

Galuweka, Visakhapatnam, -S30026.


oes w a @ & Be me ff O ot oY Oo GG @ & - BR BR &

; a moe t ad ¢ LA Us
we a a rn nr a rn re a ee
Be ee a G & a
7 ae Fron % a or. ae ae te " tid ret Npew. sired Moot CS cy
" am, hs an es tdece 0% ene a on tes Ve ry t) " yer ord 6
or, ie [a es Pes gece. 59 of 3 ea: ee a 9 0% 'dee A <3 oy won -
' Seve pa aoe it % weeee b nates gore om a ae] sens Lay Os ras) eee. el oo eet a
eee fast wee, "5 yer ye Seee yee 4d foey ek vn o Sf norey an oe
fas be a ye wea, ee SD By OR ee EE oe a or 'ood views tet m
eet ie , iG CO OSE ORS 3 it a) ; ¢ "a - ao oe iad Ly
oe 65} CS Z oe C2 2 'seed Be ne " yt rae) pees re rire pon ares we
fe Seog os 5a i Pn ans, See A ; Bh om eG a aa
ra 6g ; aes : ain het Fu ac" > POP, re 5 Ao
any tt ie] on 7 Cd as en C4 asd ne em pooh aa oe ioe xm, gy os 37
+ fe coy ¢ - "of io gece %, 'oat pana 0% Cee s
ie ft a ead an: Maro aon » fy oe Kn, ES a 3 EF
f y os tf oe th Chee . teed teat! ae ; z - $ "es oy rs 4 @ 1 it t4 "5
Fa een "epee fowe 433 i ag i ve? npee 6B ne 5 ine ad vane
seeed a font wm fs ay egy oe ans a ; ny
wad oa renee fr 3 poder
a 2 . co, ofp a Zz 3 og 4 sec 0 aa a a © se
a wen aks ve re hee? i% ae Loe , £% i, ee % por pase aaa pe tt
cs Soe ooo, bee: ered ee bat oe NS ied : i io ohoes MA
oe o rm ff io Eons rer 'cat 5 tte oo agee
vine - Peas £5 iG or - bet pot love oF ben te CC oteee or seo fee,

~ 3 . tae . 4)
oon ith . ee fen) fee 4 - z tye, rs
wee a ay whines & 3 pre anon ay Eee fr %, ts voter are at; ae

ye re Rapes oh :. "4 fy 4 sone oo oy 4 pest vm
hed. cor o tn z awe ae pete, a8 us as % C3 id seed ge ed on Neot wed ua on, "_ og
4h é ess "ene, a Gn peed * f 4 eons. eters ? ee. eee wt s
~ tht habe i a ae io) aS ose 79 ed . Os ie oe a es a3 ee cape va oA "2, is)
Co wee "a > rd ra ty, hn bf , ¢j
3 aS the ieee eed ae Senne Sag my " {¢ oe ay ; yer on ese Sat need Ad
i @ 4A 'ee Ee ee) me "oF a) a Se wm og
ates ry Ke soot "a a open fog base tee cs Prone ie Fae rs Caer "5 ay hae bt
and ; BS a Ss a a a nn) ah nn © ai: nn 7 oa oe
" Hyatt am 7% Naeee . * a 'aaee ae! a 2 on
Gi ted Os wn tere ee 9 es 0 or a an oon ay WS, oe net allay fa G3 a
tare we "4 wah beas ayer fy one rage H ' mee "yes s
@ % ge nor if a coe = ta ¢ (a eae, ©
ie ewer eee ee xe wast Lede. free ehewe wy were an pron aay Fond o> tee (% LE Ae CF eit were --
ie Soe Lae Cy tes hy ge ken fread res tof oer mM acl an ued a ie ty oo She EB be
eee rt tt eed eres 4 bree oo , on ri bee, eer? 4 o pita Gere "% ye hood
4, i " 4 "Ae, eee Pebpoee, " 1, eee. Net 'rad 4
oo gee ue aoe CJ} os a 'ge OQ ae 0) aeee ea te ove. Seat H v us ay 6G ey fees ne
on Pres LZ teat Cy ee +e not Hod is ays Lf "pene. 4' bed ? 1? tbe a) Mebane
a Sad Ea) oe 4 th "et onae ara cain . oot, ee nh fod Ld a yeee $e 'steoe seeee hens 4
te 'ee ye @ ae weave ov w4 F 'eat ae fy wd 4 aon theed wo fs Ce et
lodoeis "a ot 4 te ed "es vn Bs vod ye con, OE an tp ane te a dd on "ot
a, oo 7 Bh Jae A me theo Ae ad Z rene n os acco te os | ;
- UA ok brea eee jad ty ve tf - Shoe ae oa ere 3 ne ge $3 oF 5 ve ee. Zs tye om srry
or P "ene - road ae Kg Lt A - ieee) "a se Seve fea bewe vod mo 7 Ohoe Ape? eee a oan Lae
on, : Co oy tee * YOUR ; % ee Fase as ae! veers me seg ; re wt NA ae
se ; sp 4 ~ in wr % ; os vs ¢
WE ca Sra! oie he we ws "4 ih Cs a eet oot "9 ee a" ies on op od ys if C3 £4 bees
a3 +e Bs "tS a ah a Tne?) ae ge aa Ot ae
Saf: % vr eee pon tis Ka cy qed as ae Soo Agel £3 $7, + 4, i pee nee, ra ben nd
"ts fhe ab via ig Ss wh 43 £3 bone hone an Gy fend eed 04 "yy Of4 3 igh , os MS ae the
i ane oo ee wees. 2 wet Pan Sy Me, ¢ 5 4% a Sa: eene "ey *
pre oo Fi "sf Nala Soaks aoeos weve ocere oor ce - 5 t ond bree 33 ood 3 wae "
to at oe . 4, oo See ca $ 3. awe "ee ne D we oo
in ara an er no me | «£3 a& 2 BB o- O G@ -- Mm oS r
fi fa ms Bom & @& % : a :

