Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kunal Housewares Pvt Ltd vs The Union Of India And Ors
2024 Latest Caselaw 24669 Bom

Citation : 2024 Latest Caselaw 24669 Bom
Judgement Date : 26 August, 2024

Bombay High Court

Kunal Housewares Pvt Ltd vs The Union Of India And Ors on 26 August, 2024

Author: G. S. Kulkarni

Bench: G. S. Kulkarni

  2024:BHC-AS:34138-DB                                                                                                       11 WP2215-23.DOC


       Mohite

                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       CIVIL APPELLATE JURISDICTION

                                                WRIT PETITION NO. 2215 OF 2023

                     Kunal Housewares Private Limited                                                                ... Petitioner

                                                 Versus
                     1. The Union of India

                     2. Assistant Commissioner of Customs

                     3. Principal Chief Commissioner of Customs                                                      ...Respondents

                  Adv.Devashish K. Trivedi a/w Adv.Garvit Khandelwal for the Petitioner
                  Adv.Jitendra B. Mishra a/w Adv.Ashutosh Mishra a/w Adv.Maya
                  Majumdar a/w Adv.Rupesh Dubey for the Respondents
       Digitally
       signed by                      _______________________
       TRUSHA
TRUSHA TUSHAR                 CORAM :                G. S. KULKARNI &
TUSHAR MOHITE
MOHITE Date:                                         FIRDOSH P. POONIWALLA, JJ.
       2024.08.27
       13:54:48               RESERVED ON :          1st March, 2024
        +0530


                                      PRONOUNCED ON: 26th AUGUST, 2024
                                            _______________________

                     JUDGMENT:

(PER FIRDOSH P. POONIWALLA, J.)

1. Rule. Rule made returnable forthwith. By consent of the parties, heard finally.

2. The Petitioner had exported Stainless Steel Table, kitchen and other household articles in the months of July, August and September 2017. While doing so, the documents mentioned in the table herein were issued / generated.


                     Sr.    GST Invoice   Export Invoice No.   Shipping Bill   Export         Bill OF Lading No. &   Amt of         Amount of
                            No. & Date    & Date               No. & Date      General        Date                   Drawback       IGST Paid (Rs.)
                                                                               Manifest No.                          claimed(Rs.)
                                                                               & Date                                by Punching
                                                                                                                     'A'

                      1.        46/       KHPL/325/17-18       7337308/        130950         10075017521             1,44,118.00      1,92,157.00
                            13.07.2017    13.07.2017           13.07.2017      24-7-2017

                      2.        13/       KHPL/326/17-18       7218237/        130414         AMC0564386              3,95,334.00      5,23,608.00
                            06.07.2017    04.07.2017           07.07.2017      15-7-2017      10.07.2017








                                                                                              11 WP2215-23.DOC



3.         52/      KHPL/332/17-18   7381089/     129350        DEL074463             2,15,832.00   2,87,775.00
       14.07.2017   14.07.2017       15.07.2017   DT25-7-2017   18.07.2017

4.         11/      KHPL/334/17-18   7218238/     130414        FDS-NSA-1700102         91,867.00   1,21,627.00
       04.07.2017   04.07.2017       07.07.2017   15-7-2017     10.07.2017

5.         12/      KHPL/335/17-18   7216045/     130414        FDS-NSA-1700102         46,000.00    60,902.00
       04.07.2017   04.07.2017       07.07.2017   15-7-2017     10.07.2017

6.         10/      KHPL/336/17-18   7218240/     130414        FDS-NSA-1700102       3,95,334.00   5,23,408.00
       04.07.2017   06.07.2017       07.07.2017   15-7-2017     10.07.2017

7.         15/      KHPL/337/17-18   7218141/     130323        AMC0567827            1,97,667.00   2,61,701.00
       06.07.2017   06.07.2017       07.07.2017   20-7-2017     17.07.2017

