Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Openwave India Private Limited vs Union Of India, Department Of Revenue, ...
2024 Latest Caselaw 1258 Bom

Citation : 2024 Latest Caselaw 1258 Bom
Judgement Date : 18 January, 2024

Bombay High Court

Openwave India Private Limited vs Union Of India, Department Of Revenue, ... on 18 January, 2024

Author: G. S. Kulkarni

Bench: G. S. Kulkarni

2024:BHC-OS:1137-DB                                                                          WPL1799-24.DOC


          Mohite

                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 ORDINARY ORIGINAL CIVIL JURISDICTION
 TRUSHA
 TUSHAR
 MOHITE
Digitally signed by
TRUSHA TUSHAR
MOHITE
                                         WRIT PETITION (L) NO.1799 OF 2024
Date: 2024.01.20
17:15:00 +0530




                      Openwave India Private Ltd                                     ... Petitioner
                      A Private Company, incorporated
                      Under the Companies Act, 1956
                      Having its office at
                      Office No.201/202,
                      Supreme Headquarters, Baner
                      Baner, Mumbai-Bangalore Highway
                      Pune-411 045
                                         Versus
                      1. Union of India,
                         Represented by the Secretary,
                         Department of Revenue,
                         Ministry of Finance,
                         North Block,
                         New Delhi - 110 001

                      2. State of Maharashtra,
                         Ministry of Finance,
                         Government of Maharashtra
                         Madam Kama Road,
                         Hutatma Rajguru Square,
                         Nariman Point,
                         Mumbai - 400 032

                      3. Deputy Commissioner of
                         State Tax, Cabin No. 331
                         Third Floor, GST Bhavan,
                         Airport Road, Yerwada,
                         Pune - 411 006

                      4. Joint Commissioner of
                         State Tax, Appeals 1,
                         Vikrikar Bhavan, 3rd Floor,
                         Yerwada, Pune - 411 006                                     ...Respondents

                      Mr.Anil Bezwada a/w Mr.Shrey Bhardwaj for the Petitioner
                      Mr.L.T.Satelkar, A.G.P. for the State
                                                            Page 1 of 6
                                                         17 January, 2024



                          ::: Uploaded on - 20/01/2024                      ::: Downloaded on - 20/01/2024 21:03:31 :::
                                                                                        WPL1799-24.DOC



                  _______________________
                CORAM:       G. S. KULKARNI &
                             FIRDOSH P. POONIWALLA, JJ.
                DATED:       18 January, 2024
                    _______________________
     ORAL JUDGMENT: (PER FIRDOSH P. POONIWALLA, J.)

1. Rule. Rule made returnable forthwith.

2. Heard finally by consent of the parties.

3. This Petition has been filed under Article 226 of the Constitution of India for the following reliefs:

"a) This Hon'ble Court be pleased to issue a writ of mandamus or a writ in the nature of certiorari or any other writ, order or direction under Article 226 of the Constitution of India directing the Respondent No.4 i.e. Joint Commissioner of State Tax Appeals to provide a fair and reasonable opportunity of personal hearing in appeal filed against Order-in-Original No.PUN-VAT-E-802/B-377, B-338, B-339, B-340 dated 31.12.2018, appeal filed against Order-in-Original No.DC-E-

802/B-1031 AND DCE-802-1032 dated 18.12.2019, appeal filed against Order-in-Original No.ZD270421019620U DCST/E-802/GST-RFD06 and ZD270421019641Q DCST/E- 802/GST-RFD06 dated 29.04.2022, appeal filed against Order-in- Original No.ZD270521006281X DCST/E-802/GST-RFD06 dated 10.05.2021.

b) This Hon'ble Court be plesaed to issue a writ of mandamus or a writ in the nature of certiorari or any other writ, order or direction under Article 226 of the Constitution of India directing the Respondent no.4 to expeditiously pass a reasoned order the appeals filed against Order- in-Original No.PUN-VAT-E-802/B-337, B-338, B-339, B-340 dated 31.12.2018, appeal filed against Order-in-Original No.DC-E-802/B- 1031 AND DCE-802-1032 dated 18.12.2019, appeal filed against Order-in-Original No.ZD270421019620U DCST/E-802/GST- RFD06 and ZD270421019641Q DCST/E-802/GST-RFD06 dated 29.04.2022, appeal filed against Order-in-Original

17 January, 2024

WPL1799-24.DOC

No.ZD270521006281X DCST/E-802/GST-RFD06 dated 10.05.2021."

4. The Petitioner had entered into a Service Agreement dated 1 st April 2020 with Openwave Mobility Inc. For the period prior to April 2020, the Petitioner was providing services to Openwave Mobility Inc. under an Agreement dated 4th June 2012. In terms of the above Agreements, the Petitioner was providing technical consultancy services and software development services to Openwave Mobility Inc.