fon § oS cone aah SS : eh 0m 4 3 ~y 'i fet eee on : t2
gs oe a Cee ee fs oe) ee @, $4 pe be gp ey pe
i a8) ig ee : "eS 5 ° os rr a os ais oO
& & @ ane a ft Bog we Ss 8 & Be 8 mY
> ne a ig eo Pe i 3 eo Re , te ey ae
cm * ea " ee <e  - ct ty Bee eee oe a an
Ge os Son py Be Be ag gh ee) et ap ee .
rag fess ea ' bes o woes G C38 to, j toon f aad fed agile i aa c
" fad ied w ; rs 8 Nene! eed a vor ; ooo. "hed 7, 2, a rr
tie eG os ms my OK oh eon ya a a os Ge eet EG
fy fe oe Os ed a iB "nee vee HE -

he
3
t
te
a
z
t
By
8
£
x
ent
&
¥

i
&
'
POG
A
f
i
a
a
ss
Xe
in
AF
a
8

4
}
c

G 2 Oo -£ ap oo " an P are = te 4 CR
ane tose fi f , rene red et pron raed y Se . ont

HB & = & 6 8 2G re 8 Bo eo oe 8 E22 eRe
e A & we & oe eG 8 O em S 2 Ee FE ob 2B co

a ue seo 'e peter Sh rook £4 pk ae al " Sh £2 ae oe heed i)
= a <  $% gy Se of D4

x SO BG « OS

few YE oo

r

np
ag
¥
n
'

di

ie
ra
e
&
iF
W
c
a
AYf
Pry
u
i
x
r

Uri
a
q
k
i
i
:


coy
Pea

IANO: TOF 2024

Petition under Section 151 CRC is fled praying that in the circumstances
stated in the grounds fled in support of the petition, the High Court may be
mleased to slay the operation of Order-in form DRC-OY vide Ref No.
ADS ORS TO00S 17 ¥ dated 04.03.2021 (Annexure P-1}, confirming the demand
Mw CGST Rs. 92,820/- & SGST Rs. 92,820/- on the differance between Inout
Yax Greditt reflecting in GSTR-24 and input Tax Credit availed in GSTR-SB
under Section 73(9) of the CGST Act, S017 in the interest of fustice, Panding

disposal of WP 9857 of 2024. on the fle of the High Court.

The petifion coming on for hearing, uoon oserusing the Petition and the
affidavit fled in support thereof and the order of the High Court order dated
30.04.2024 made herein and upon hearing the argumenis of Sd Ari Kurnar
Bezawada, Advocate for the Petitioners, GF FOR COMMERCIAL TAX for the
Ressondent Nos S&S and of Sri dupudiV.& YagnaDull, Deputy Solichor

General for respondent Nad.

WRIT PETITION NO: 17336 OF 20624

Ratween:

M/s Amruth Automotives Private Limited, Represented by the Managing
Director, Sri Vennapusa Rukesh Reddy Door No.13-03-259-1, DCMS Building,
Raiway Feeder Road, Anantapur, Andhra Pradesh- PIN 575004.
Petitioner
AND

Depuly Commissioner (State Tax}, Special Circle, Anantanuramy,

ry i SBeynd 2 yr KRBAD Lianterwen STs (DAK Axe " QMeaAL
O.No.dnd foor, PAR Heights, Gooly Road Ananatapuramu- PIN STO0OS,
3 eats af Ancihes Grandech Ranracarad hy ft wrat ct mryyenryt
2. State of Andhra Pradesh, Represeried by the Secretary fo Government

of AP. Revenue CT} Department, Government of AR. Secrelariat
Buildings Velagapuci, Mangalagi Mandal, Guntur (District), AR, REN -

S22 S02.


Respondents

ye Secret

S

by {

TOF 2024

a
x

IANO

he


OY

mentioned in detail in this affdavil, pending disposal of WLP_No. 11436 of 2024.

on the He of the High Court

The petition coming on for hearing, upon perusing the Petiion and the
affidavit fled in support thereof and the order of the High Court order dated
Ob. 02.2024 made herein and upon hearing the arqurnents of SriJN Venkata
auresh Kumar Advocate for the Petitioner, Government Pleader for
Conunercial Tax for respondent Nos.1 & 2 and Sr Juoudi Vo K. Yagneacdutt,

learned Central Government Counsel, for respondent No.3.