8.         16/      KHPL/338/17-18   7231270/     130448        CNS-NSA-1700261         39,651.00    58,565.00
       07.07.2017   07.07.2017       08.07.2017   21-7-2017     08.07.2017


9.         19/      KHPL/339/17-18   7242030/     130752        CNS-NSA-1700265         43,674.00    62,812.00
       08.07.2017   08.07.2017       10.07.2017   8-7-2017      08.07.2017

10.        25/      KHPL/340/17-18   7272176/     130323        FDS-NSA-1700105         91,867.00   1,22,489.00
       10.07.2017   10.07.2017       11.07.2017   20-7-2017     14.07.2017

11.        26/      KHPL/341/17-18   7272175/     130323        FDS-NSA-1700105         45,833.00    61,111.00
       10.07.2017   10.07.2017       11.07.2017   20-7-2017     14.07.2017

12.        47/      KHPL/342/17-18   7337215/     131276        CNS-NSA-1700276         50,085.00    66,780.00
       13.07.2017   13.07.2017       13.07.2017   8-7-2017      14.07.2017

13.        53/      KHPL/343/17-18   7381090/     129350        DEL074463             2,15,832.00   2,87,775.00
       14.07.2017   14.07.2017       15.07.2017   25-07-2017    18.07.2017

14.        56/      KHPL/344/17-18   7385462/     131288        CNS-NSA-1700298         66,651.00    88,868.00
       15.07.2017   15.07.2017       15.07.2017   4-8-2017      02.08.2017

15.        66/      KHPL/345/17-18   7412845/     130959        FDS-NSA-1700116         91,800.00   1,22,400.00
       17.07.2017   17.07.2017       17.07.2017   4-8-2017      31.07.2017

16.        90/      KHPL/347/17-18   7491047/     130959        FDS-NSA-1700294         33,629.00    44,839.00
       20.07.2017   20.07.2017       20.07.2017   4-8-2017      08.08.2017

17.        97/      KHPL/348/17-18   7514739/     130074        OERT/0717018          1,08,841.00   1,45,891.00
       21.07.2017   21.07.2017       21.07.2017   27-7-2017     24.07.2017

18.        100      KHPL/349/17-18   7539822/     131577        CNS-NSA-1700309         29,267.00    43,256.00
       22.07.2017   22.07.2017       22.07.2017   11-8-2017     24.07.2017

19.        99       KHPL/350/17-18   7539821/     130959        FDS-NSA-1700295         57,573.00    76,764.00
       22.07.2017   22.07.2017       22.07.2017   4-8-2017      02.08.2017

20.       105/      KHPL/351/17-18   7565362/     131577        CNS-NSA-1700306         61,340.00    81,786.00
       24.07.2017   24.07.2017       24.07.2017   11-8-2017     09.08.2017

21.       118/      KHPL/352/17-18   7618734/     131577        CNS-NSA-1700308         72,639.00    96,852.00
       26.07.2017   26.07.2017       26.07.2017   11-8-2017     09.08.2017

22.       229/      KHPL/367/17-18   7988504/     132951        FDS-NSA-1700122         62,665.00    85,227.00
       11.08.2017   10.08.2017       12.08.2017   1-9-2017      11.08.2017

23.       321/      KHPL/368/17-18   8223944/     133192        501071403920            22,203.00    29,603.00
       24.08.2017   24.08.2017       24.08.2017   1-9-2017      29.08.2017

24.       242/      KHPL/370/17-18   8016325/     132068        OERT/0817022          1,07,995.00   1,43,994.00
       14.08.2017   14.08.2017       14.08.2017   24-8-2017     21.08.2017

25.       243/      KHPL/371/17-18   8016274/     132431        FDS-NSA-1700128       1,26,211.00   1,68,282.00
       14.08.2017   14.08.2017       14.08.2017   26-8-2017     24.08.2017

26.       271/      KHPL/372/17-18   8068791/     132431        FDS-NSA-1700126         90,221.00   1,20,295.00
       17.08.2017   17.08.2017       17.08.2017   26-8-2017     24.08.2017

