Citation : 2022 Latest Caselaw 2534 Cal
Judgement Date : 5 May, 2022
05.05.2022.
p.b.
Sl. No.21.
W.P.A. 7231 of 2022
With
W.P.A. 7232 of 2022
Sanchita Kundu & Anr.
Vs.
The Assistant Commissioner of
State Tax, Bureau of Investigation,
South Bengal & Ors.
Mr. Jaweid Ahmed Khan,
Mr. Bhaskar Sengupta,
Mr. T. Ahmed Khan.
........for the petitioner.
Mr. Amit Kr. Chaturvedi.
........for the UOI,
Mr. A. Ray,
Mr. S. Mukherjee,
Mr. T. M. Siddiqui,
Mr. D. Ghosh,
..........for the State.
Heard learned advocates appearing for the parties.
These writ petitions have been filed by the
petitioners being aggrieved by the action of the respondent
GST concerned denying the benefit of Input Tax Credit
(ITC) by their impugned order dated 27th December, 2021
to the petitioner on purchase of the goods in question from
the suppliers and asking the petitioners to pay the penalty
and interest under the relevant provisions of GST Act, on
the ground that the registration of the suppliers in
question has already been cancelled with retrospective
effect covering the transaction period in question.
Petitioner has also challenged the impugned orders dated
29th March, 2022 and 30th March, 2022 respectively being
Annexure P-10 to the writ petition, under Section 79(1)(c)
of the WBGST Act.
The main contention of the petitioners in these writ
petitions are that the transactions in question are genuine
and valid by relying upon all the supporting relevant
documents required under law and contend that
petitioners with their due diligence have verified the
genuineness and identity of the suppliers in question and
more particularly the names of those suppliers as
registered taxable person were available at the
Government portal showing their registrations as valid and
existing at the time of transactions in question and
petitioners submit that they have limitation on their part
in ascertaining the validity and genuineness of the
suppliers in question and they have done whatever
possible in this regard and more so, when the names of
the suppliers as a registered taxable person were already
available with the Government record and in Government
portal at the relevant period of transaction, petitioners
could not be faulted if the suppliers appeared to be fake
later on. Petitioners further submit that they have paid
the amount of purchases in question as well as tax on the
same not in cash and all transactions were through banks
and petitioners are helpless if at some point of time after
the transactions were over, if the respondents concerned
finds on enquiries that the aforesaid suppliers (RTP) were
fake and bogus and on this basis petitioners could not be
penalised unless the department/respondents establish
with concrete materials that the transactions in question
were the outcome of any collusion between the
petitioners/purchasers and the suppliers in question.
Petitioners further submit that all the purchasers in
question invoices-wise were available on the GST portal in
form GSTR-2A which are matters of record.
Considering the facts as recorded, without any
further verification it cannot be said that that there was
any failure on the part of the petitioners in compliance of
any obligation required under the statute before entering
into the transactions in question and that there was no
verification of the genuineness of the suppliers in question
by the petitioner during the relevant period.
Petitioners in support of their contention have
relied on unreported judgment of this Court dated 13th
December, 2021 in a similar case in the case of M/s. LGW
Industries Limited & Ors. Vs. Union of India & Ors. in
W.P.A No.23512 of 2019.
Considering the submission of the parties and on
perusal of records available, these writ petitions are
disposed of by setting aside the aforesaid impugned orders
and remanding these cases of the petitioners to the
respondents officer concerned to consider afresh on the
issue of their entitlement of benefit of input tax credit in
question by considering the documents which the
petitioners intend to rely in support of their claim of
genuineness of the transactions in question and the
respondent concerned shall also consider as to whether
payments on purchase in question along with GST were
actually paid or not to the suppliers (RTP) and also to
consider as to whether the transactions and purchases
were made before or after the cancellation of registration of
the suppliers and also to consider as to compliance of
statutory obligation by the petitioners in verification of
identity of the suppliers (RTP).
If it is found upon verification and considering the
relevant documents that all the purchases and
transactions in question are genuine and supported by
valid documents and transactions in question were made
before the cancellation of registration of those suppliers
and after taking into consideration as to whether facts of
the petitioners are similar to the judgements of the
Supreme Court and various High Courts and of this Court
upon which petitioners intend to rely and if it is found
similar to the present case in that event the petitioners
shall be given the benefit of input tax credit in question.
These cases of the petitioner shall be disposed of by
the respondents concerned in accordance with and in the
light of observation made above and by passing a reasoned
and speaking order after giving effective opportunity of
hearing to the petitioners, within eight weeks from the
date of communication of this order.
These Writ Petitions being WPA No.7231 of 2022
and WPA No.7232 of 2022 are disposed of in the light of
observation and directions as made above.
In view of setting aside the impugned adjudication
orders, impugned orders being Annexure P-10 also stands
set aside.
(Md. Nizamuddin, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!