Citation : 2023 Latest Caselaw 3878 Cal
Judgement Date : 16 June, 2023
Form No. J.(2)
Item No.3
IN THE HIGH COURT OF JUDICATURE AT CALCUTTA
CIVIL APPELLATE JURISDICTION
APPELLATE SIDE
HEARD ON : 16.06.2023
DELIVERED ON: 16.06.2023
CORAM:
THE HON'BLE CHIEF JUSTICE T.S. SIVAGNANAM
AND
THE HON'BLE MR. JUSTICE UDAY KUMAR
M.A.T. No.823 of 2023
With
IA No. CAN 1 of 2023
Liakhat Ali Mallick
Vs.
The State of West Bengal & Ors.
Appearance:-
Mr. Avra Mazumder
Mr. Suman Bhowmik
...........For the Appellant
Mr. Anirban Ray, Ld. G.P.
Mr. T. M. Siddiqui
Mr. Saptak Sanyal ..........For the State
JUDGMENT
(Judgment of the Court was delivered by T.S. SIVAGNANAM, C.J.)
1. This intra-Court appeal by the writ petitioner is directed against the order
dated 27th April, 2023 in W.P.A. No.7454 of 2023. The appellant had challenged the garnishee notice dated 13 th February, 2023 on the ground
that the appellant has paid the entire tax as demanded and has also
preferred an appeal before the appellate authority and before the expiry of
the period for filing the appeal, the garnishee notice was issued.
2. The learned Single Bench has granted stay of the garnishee notice but has
imposed a condition that the appellant has to deposit 20% of the interest
liability, which was originally quantified as Rs.31,58,936/-, subsequently
rectified as Rs.29,85,527/-.
3. In terms of Section 107(7) of the CGST Act read with Section 107(6) for
preferring an appeal, the aggrieved assessee is required to deposit 10% of
the disputed tax. It is not in dispute that the appellant has paid the entire
tax, which has been noted in the order dated 19 th December, 2022 passed
under Section 73(9) of the W.B.G.S.T. Act, 2017, which shows that the
appellant/petitioner has paid the tax of Rs.74,69,348.00.
4. Considering the facts and circumstances of the case and also the statutory
requirement, which mandates payment of only 10% of the disputed tax, we
are of the view that a condition need not be imposed by directing the
appellant/petitioner to pay 20% of the interest.
5. Accordingly, the appeal is allowed and that portion of the order passed by
the learned Single Bench directing the appellant to pay 20% of the interest
amount is set aside and direction is issued to the appellate authority to
consider the appeal filed by the appellant on merits and in accordance with
law after affording an opportunity of personal hearing.
6. There shall be no order as to costs.
7. 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)
CHIEF JUSTICE
I agree, (UDAY KUMAR, J.)
Pallab/KS AR(Ct.)
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!