27.       272/      KHPL/373/17-18   8068788/     132431        FDS-NSA-1700126         90,221.00   1,20,295.00
       17.08.2017   17.08.2017       17.08.2017   26-8-2017     24.08.2017


28.       273/      KHPL/374/17-18   8068789/     132431        FDS-NSA-1700126         90,221.00   1,20,295.00
       17.08.2017   17.08.2017       17.08.2017   26-8-2017     24.08.2017

29.       283/      KHPL/375/17-18   8121281/     133604        CNS-NSA-1700352         49,518.00    68,560.00
       19.08.2017   19.08.2017       19.08.2017   11-9-2017     21.08.2017

30.       284/      KHPL/376/17-18   8121276/     133604        CNS-NSA-1700351         27,905.00    35,991.00
       19.08.2017   19.08.2017       19.08.2017   11-9-2017     21.08.2017

31.       398/      KHPL/386/17-18   8440976/     133894        FDS-NSA-1700137         20,241.00   1,12,443.00
       04.09.2017   04.09.2017       04.09.2017   15-9-2017     08.09.2017

32.       399/      KHPL/387/17-18   8441226/     133894        FDS-NSA-1700137         20,241.00   1,21,443.00
       04.09.2017   04.09.2017       04.09.2017   15-9-2017     08.09.2017








                                                                                              11 WP2215-23.DOC



     33.       400/      KHPL/388/17-18   8441210/     133894      FDS-NSA-1700137      20,241.00    1,21,443.00
            04.09.2017   04.09.2017       04.09.2017   15-9-2017   08.09.2017

                                                                   TOTAL:-           32,22,717.00   45,88,237.00


3. The Petitioner paid IGST in respect of the exported goods as mentioned in the corresponding entries in respect of the relevant invoices / shipping bills in the aforesaid table. The Petitioner also selected Column "A" for the purpose of claiming drawback mentioned in the corresponding entry in the said table while generating the relevant bill of entry. As provided in Section 16 of the Integrated Goods and Services Tax Act, 2017 ("IGST Act"), all goods exported out of India are termed as "Zero Rated Supplies". It is the case of the Petitioner that, as per the said provision, if IGST is paid in respect of "Zero Rated Supplies", the exporter would be eligible to get refund of IGST paid in regard to the said supplies. Refund of said IGST paid would be available to the exporter in accordance with Section 54 of the Central Goods and Services Tax Act, 2017 ("CGST Act"). Further, it is the case of the Petitioner that, under Rule 96 of the Central Goods and Service Tax Rules, 2017 ("CGST Rules"), the shipping bill generated for the purpose of export of goods is required to be considered as the application for refund and no separate application is required to be filed.

4. It is further the case of the Petitioner that the refund of IGST so paid is required to be credited to the bank account of the exporter directly with the help of portal (GSTN), provided GSTR-1 and GSTR-3B are filed. In regard to the exports made by the Petitioner, details whereof are tabulated hereinabove, the Petitioner had paid IGST in regard to the goods which were exported and had also filed GSTR-1 and GSTR-3B on time. Therefore, it is the case of the Petitioner that the shipping bills filed in regard to the said exports were required to be treated as an application for refund and the refund of IGST paid in regard to exported goods was required to be credited in the Petitioner's bank account.

11 WP2215-23.DOC

5. The exports were made by the Petitioner in July, August and September 2017. Despite considerably long time having passed, the said refund was not credited to the Petitioner's bank account. Therefore, the Petitioner's Custom House Agent time and again personally visited Respondent No.2's office and made requests for refund of IGST in the Petitioner's bank account at the earliest. However, the same was not done.