WRIT PETITION No: 11419 OF 2024

Sethween:

Vs Kalyan Mobiles, Represented by the Proprietor Sri Nagalamaduagu Raia
Sekhar, Doar No. 15/302, Vysya Hostel Complex, Raju Road, Anantapur,
Andhra Pradesh- PIN 515001.
. Petitioner
AND

7. Superintendent of Central Tax, Anantapur CGST Range-1, Doar No 28-
989, 2" Floor, GST Bhavan, Besides Montessori School, Sangamesh
Nagar, Ananiapur PIN 575004.

2. Government of india, Represented by the Secretary io Government of
india, Mirustry of Finance, Revenue Departrrient, North Block, Central
Secretariat, New Delh-PIN-110 007.

S. Stale of Andhra Pradesh, Reoresented by the ey to Government
of AP. Revenue (CT) Department, Government af AP. refarial
Buildings Velagapudi, Mangalagi! Mandal, Guntur (District), AP, PIN S22

 Respondenis


wal
-

Petition under Aricie 226 of the Constitution of India is fied praying thal
in the circumstances staled in the affidayit Hed therewith, the High Gourl may
be pleased to issue an @PPrOpy fate writ, order ar direction, more in the nature of
Wirt of Mandamus, gaiting yq aside (a) the impugned order-in-onginal in OG Ne.

4385/2023, dated 1-12-2023 passed by the Superinfendent of Central Tax,

OOST Range-}, Anantapur as lies stive, net orclers in the eye of
law, etc., and (b) the Notification No O& of 2023-Central Tax, dafed ST-OS-2023
and the corresponding Netifcation issued by the Government of AP. as

idafive of Section TSCA) of the COST Act, 2017 and the APGST Act, 2017

and {c} the Section ONO) of the CGST Act, 2077 and the APGST Aci, 2017

ulffa vires of Article 14 of the Caonstiution of ince:

Tre penser coring on for hearing, upon perusing the Feltion and the

. rn
aftdavil fled In sugport thereof' and the order of the High Court order dated

ahd

10.65.2024 made herein and upon hearing the arguments | of Sn JN Venkata
Suresh Rumer, Advocate for the Retiioner and Ms Santhi Chandra, Standing

Counsel for the Respondent No.t and Deputy Solicitor General for the

Respondent Na and GP for Carmmnercial Tax for the Resoondent Nod.

WRIT PETITHON NO: 11837 OF £024

Sehyveen:

M/s Kalyan Moblies, Represented by the Pronriefor Sr Nagalamadugu Raia

Ee
oh
"Tt
ee

on

Sekhar, Doar No Ta/a62, Vysya Hostel Complex, Raju Road, Anante
Andhra Fradesh- PIN 815007.

. Paetit=ioner

AND



2, Government of India, Represented by the Secretary io Government of
inthe, Ministry of Finance, Revenue Demartment, North Block, Central
Secretarial, New Deih- PIN 110 601.

Sisie of Andhra Pradesh, Represented by the Secrelary ia Government

fs

fgeer

ar AlP. Revenue (OT) Department, Government of AP. Secretariat
uiidings Velagapudi, Mangalagiri Mandal, Guntur (District), AP, PIN -
S22 503
4. Additional Commi jasioner of Central Tax, (ST-Appeals}, D.No.3-30-18,
Ring Road, Guntur, AP. PIN 5232 006.

. Respondents

Petition under Article 228 of the Constitution of India is fled praying thet
in the crcumstances stated in the affidavit fled therewtth, the High Court may
be pleased to issue an appropriate wrif, order ar direction, more in the nature of
Writ of Mandamus, setting aside (a} the impugned order-in-appeal in Apnea!
No S2023(T) GST, dated 02-11-2023 passed by the Additianal Cammissianer
(GST-Appeals), Guntur, along with order-In-original No. 18/2022 S5T-Supedt)
dated 28-11-2022 passed by the Respondent No.7 as unconstitutional, patently
legal, vedd, inoperative, not orders in the eye of law, without jurisdiction, ete.,
and (b) the Notification No.0 of 2023-Central Tax, dated 31-02-2023 and the
carespoanding Nolficalion issued by the Government of AP. as violative of
Section 16604} of the (GST Act, 2017 and the APGST Act, 2047 and {c} the
section TAGKC} of the OGST Act, 2017 and the APGST Act, ZO1Y as ultra

vires of Ariicie 14 of the Constitution of india:

iA NO: 1 OF 2024:

Petition under Section 151 CPC is fled praying that in the clrcurnstances
stated in the affidavit Med im support of the writ petition, fhe High Court may be

pleased io stay the caliection of the disputed amounts of Rs. 849,096 +
Reb 48,096 (Total Rs.16,98,192) (Tax) and Rs. 161401 + 167401 (Totals


> h 7 Sun
pet 4 a ef i ry 2 -
B® Be G ee 2 2 2 ae ts sess
in oe a a a " oe o i ' sae
tert emt A a ae) KE a Oo iy ty
ee et aenee "yen, on oe bene if | soe > eo wong Seed wy
o - rye 3% Ce 4 on g oon afd omnes us ote wie ; y
gn ns eed os % pe bacd os CH a3 4 boden ees an on heed ieee,
tere oe Wheoe adh Son , Ye iG thon vs Kote. ifs co shpod me pet
ty, ee Th ey ches eee %y an ee 9 OSE
Pee 7 e. ne Gy Fy over 8 won " s ee wee wy a
wen hod ct en a es 4 ws ts on met geng Fas pons te me » oo
vie uh a gee 05 a fe ¢ Lt Gh qd mm ¥ fan i free 7%
[x$4 ony tog ih tone x" Le te heer on, Sree "ry ae pe oh ih bees cos
is a a a 5 ry 7 nr; nr () ied es ' won SBS my Hage ' a
oe po lie see esl ¢ % vnveet 0G ; ween fn a ws 4 jee 13 re ef bows -
ih 2 toe ben, cA Bee 2 Seve a Le. Sf > i don Poy eh vs fee sgt
wegen * ret Been vapon fees fats we, yee a rs ee bee te a kote
ewe % ae trot So 3 5] apes nae ih . Sie on ne £3 yon. a pa
pis vente ike ah frees bee raed yi ee fee ee iL Oe oF " pr ek a r
L2 . 555 eal % ae f*3 fooe woo "4 Lb A € wy y ns bead
a "Es of) % wt Lh CE tend ies pr oh. - in be e uA [Fe
a a o  & a Re eg el ye 5
eure a8 a ' ioe _ ¢ teen odo Seon "EES eee fe thes Ve on prom os CB
i a4 cs fs oa rs yen ts Y 2) rf wd z Vn
i rr a rn Oo the me TY ae o So
(oe ne " oe abeoe on Based oy me Su ye re an
{3 pee pied 3 aad on Ue rece "3 a 6 oo sane het o t a peed
[on oe a : ss | a re ro nanan rf, hed a <D me sm,
wee gees ats ne oh. ty i omy = ns cos itt on mR tht ~ ae or
OQ om got ee ed nn Cnr cy on aoe Ga ie bee 1G fn
ge 5 OB a Ae: ar? 5 te Sat saee i Bo io "
"A as 2 road - in we , aoe 7% tan peed ° weed
es pon a Oe mZ Gos wd | ie Cf ee OES Gx
oe ay es wo we Son any 4 Ned . ead , co bee Paes ee
bon eee Ly ad wood ber A oy hood sag eines om re weg fa its 4 vod Lp ie]
as in % y to oy Ot or os ; mK weg a 3 a 4
ieee a eoe pa : 3 bets 2 3 ee eee : 2 ae tft ; an) 4 we
fave ce = oo ye oy ee RE oi SS varet noah CS ; a be ed iad laa
eon Lone thepe it. Yeee Bh en. oe oe ih. it "een io Joba chee a ree se,
fs in + a + ae fae) " woe sym: Bn, Oa saael - oe
ws Bi bed to pe ce n "£% a ce fore Ae of, chert Ay eee ws font
¢ % Ps if wn ae pan a 3 ; ny ra "Se nd, oo wee on "e 45) wD ae
See ee. oe op s, re booed 'eipere, Sew ly owe oo ot ¢ +93 Pred 0 ry
"sy 433 i Sipe 03 7% co 5 ce bine, LS 4 : ac Khe. x ed Aon dadon
'2 ma 4 fo 4S ra Po tee Tee " a w 2 wen, 2 a Cok ys
2 GO G BG ae OE ig ow BD os Bf be %
: : ; poses s od vets or 4 ° n :
py a m 2 EE "A vo Eb ee bee 'ato ee Ea ae a Ye, iM me
of 7 acd a as £3 on 74 wea OE hee a eee wd sched
op fae) Dish Rees son, et [oe a nd aoe 3 hee. Bore, £4 a ih ge we ith
rr ee a ee oy 6 = ff lok Kt ca "en "p, B
wo " J 8 as a a rr rn we te bn Y 7 ne a fe
ie coooe peneh, 63] "0 hoes ity "gees Lt sng vedies edo i bd A 5 "Yes caced ond
~~ @ © 6 @ GE oh ny mk. i en . Be ne,
£4 a feoe of, er Be " wngen sebeee ° th shad ; wreees ' fn on on uM vi pe
oat "7% ay red cbooe ; the EY ah yer Sng * yee a prs Ct fe 3 ob. on eon $7)
oo oe oo ne a nanan Pe aoe i aor an ns) ' 7)
hee 'Soon fo) a os ¢ ¢ z oh pa "LY {3 oe a 5 to oe wy 4 a +53
peer a Sedbe aw re eheee fon Yee. 'i. ee 4 <f ¢ Cars been a ry tat Bere year, of
a oe te . & & fy fen ag rn an Eo B mw G ae
wo, be Paty mo @ Gf & en Boe a: ¢ a ne Son a
ee fame Co tue BOG ib. ans rd (7 ¢ nr a ae we ay
th as mS an "ee o3 nr rd a we See we i it On Yc fone ae "
wg or ~ . e oO i fh OE, ad OE wy «6
oe o> od % @ oe a 3. Seve trod Sooo % New ee Sipe o a om bade tn.
i a > 2 Od So mm om mo OO ee rns Ch ny ae' oo
tee CS ans nn) Mie nr fi ne OE fe ee og
ne an ans cs mm ot e te 2 fn we fy, fe BeOS ye
ok iy reeh 3 te 3 ne? Late % tee ene ees Seow Sea? ai pr 4a
a cy eo rn ae --~ Ps pen oe at tee en Sr) ef
ei a aa an sneee ere. OE et eee fi 4 i 2% 43 ¢ cod foes th. fale oo
" 7) Le: roe fee ne ms Co 'nat vagee. hee pe "yee ka ae a % 7 heme
~ @ Ps - ge as f et tp =< ad on C4
ae "3 'wea pe A yg "or, 4 nr; ead cc fo tf & tm eon adh
a as ad ' 6% os as rane ae af oe r, voeh re be wed ye om
eB gy BM gy ao gf @ Y 8 & C3 iy ed DB  . nS O om
Shee uw oss oo cad see he ey as ae --e iY ? ; feece "2 on eg os a G stent bs
S 8 2 By & sR » BE A ae & @€ © € 2 > 5 2
mS SS $S 5' Be , ie ; "4 '% a ten : * i soe
@ . FSF Oo £ SB BE ge & ~ Ls ee a oe & Bite eh oy a ar
£4 i em OS - Ste on ann ca cs ~ mein wh. pe nr 4630 CO Soe cod
ent ban os Frreng oe gn bass cheed va AI, -- rs £3 oS a A 1] . Pe ie) me wien
: ete B " ee ios F i ah. H ee oa
C5 uu ee aty a8 pe a wet fom ewe o, hen ths % a ch. Bs ves ee ae
tiny sa 4 ened bev we eaaal Stee, eed i ; i en ; i ¢
ay & & © mm Bose RB Ge fone ye eG no PD ty tf SE ony OE
tM ' Sy hee fy ee a nee eb ne 4 Gah Sh 4, ee NY | (ee
as ¢ Sad Te z Ga IN oe : ti i ; msg se
LP ood ger aad Paaae' . cee) iM ' bo y % bd toed there Pos oy me aad
BG fe me QB i. on tee ale ae
"4 ney % hy 3 - . vise ww " :
a. ae a A fon cs)
Lex ro iss
z A