5. It is the case of the Petitioner that, as per Section 2(6) of the Integrated Goods and Service Tax Act, 2017 ("IGST Act"), the transaction which was the subject matter of the said Agreements qualified as a transaction for export of services. Further, it is also the case of the Petitioner that, as per Section 16 of the IGST Act, export of goods or services or both is terms as "Zero rated supply". Accordingly, as per the provisions of Section 54 of the Central Goods and Services Tax Act ("CGST Act"), the Petitioner filed applications for refund of unutilised IGSTcredit on such export of services without payment of tax and refund of tax paid on such export of goods in case of export of services with payment of tax.

6. Out of the above refund claims, the refund claimed for the periods July 2017, September 2017 to March 2018 and April 2020 to December 2021 were sanctioned by Deputy Commissioner of Sales Tax i.e. Respondent No.3. For the remaining refund claims, show cause notices were issued rejecting the refund claims.

7. The Petitioner filed a detailed reply to each show cause notice. It is the case of the Petitioner that, without appreciating the submissions made by the Petitioner, Respondent No.3 passed Orders rejecting the refund.

17 January, 2024

WPL1799-24.DOC

8. The Petitioner challenged the said Orders by filing Appeals before the Appellate Authority i.e. the Joint Commissioner of Sales Tax (Respondent No.4). The first Appeal for refund pertaining to August 2017 was filed on 6 th February 2019 before Respondent No.4. Thereafter, Appeals were filed in respect of rejection of subsequent refund claims.

9. Since there was no communication from Respondent No.4 regarding the adjudication of the Appeals, the Petitioner, by a letter dated 14 th June 2019, sought a personal hearing and also inquired about the status of the Appeals. Thereafter, the Petitioner filed a letter on 4th July 2019, seeking a personal hearing. In the light of repeated reminders by the Petitioner, the Petitioner was called upon to attend personal hearings through various personal hearing notices. The Petitioner attended the hearings on 3 rd September 2021, 14th September 2021 and 27th September 2021. However, it is the case of the Petitioner that, in all the above instances, a record of hearing was not provided to the Petitioner, and, further, the hearing was conducted by an assistant of Respondent No.4 and not by Respondent No.4 himself.

10. Thereafter, by a letter dated 25th September 2021, the Petitioner filed additional submissions in respect of all refund periods in the back drop of a Circular issued by the Department.

11. The Petitioner did not receive any order post-hearing. Hence, by a letter dated 16th February 2022, the Petitioner enquired about the status of the matter and as to whether any orders had been passed in the Appeals.

12. It is the case of the Petitioner that, in the following Appeals, the Petitioner has not been given any personal hearing by Respondent No.4 nor has any order been passed therein:

17 January, 2024

WPL1799-24.DOC

(i)Appeal filed against Order-in-Original No.PUN-

          VAT-E-802/B-377,              B-338,          B-339,   B-340       dated
          31.12.2018;

          (ii)        Appeal         filed     against       Order-in-Original
          No.DC-E-802/B-1031 AND DCE-802-1032 dated
          18.12.2019;

          (iii)       Appeal         filed     against       Order-in-Original
          No.ZD270421019620U                     DCST/E-802/GST-RFD06
          and ZD270421019641Q                              DCST/E-802/GST-
          RFD06 dated 29.04.2022;

          (iv)        Appeal         filed     against       Order-in-Original
          No.ZD270521006281X                     DCST/E-802/GST-RFD06
          dated 10.05.2021.

The above Appeals are hereinafter collectively referred to as "the said Appeals".

13. In the aforesaid circumstances, the Petitioner has filed the present Petition seeking a personal hearing from Respondent No.4 in the said Appeals and also seeking that Respondent No.4 should pass reasoned Orders in the said Appeals in a time bound manner.

14. We have heard the learned counsel for the parties and perused the documents on record.

15. In our view, the principles of natural justice would require that Respondent No.4, which is the Appellate Authority which has to decide the said Appeals and pass orders therein, must give a personal hearing to the Petitioner in the said Appeals. In these circumstances, since the Petitioner has

17 January, 2024

WPL1799-24.DOC

not been given a personal hearing in the said Appeals by Respondent No.4, it is necessary that Respondent No.4 should be directed to give a personal hearing to the Petitioner before passing any Order in the said Appeals.

16. Further, even if a statute does not prescribe the time within which the Order is required to be passed by the Appellate Authority, such an Order must be passed within a reasonable period of time. In the present case, the said Appeals have been filed by the Petitioner in 2019, 2020 and 2021. Even considering the disruption caused by the COVID-19 Pandemic, Respondent No.4 ought to have passed Orders in the said Appeals by now. Failure of the Respondent No.4 to pass orders in the said Appeals within a reasonable period of time would cause prejudice to the Petitioner. Further, it would also affect the right of the Petitioner to carry on business, which is guaranteed to it under Article 19(1)(g) of the Constitution of India. For these reasons, as sought by the Petitioner, Respondent No.4 will have to be directed to decide the said Appeals within a fixed period of time.

17. In the aforesaid circumstances, and for the aforesaid reasons, the following Orders are passed:

a. Respondent No.4 is ordered and directed to pass orders in the said Appeals within a period of six weeks from the date this Order is intimated to Respondent No.4 after giving the Petitioner an opportunity of personal hearing in each of the said Appeals.

b. Rule is made absolute in the aforesaid terms.

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

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

17 January, 2024

 
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