6. It is the case of the Petitioner that, during personal visits of the Petitioner's Custom House Agent, he was informed that, as while generating the shipping bill, the Petitioner had claimed higher rate of drawback at the rate of 9% by selecting column "A", instead of lower rate of drawback at the rate of 1.9% by selecting column "B", the Petitioner would not be eligible to avail refund of IGST. Thereafter, by a letter dated 13 th March 2020 addressed to Respondent No.2, the Petitioner requested him to pay the said amount of refund at the earliest in accordance with the provisions of the statute.

7. Since the Respondents failed to refund the IGST amount of Rs.45,88,237/- claimed by the Petitioner, the Petitioner filed the present Petition seeking refund of the said amount.

8. After filing of this Petition, this Court passed an Order dated 25 th September 2023, whereby the Respondents were directed to apply their mind to the application / letter of the Petitioner and take an appropriate decision before the next date of hearing. The Petitioner was also permitted to submit written submissions and the Respondents were directed to hear the Petitioner before taking a decision.

9. The Petitioner submitted detailed written submissions dated 3 rd October 2023. The Petitioner was heard by the Commissioner of Customs on 4 th October 2023. Thereafter, an Order dated 6th October 2023 was passed by the Commissioner rejecting the Petitioner's claim for refund. The Petitioner

11 WP2215-23.DOC

amended the Petition and impugned the said Order dated 6 th October 2023 also.

10. Mr.Trivedi, the learned counsel appearing on behalf of the Petitioner, submitted that, while deciding whether refund of IGST paid on exported goods is to be granted to not, the relevant provisions are Section 16(3)(b) of the IGST Act, Section 54 of the CGST Act and Rule 96 of the CGST Rules. He submitted that the Respondents cannot choose to place reliance on other provisions apart from these provisions. He submitted that Section 54 of the CGST Act deals with all sorts of refund of GST. Section 54(1) covers refund of GST paid on export final product which is to be considered as "Zero Rated Supply" as per Section 16(3)(b) of the IGST Act. The procedure for availing the same is provided in Rule 96 of the CGST Rules.

11. Mr.Trivedi further submitted that Section 54(3) of the CGST Act dealt with refund of unutilized input tax credit accumulated on account of inverted rate structure and also such input tax credit of GST being accumulated on account of exports made without payment of tax under section 16(3)(a) of the IGST Act. The procedure for availing the same was provided in Rule 89 of the CGST Rules. The same had nothing to do with refund of IGST paid on exported goods in accordance with Section 16(3)(b) of the IGST Act, which is to be availed under Rule 96 of the CGST Rules.

12. Mr.Trivedi further submitted that Section 54(3) specifically incorporates that refund of unutilized credit of IGST being accumulated on account of exports made without payment of GST, i.e. under Section 16(3)(a), would not be allowed if drawback at higher rate is availed. However, there is no such restriction in Section 54(1). Thus, refund of IGST paid on exported goods, which is due and payable in accordance with Section 16 (3)(b) of the IGST Act read with Section 54 of the CGST Act read with Rule 96 of the CGST Rules,

11 WP2215-23.DOC

cannot be withheld / denied on the ground that drawback at higher rate is claimed.

13. Mr.Trivedi further submitted that refund of IGST paid on exported goods could only be withheld / denied in case of contingencies arising as per Rule 96(4) of the CGST Rules. He submitted that the said provision does not cover the case where drawback at a higher rate is claimed in regard to the exported goods.

14. Further, Mr.Trivedi submitted that the contention of the Respondents that refund is to be denied because of Notification No.131/2016 - Cus.(N.T.) dated 31st October 2016, Notification No.73/2017 - Cus.(N.T.) dated 26 th July 2017, Circular No.32/2017 dated 20th July 2017 and Circular No.37/2018- Customs dated 9th October 2018 is completely erroneous. He submitted that the drawback provisions are separate, distinct and complete code in themselves. The provisions under Chapter - X of the Customs Act, i.e. Sections 74, 75, 75A and 76 as well as the Customs and Central Excise Duties Drawback Rules, 1995 and Customs and Central Excise Duties Drawback Rules, 2017 particularly provide for granting of drawback as well as recovery of drawback along with interest if it is found that the drawback is erroneously or wrongfully paid.

15. Mr.Trivedi further submitted that Notification No.131/2016-Cus.(N.T.) dated 31st October 2016 relied upon by the Respondents would show that the same clearly incorporates that drawback is available subject to various notes and conditions. He submitted that the same meant that in case any of the notes and conditions of the said Notification were not complied with, the only outcome would be that drawback would not be available or that if it is already paid, the same would have to be recovered as provided in the aforesaid Rules. Further, Mr.Trivedi submitted that Notification No.73/2017-Cus.(N.T.) dated

11 WP2215-23.DOC

26th July 2017 amends the notes and conditions of the said Notification No. 131/2016. A new condition No.12A is added. A perusal of the same would show that the exporter may declare that he has not availed credit of IGST and that he will not avail the same in future in regard to the export products or inputs / inputs services used in manufacture of export products or he declares that no refund of IGST paid on export products shall be claimed or he has not carried forward and shall not carry forward the amount of CENVAT credit on export credited under the CGST Act. Mr.Trivedi, submitted that, even if it is assumed that this condition is violated, the only outcome would be that the Respondents may recover the higher drawback amount. However, refund of IGST could not be withdrawn / denied.

16. Mr.Trivedi further submitted that even condition no.12A has been complied with by the Petitioner because the Petitioner had not availed and shall not avail input tax credit of the CGST or of the IGST. He submitted that, as the Petitioner had complied with one option, the Petitioner was not required to comply with another option of not availing IGST refund in regard to exported goods.

17. Mr.Trivedi submitted that Circular No.32/2017 dated 20 th July 2017, is nothing but an image of the aforesaid condition no.12A. It provides clarification regarding exports under claim for drawback in the GST scenario. It contemplates that a declaration is to be submitted by the exporter claiming drawback at higher rate. A format of the said declaration which is a part of the same Circular would show that this declaration is nothing but a mirror image of the aforesaid condition no.12A

18. Mr.Trivedi submitted that since the said condition as well as the said declaration gives an option to the exporter claiming drawback at higher rate of either not availing credit as aforesaid or not claiming refund of IGST, the

11 WP2215-23.DOC

Petitioner had rightly chosen not to avail the credits. He submitted that therefore, even in that view of the matter, there was no violation of the Circular and that the refund of IGST was required to be granted to the Petitioner.

19. As regards Circular No.37/2018 - Customs dated 9 th October 2018, Mr.Trivedi submitted that it is mentioned in paragraph 3 thereof that where the exporters have made declaration of not availing refund of IGST and on that basis they have claimed drawback at higher rate, no refund of IGST would be paid to them in regard to the exported goods. Mr.Trivedi submitted that no such declaration was given by the Petitioner. Further, the Petitioner had chosen to opt for not availing input tax credit as a condition for claiming drawback at higher rate in regard to the exported goods. Therefore, the said Circular did not prevent the Petitioner from getting refund of IGST paid on exported goods.

20. Mr.Trivedi submitted that the issue involved in the present Petition is covered by various judgements and refered to the following judgements:

i) Sunlight Cable Industries vs. The Commissioner of Customs NS II and 2 Ors.1

ii) Gujarat Nippon International Pvt.Ltd. vs. Union of India 2

iii) M/s.AIM Worldwide Pvt.Ltd. vs. Union of India3

iv. M/s.Vimla Food Products vs. Union of India4

v. M/s.Jaysons Exports vs. Union of India5

1 Judgement of Bombay High Court in Writ Petition No.284 of 2021 dated 27th June 2023 2 2022 (64) G.S.T.L. 45 (Bom.) 3 Judgement of Gujarat High Court in Special Civil Application No.15648 of 2020 dated 22 nd December 2021 4 Judgement of Gujarat High Court in Special Civil Application No.16028 of 2020 dated 22 nd December 2021