Between:

a
8
ay
my
"A

Rs 322
a
amount
t
antidayi
g
r
ae


onal
tad

oo RESPadents

Petition under Ariicle 226 of the Constitution of India is fled graying that

in the circumstances stated In the affidavil fled therewith, the High Court may
be pleased io issue an appropriate writ, order or direction, more in the nature of

Writ of Mandamus, setting aside the (a) impugned claimed order passed under

mo

~

Section #2 of the GST Acts by the Superiniendent of Central Tax,
Anantapuram, CGST Range-l, Anantapuram, vide  orderin-original
NoO.16720237(6ST-Supdt) 17-06- 2023, as without jurisdiction, net the orders
in the eye of law, violative of the Principles of Natural Justice, violative of
fundamental ee eis. (6) the Notification No.8 S of 20235 Geniral Tax,
fated 31-03-2023, iss by the Government of India and the carresponding
Notification issued by Government of AF. as ultra vires of Section 1684 of the

GOT) Acts. and (co) the Section 1S8(2\C0} of fhe GST Acts as ultra vires of the

Aricie 14 of the Constitution of india:

iA NO: 1 OF 2624:

Petition under Section 157 CROC ts fied praying that in the circumstances
stated inthe affidavit Hed in support of the writ petdion, the High Court may be
pleased to stay the caliection of the disputed amounts of Rs 4.84 404 aon +
am unquallied interest + late fees of Rs 484990 and Rs.58.298 + Rs 7S.00¢

(Fotal Rs} 323,298) (Penalty) for the various reasons mentioned in detall in this
afidavil. and in pass such other order or orders in the interest of Justice. lest
ihe Pattioner will be put fo irreparable economic loss. The levy of tax, etc., has
no jJegs to stand. The balance of convenience is clearly in favour of the
peltioner and against ihe Resnondenis., pending ai sposal OFPWeE No id? is of

FAY

2024, ar ihe He of ihe High Cour

The pedifion coming on for hearing, upon oerusing the Petition and the
aidavit fled in support thereat and the order of the High Court order dated

10.05.2024 mace herein and upon hearing the arqumenis of Gri JN Venkata


«heat ye,
i wf
oe tor ee %
we Pad bee, fogs a pa beer) ow
At ee al reed a - Cg 4 ae a ° Bene
ns res oe ge A a ns aon
fe, RL nr so Oh a - Bp wo
eee Teed bree had os yore Sp nanan eget, or wane reed
ag] wed {oy iene wn mn 2. iy foot > vane, i
chan Sh. ge Thee Biss Me in 4 me ms
fe an hos OG a Oe eB wet
C5 at, woe BS a 'ae go mm be ee La a
Pm aes Fe th. a "a # ae we
eH wy ED SA * a oe v4 fi BR tt hi open fay
, fare % £3 ee os a Sneed ry tere EE wy "ue
gs Goo ae 607 tee Oa CO ge ver
fe Gn Sy, we ede DG a
or en me = Bo he sh a
e & ce a 2 & a i ae 2 ge
GM B Qn es 7 mg wa
; ae baton silon veeee dead ted tS -
naa en v4 oh, re bee fon rr <n S, gn
' oS Ge wen, i me Be OS
"he org B ey Og ee
wo OF tps ie i f4 ey worn
fo ue wo . a « ee ice
2S ow SE agen o me nn ae OF
am 2 yg, wy bon Ch. i * Laod Nd "i
am tx le on CL 5 Be OD i pe
ery mM fs 5 Lg 6 Be %
thd 5 ay voore ALS bh ages G3 a a 4 ed
A Rees seen, ape its gee whe feed ad Sowden peed "5
ifs oe ae « wn ES * PE oy Gy vere i
"eG wine WD a fa Sf Rm det wm &
an bee vdeo bone Soe " Socy " Te wee
. gy £4 fe - g 3 'et fy goo th. peed & ea in KE
ge Ee of +n Woe Sy 6 Co tee
we x, id 'nee , becee ee ra te nk a oe
rr Sa! ve, B a3 ' gy Cy fe nf es
tee Fae fee i 4B we Go B we "es
Qo 8 fT wm Gi ee wo et EE a yt
e no fe Bos Cy a ra pe
~ "ag as fodoe Uh. Ye poe, phe " 3 hoane bode whee i
i 5 ~) fede sed He ree, A y uy af as anor 'ep
go ; Be age " ne yen EY on) tae as
an rs "i ce oS 2 ei BB Be oe &  b
a po a ee a ne ne oe 7 & yA FG
. ee be £4 "G4 we os i tft a on iy
f " foe Son % fs on ore . te Seve 0 aug ye
® & & FR 2 & ge o 2 oR Sg
®@ Go 6 @ a & Big ge € Bot aS
Fag ' % a eect oa eo hove 7% pas bee beoe po sente, Soo 5 Let
i le o Ooo , & & © FS gf a mess
oan og a 65 hod a oe et 5 ry a3 weed
hen eek he '4 e we BY satin nee » mm SF oo eT
ao 6 & ed an. 2 f OS @ & fF - iG re:
[oied Gp id « oe OAT ' con fp? we iY a fans ws
coms [ic eh ayo" oe can Fa Scar? oer o> me cae
fh Nod ben ne heeeas Paks, 'eat oe % ° ft
a ee oy an ae ne, - & ee £e fee WE
oS os ad w weed aS 0 z oe wn weeee OU Lage ¢ " a
io my ut (oy) 4 £ fe tone ogre, deo? fi is y %,
SO Ef = ; 6 , 43 id
a! ca Ser gi ee me oe a3 in ars <e "t ei
fa we bas te) ee Os ar ee Ree oy, Ons fe fe aa
oe OB 2 he ye 5 8 © © Go ws & ~~ 8
ete oN "eB wy et SB be Hh Des S i
"OS he oF, wet > © g Be 3
- ® g 3 be Ob 2 Fo 2 2 ye & % we 3
See eee f oo OF rn anes WED , OP
me wow wo 3 Lon 1 oS OO roa " hee £4 cfs ood
SS te _ fan wees ts as fon LL few £ ei pr 33 oon
om i woo mtd
we LS as nr oan oe - : 0 3
wm eo ok ee OE se er ae 43
'e 4 a
whee ene ined Ke. & (3 a a wboos
a x NS] ie ard chet
6 8 ®@ bie OG fn wm
a oan i ef GG "se
a SS fr ® 2 sk oo 7
me eS mee >
2 & SO 2 >
Ue fb EL ad

ed by

*

od

x

4 Das

AL BAN
foe fe

i

Ye


November, 2020, under the IGST, CGST and SOST Acts, S077, which is also
legal as being violative of the or ncipies of natural justice as f was passed
without effectively considering the written objections filed by the Petitioner and
without furnishing copy of the intel: ligence report/imaterial based on which it was
passed and without affording opportunity to cross examine the supplier, and is

et

therefore not valid and iegal even on other grouncs.

IANO: 1 OF 2024

Petition under Section 151 GPC is filed praying that in the circurnsfances
stated in the affidavil Med In support of the writ petifion, the Hi ign Gourt may be
Meased to grant stey of all further proceedings, including recovery of Tax,
Pat vty and interest, pursuant to the impugned Order-in- Original No. 11/2024
(GST) (AC), dated 29-05-2094, passed by the Third Respondent for the Tax

Dera, wong

Periods July, 2020 and November, 2020, under the IGST. COST ang SOST
Acts, 2017, pending disposal of W.P_No. 14029 of 2024, on the file of the High

Court

tne petition coming on for hearing, upon x yw the Petition and the
atfidavil fled in support thereof and the order of the High Court order dated
Vy 2024 made herein and upon hearing the arguments of
SRLGINARENDRA CHETTY Advocate for the Petitioner, The D Deputy Solicitor
Ceneral for Respondent No.1, Government Pleader for Commercial Tax, for

Resparident No and Ms Santhi Chandra, Standing Counsel for Respondent

a
on
ue
L203

RUT PETITION NO: 14430 OF 2034

Sebhyeen:

Fe) Sire tan

Mis. Actiyaadi Cars Private Limited, Flat No. 10S. Sal Datta Apartments, Ram
Nagar, Anantapur-Si8 O04. Rep. by its Managing Director Mr-Thumati
Adiseshu,

PetHioner



LD
: " ifs lapel sing
£ $¥) Qed fas; re "ose oun ttt Oe
we 3 iar a A re tty ee
3 Se QP © 2 & & Soom Be Ey & EI lent
" oo oe a a a aan an a as re ~ "35 © BB G &
B & % ry 0 Ee A ge ES Be eB =~ BO A OE
eS 2 = Sp iW E & Be b&w & Bo Be g 2 B
bo es vpeer ey hove See. . me os, ' ey (3 a f a heat re we me we,
aes &3 eae oe eee, whet *, 'oe : - recor "is 3S LKu uh oe
y; re os ven GS o ve 4 - 3 bee, ¢ on tgot. Ne 2% ad Pa pan ey po
"eae? can) of if At cage ve iy eee ween yg ano. ee tS 3 Coe Led Seer
; n tee Sk SES Ge OO km OG £3 fen oS
en oti, ay By £3 ate bay wy on. gen ° ae kA We iS ee aire th we rs
5 bene ak 5 Ke pen 2 bane 1G a ip forme pees ral fev oy ra ond E yee a fade,
a iXs '4 te ven, Ey, Tote oe iy " Wh eee i is ne aed is eed oP ih
am aest an ° ed oor fe ahees . £7 Gs noone og BY nr es when &
rae % ay 'wegen t wed Lf Pa end path al on StS Seed r¢%3 4 'eee eo 7
ns Gs iG penn a3 7 td ae ORNS 3 og ae We £
0) Seen gr a ayer? iff "age a wie [an { Goa ae ene feitere "o% Yeeees ta ad
: 5 m 4 " geen ; oe 6 ve at os 3 Iniowe tee
tes a on T gy Ee & oy me cy Boa? oO SB - 8 & Re
% @ bbe Bo gm te  @ OY ae & fre Ee its fe
¢ aad ntee. , iy ce 5. oe , 0 . .
ode ae Sage a om a ans cy tone ge "om,
ihe 7 Oe 3 ow vere 0% a foes z fet a or ee eat £% B iy
me oa as ee © ag eS 'eet me 6 a a a a fee
3 an a or 3 i a 5 od 5 We
ae 4 pn f baie, 63 i oo tae ioe a ca wood inal nA recon ics! a gore woot
oe phe re gp Oe 4 % Co oon ge td sf he oe
pons 25, re Bie Eile ager G ay Pee Hm 6D "a GS Ee we en he,
we, ~ © © Som i te to & GS te 6 & © #8 £ 2
pe a To ae yA, y 4 fo Md gg
x ie oye ae See fooe hae e% MPR Oi; ts % sper 's on haul o* KG % a. wae "vs
oom hen % reee oh "ao ers, ne a fas RE3 porn ¥4 ca £F% a
we a. ore en oy ees oy LA am ry OF we. ot Soon er yet 43 583 a
on bebew "on gt bree a oo Sde = 3 a Laer ne a we ALS 3 an wm 4 ora Pea Fae
cas wm Oe 6% $2 te 8 wom . fe gs a ee
on . % a a ne 7% it 1% yan , 4 om Oy i Pe ae Sane : ser, eo
Ped tee a ven ste wre, tA g ie c ne a Re aa Ss mh, CP 6% toons 3
ben ~~  O a Bop Go fF 2 wm BO" wa & 5 a a
aN we % roe nc pois oy ican) a " e ' "be teens
o) ro ecu un OME?; a a a ee i 6%
ae bb git tM Oe woe ELD Ned BS wer wo ay
aa . oh, had oe (is coo ate Pas - yn OS . ie rag
pont SS " $3 "ee yee he, 4 Sh ar £3 ™ to o BE Y eee oy
fe ae at eet oe ¢ Be ££ we oo a, wd mG
om fe eA "i & °° £m BE B a 2 8 3 Od
oor ie, ge OFS ve med ch ey rap we t a woke 77 Lee
8 ee Oo 8 yw PR ee Be 8 oO ee
4 pel thee if an ans CS henweh sae i a ¢ hy 60 ih > «g ne
ye aleve. £0 est reece. on cnr * a on 5 Z ond , wae agree .
a3 ih bs dee aE ed Be gt tk Tee wpen
ce ns ne Stee wm Foe ne wg en Mey et
me of % "% 3 ogee * } ay on ce ee "4 peat i
oo 4 a m @ or oe aD aw Rm ogg OD
'TA wm 66th . doce 5 cn om Oe Sd rn G3 a ed iy Sed "t%
if sea eft, ene Son va oe wn LD 4 et x eg iA 5 A
g o nbd yer) tat Sond oer whe f Sore . 2S ' 2
oe ben base ay S fe as Li CRB Rn Ss ie Se tee loan 'id
ye 2 ri i ot azn a *- vem 4 gf 8b "eee
-- bod a vee 4 ee mS ewe . i - be, ot
ee hee 'A % bien + Looe tg Pd is) taree poor cenan. Pe hee . wegen
Fas GB uf 2 @ @ & can aie Bm & & ¢ & 2
rsd BS Bk Bog MS ee
: " ve eran 4 eed . OE i ~
o a ed we QO. 5 we te BOO Led 5 nh. cae
@ 4 @ & ma My ee Ee ra oh hy rr rr rn ane "5
ad pond on bon on poe sbood an "-- wnene g ee) = a "2 or we i: oD a
, Seen a be wt % een vernal wees yt need be on . me We vet pat "
od 6X H f 4 eww .
wet Ke , a esewe. Pod, ne, ; is%] ae td ie aoe Bo feee. wn ood bea ued tp
beee MS - eer Sayer. 4 > " iM a3 0 aaa pe $h3 seer fs ' in ree . nye
pon fipien foe . bee. 2 hd wo am aes oo ee: fa oer a ix
The Sawa v tpn Ly 4 £85 ry grr eres CR oy fem, Aon agece pero Poe act t 'a
tnt ann a Seow en ee % if See ted ton xs ae id res ; $5 pa od i" irs
we ak wr vee Ly eee, or ws Ce Od iooe a "enw? Cry g one, rf nee q heeeet
5) rs a me ee CH C2 ae Sore Coe 'hh CA nm / 4 oe we 5 '
7 an ae ee "ef, So te ed oy ce aed be
" 8 % OE K 8 2 GO Te a mm. o Dw 2 on Ls oy
é brve. shot my cc " "yee nee ? Ay seed ceoei .. % Feed "4 . 5 . oes Fi
a 2G eS - Bo & ey € 2 8 2 ew  & Bo Moke £3
ik a en, ae £4 ae ao oA cote ne Ke peoonl ; poaed aft per 4 , v "ys 'eae?
3 few <4 ee cc ae mm Bg fo gen
fe eS ve pd fond ™% ee oy tn Seed oe of "OS tA "oe wm ts pe
fem Cp te vt ' ae my 603 " oe oe 'é nw a we 5 mee og mr
4 me fem Qf ZS ben Ke rm EO ope ne or
re Fea hi FF  o~, BF 38 Se a ie a ee a
3 oe fe eo oOo 2 2 ew * io) ot nr a) A wee ooh
* ond it¥] @ Anne pee oo [ae ae 3 wees ae t
voA " " ae ty 5B Seer a 3 oo bee ; a Oh 6g xt ; eg ee en
o ron wen bn fonte ae 49} cs 3 oy, oe NS £5 "Se ify) pest th yin
"f, beers techn re 4 hi eee "s Seve 4 x 3 je, my ta "5 'at of
yet is COSA RS be aod 2 rn. are toee 2 rn th
tf su a GR ee ae a 2 ms
on sn Ss & «@ ws a ek a -
ce Bapseek 22 8 EB BES S & 6 HR e- @&
" a £3 ie x o at is Ww rv
ee ee ee ee ap
Se o



served on the Petitone® on 16.06.2024 by BRAD. as null and void, (3) the

iB

aufrimary of Show Cause Notice in Form GST DRC- 61, dated 31.05.2004
issued by the 1° Respondent and the Show Cause Notice cannot be

questioned before the Appellate Autharity;

iA NO: 1 OF 2024

Petition under Section 151 CPC is filed praying that in the circumstances
slated in the affidavit fled in support of the wril petition, the High Court may be
pleased ic suspend the operation of summary of Show Cause Notice in Form
GST DRC-O%, dated 31.05.2024 issued by the 1* Respondent, for the tay

period 2019-20, under [OST / CGST / SGST Act, 2O17, pending disposal of
W.P.No. 14430 of 2024, Gn the file of the High Court.

The petilion coming on for hearing, upon perusing the Petition and the
affidavit fed in support thereof and the order of the High Court order date
11.07.2024 made herein and "upon hearing the arguments of
SRLEG.NARENDRA CHETTY Advocate for the Petitioner, The Deputy Salicitc
General far Respondent No.1, Government Pleader for Cornmercial Tax. for
Respondent No.2 and Ms.Santhi Chandra, Standing Counsel for Respondent

Nog, the Court made the following:
ORDER:

"Sri ¥.V. Anil Kumar, learned Central Government Counsel, prays for and is granted three weeks' time for fling counter affidavit.

List on 22.08 2034,

inferim order granted earlier in W.P.Nos.24682 of 2023, 14952 and 227172 of 2020, 38208 and 38709 of 2022, T4767, 14775, 14808, 14847, TPSS, TPPSG, 20188, 21031, 21639, 21714, 24883, 27374, 27548, 28354, SO7SO, 34527, 31858, 32194 and 33500 of 2023, 2240, 3478, 3482, 4438,

Y

g a

AR

Rt eis ery

a

NF

BN

a

oh oS

¥

x

THIS, 14029 and 14ag0 of 0

SSR

earing, 5A

ay £

ee

ow

i

& CC to SR

2. On

:

extended HN the next date of h

9958, S98

Fo,

finery,

iia'

SSSR

HIGH COURT

HC, J & RRR, J

DATED: 01.08 2024

NOTE: LIST ON 22.08 2024.

ORDER

W.P.No.2@4682 of 2023 along with W.P.Nos.7084 of 2019, 5670, 5644, 44952, 21904, S2172 of FORO, VUSTO, 28675, BPVIS, 28SRO, W234 af AUST - 33208, 38709 of 2022, 14767, 1477S, 14808, 14847, 17785, VIP SS, 20786, 34034, P1638, 21714, 24883, 27374, 27548, BEIS1, BIPSS, SOTO, Joey, 31889, 32194, 33800 of 2023, 2240, 3146, B47H, 48S, 99H6, 9957, TIN, 41449, 74837, 17718, 14089 and 14480 of 2024 and 4425 of 20z4.

EXTENSION OF INTERIM ORDER

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter