Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. R. P. Buildcon Private ... vs The Superintendent
2022 Latest Caselaw 7221 Cal

Citation : 2022 Latest Caselaw 7221 Cal
Judgement Date : 30 September, 2022

Calcutta High Court (Appellete Side)
M/S. R. P. Buildcon Private ... vs The Superintendent on 30 September, 2022
Item No.1.
              IN THE HIGH COURT OF JUDICATURE AT CALCUTTA
                        CIVIL APPELLATE JURISDICTION
                                APPELLATE SIDE


                              HEARD ON: 30.09.2022

                           DELIVERED ON:30.09.2022

                                    CORAM:

                  THE HON'BLE MR. JUSTICE T. S. SIVAGNANAM
                                        AND
             THE HON'BLE MR. JUSTICE SUPRATIM BHATTACHARYA


                             M.A.T. No.1595 of 2022
                                      With
                             I.A. No.CAN 1 of 2022


                    M/s. R. P. Buildcon Private Limited & Anr.
                                        Vs.
         The Superintendent, CGST & CX, Circle - II, Group - 10 & ors.



Appearance:-
Mr. Ankit Kanodia,
Ms. Megha Agarwal,
Mr. Jitesh Sah                                .....     for the appellants.


Mr. K. K. Maiti                    ....         for the respondent no.1.


                                   JUDGMENT

(Judgment of the Court was delivered by T.S. SIVAGNANAM, J.)

1. This intra-Court appeal is directed against the order dated

19th September, 2022 in W.P.A. No.20025 of 2022 filed by the

appellants. The said writ petition was filed praying for

issuance of a writ of certiorari to quash the notices issued by

the concerned CGST and CX Headquarters, Anti Evasion, Kolkata

North Commissionerate insofar as it relates to financial year

2017-2018 to 2019 - 2020 for which an audit under Section 65 of

the CGST Act, 2017 has been conducted by the superintendent of

concerned CGST and CX, Circle - II, Kolkata Audit - I

Commissionerate; for issuance of a writ of certiorari to quash

the notices issued by the Superintendent of CGST & CX, Range -

III, Barrackpore Division, Kolkata North Commissioenrate insofar

as the same relates to the financial year 2017-2018 to 2019-2020

for which an audit under Section 65 of the CGST Act, 2017 has

been conducted by the Superintendent of CGST & CX, Circle - II,

Kolkata Audit - I Commissionerate and for issuance of a writ of

mandamus to declaring the scrutiny of returns under Section 61

of the CGST Act, 2017 cannot be done once an audit under Section

65 of the CGST Act, 2017 has been conducted by the department

for the same tax period.

2. The learned Single Bench by the impugned order had

dismissed the writ petition on the ground that the proceedings

are in the nature of show cause notice. Aggrieved by such

order, the appellants are before us.

3. We have elaborately heard Mr. Ankit Kanodia, learned

Advocate appearing for the appellants and Mr. K. K. Maiti,

learned standing counsel for the respondents.

4. As could be seen from the records placed before this Court,

we find that three wings of the same department are proceeding

against the appellants for the very same period, i.e. financial

years 2017- 2018, 2018-2019 and 2019-2020. The first of the

department which had taken action was the Audit Commissionerate,

which had issued notice under Section 65 of the CGST Act, 2017

dated 9th November, 2021. It is submitted that the appellants

had furnished the details as called for in the said notice and

also responded to the intimation dated 5th January, 2022 / 6th

January, 2022for conducting GST audit.

5. The learned Advocate for the appellants submitted that four

issues were pointed out for the said period, out of which two

issues as pointed out by the audit was accepted by the

appellants and the necessary tax and interest were remitted and

for the remaining two issues, the appellants had submitted their

response to the notice and the matter has not been taken to the

logical end. In the meantime, the other two wings of the

department, viz. Anti Evasion wing as well as the Range Office

have also proceeded against the appellants by issuing notices

for the very same period for which audit proceedings under

Section 65 of the Act has already commenced.

6. The learned standing counsel appearing for the respondents,

on instructions, submitted that the three wings of the

department are proceeding against the appellants because the

Range office was not aware about the proceedings initiated by

the Audit Commissionerate and the Anti Evasion also was not

aware of the same. It is not clear as to why in the present

days of electronic communications available in the department,

such parallel proceedings can be conducted by three wings of the

same department for the very same period.

7. Therefore, we are of the view that since the audit

proceedings under Section 65 of the Act has already commenced,

it is but appropriate that the proceedings should be taken to

the logical end. The proceedings initiated by the Anti Evasion

and Range Office for the very same period shall not be proceeded

with any further.

8. Accordingly, the appeal along with the connected

application stand allowed and the order passed by the learned

Single Bench is set aside and there will be a direction to the

first and fourth respondents to issue show cause notice to the

appellants within a period of six weeks from the date of receipt

of the server copy of this judgment and order and afford a

reasonable opportunity to the appellants to submits their reply

along with documents. Thereafter, an opportunity of personal

hearing be granted to the authorised representative of the

appellants either in physical or in virtual mode. Subsequently,

a speaking order be passed on merits and in accordance with law

within a period of three weeks from the date on which the

personal hearing is concluded.

9. The second and third respondents are restrained from

proceeding further against the appellants in respect of the very

same period for which already action has been initiated by the

first and fourth respondents, i.e. for the financial years 2017-

2018, 2018-2019 and 2019-2020.

10. It is made clear that the above direction is confined only

for the period covered for the financial years 2017- 2018, 2018-

2019 and 2019-2020. If there are any other material required by

the second and third respondents for a department assessment

period, it will be well open to them to put the appellants on

notice in that regard.

11. There shall be no order as to costs.

12. Urgent photostat certified copy of this order, if applied

for, be furnished to the parties expeditiously upon compliance

of all legal formalities.

(T.S. SIVAGNANAM, J)

I agree,

(SUPRATIM BHATTACHARYA, J.)

NAREN/PALLAB(AR.C)

 
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 : MAIMS

 
 
Latestlaws Newsletter