11 WP2215-23.DOC

vi. Amit Cotton Industries vs. Principal Commissioner of Customs 6 and order dated 22nd March 2021 of the Supreme Court dismissing the SLP against the same.

vii. Awadkrupa Plastomech Pvt.Ltd. vs. Union of India 7 and order dated 30th July 2021 of the Supreme Court dismissing the SLP against the same.

viii. Gujarat Nippon International Pvt.Ltd. vs. Union of India 8

ix. Phoenix Contact India Pvt.Ltd. vs. Commr. of Cus. (Exports), New Delhi9

x. Nilamel Exports vs. Union of India10

xi. G NXT Power Corp. vs. Union of India & Ors.11

xii. Precot Meridian Ltd. vs. The Chief Commissioner of Customs12

xiii. R.P.Exim vs. The Principal Commissioner of Customs13

xiv. TMA International Pvt. Ltd. vs. Union of India14

xv. Kishan Lal Kuria Mal International vs. Union of India15

5 Judgement of Gujarat High Court in Special Civil Application No.13157 of 2022 dated 19 th October 2022 6 2019 (29) G.S.T.L. 200 (Guj.) 7 2021 (46) G.S.T.L. 31 (Guj.) 8 2022 (64) G.S.T.L. 438(Del.) 9 2022 (64) G.S.T.L. 163 (Del.) 10 2019 (29) G.S.T.L. 692 (Ker.) 11 Judgement of the Kerala High Court at Ernakulam in WP(C) No.2981 of 2019 (W) dated 29 th August 2019 12 Judgement of the Kerala High Court at Ernakulam in WP(C) No.27772 of 2019 (V) dated 1 st November 2019 13 2023 (69) G.S.T.L.240 (Guj.) 14 2020 (35) G.S.T.L. 22 (Del.) 15 2023 (69) G.S.T.L. 51 (Del.)

11 WP2215-23.DOC

21. As far as the Order dated 6th October 2023 was concerned, Mr.Trivedi submitted that, instead of allowing the refund of IGST, it wrongly rejected the same. He submitted that a perusal of the said order would show that it is admitted therein that the Petitioner had complied with condition no.12A and had not availed ITC as mentioned hereinabove. Mr.Trivedi further submitted that it is also admitted therein that the drawback at higher rate was correctly availed in accordance with the relevant provisions mentioned hereinabove, He further submitted that it was also admitted that Chapter-X of the Customs Act, 1962 and the Drawback Rules are a complete code in itself and if it is found that the drawback is incorrectly availed, the same can be recovered along with interest.

22. On the other hand, Mr.Mishra, appearing on behalf of the Respondents, defended the said Order dated 6th October 2023. Mr.Mishra, also submitted that the judgements on the issue show that, where refund of IGST has been ordered, the party has been directed to pay back the differential amount of drawback if higher drawback has been claimed by the party.

23. Mr.Mishra submitted that the Petitioner cannot claim IGST refund and retain drawback at the higher rate claimed by it. In support of his submissions, Mr.Mishra relied upon the following judgements:

i) Kishan Lal Kuria Mal International vs. Union of India (Supra)

ii) R.P.Exim vs. Pr.Commissioner of Customs (Supra)

iii) Gujarat Nippon International Pvt.Ltd. vs. Union of India (Bom) (Supra)

iv) Gujarat Nippon International Pvt.Ltd. vs. Union of India (Del.) (Supra)

11 WP2215-23.DOC

v) Real Prince Spintex Pvt. Ltd. vs. Union of India 16 and the order of the Supreme Court dated 19th July 2021 dismissing the SLP against the same.

24. We have heard the learned Counsel for the parties and have considered the documents and judgements referred to by them.

25. As submitted by both the parties, the issue involved in the present Petition is no longer res integra and is covered by various judgements referred to by the parties. These judgements have been passed on facts which are almost identical to the facts in the present case. These judgements have considered the statutory provisions like Section 16(3)(b) of the IGST Act, Section 54 of the CGST Act and Rule 96 of the CGST Rules. These judgements have also considered the various notifications and circulars referred to hereinabove. After considering these statutory provisions, notifications and circulars, these judgements have passed orders based on the factual scenario in each case.

26. On a reading of these judgements, it can be seen that in Sunlight Cable Industries (Supra), Gujarat Nippon International Pvt.Ltd. (BHC) (Supra), M/s.Jaysons Exports vs. Union of India (Supra), Awadkrupa Plastomech Pvt.Ltd. (Supra), Gujarat Nippon International Pvt.Ltd. (DHC) (Supra) and in TMA International Pvt. Ltd. (Supra), the Courts have held that, if the rate of drawback under column "A" and column "B" is the same, then, in such a situation, refund of IGST has to be ordered even if the party selects column "A", as, because the rates are identical, by selecting column "A" the party does not get any double benefit.

16 2020 (35) G.S.T.L. 369 (Guj.)

11 WP2215-23.DOC

27. Further, in M/s.AIM Worldwide Pvt.Ltd. (Supra), M/s.Vimla Food Products (Supra), Amit Cotton Industries (Supra), Phoenix Contact India Pvt.Ltd. (Supra), Nilamel Exports (Supra), G NXT Power Corp. (Supra), R.P.Exim (Supra), Kishan Lal Kuria Mal International (Supra) and Real Prince Spintex Pvt. Ltd. (Supra), the Courts allowed refund of IGST despite the party selecting column "A" and claiming drawback at a higher rate because the party had already paid back the differential drawback or the Courts allowed the refund of IGST by directing deduction therefrom of the differential drawback claimed.

28. In the case of Awadkrupa Plastomech Pvt.Ltd. (Supra), the Gujarat High Court in fact held that Circular No.37/2018 - Customs dated 9 th October 2018 would apply only to cases where the exporters have availed the option to take drawback at the higher rate in place of the IGST refund out of their own volition. Further, it is held that the rationale for not allowing the refund of IGST for those exporters, who claim higher duty drawback, is that the higher duty drawback reflects the elements of Customs / Central Excise and Service Tax taken together, and since higher duty drawback is already being availed, then granting the IGST refund would amount to double benefit as the Central Excise and Service Tax has been subsumed in the GST.

29. In the present case, the Petitioner has selected Column "A" and claimed drawback at a higher rate on its own volition. It is not the case of the Petitioner that it had selected column "A" and claimed drawback at a higher rate due to some mistake.

30. The Petitioner has also not refunded or volunteered to refund the differential amount of drawback claimed by it.

31. As held by the Gujarat High Court, the higher duty drawback reflects the element of Customs / Central Excise and Service Tax taken together, and

11 WP2215-23.DOC

since higher duty drawback is already being availed of by the Petitioner, then granting the IGST refund would amount to double benefit as the Central Excise and Service Tax has been subsumed in the GST. The SLP against this decision of the Gujarat High Court has been dismissed by the Supreme Court on the ground that there was a clear finding of fact recorded by the Gujarat High Court that the Respondent therein had claimed IGST export refund only to the extent of the customs component. The Supreme Court held that there was no error in the said finding of the High Court.

32. In these circumstances, the Petitioner will be entitled to refund of IGST after deducting the differential amount of duty drawback.

33. In the light of the aforesaid discussion, and for the aforesaid reasons, we pass the following orders:

a. The Respondents are directed to grant refund of IGST paid on the goods exported by the Petitioner after deducting the differential amount of duty drawback, within 12 weeks of the date of this order, along with interest at the rate of 7% p.a. on such refund from the date of the shipping bill till the date of actual refund.

b. The Order dated 6th October 2023 is modified to that extent.

      c.      Rule is made absolute in the aforesaid terms.

      d.      In the facts and circumstances of the case, there shall be no order
      as to costs.



(FIRDOSH P. POONIWALLA, J.)                           (G. S. KULKARNI , J.)








 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter