Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Khokon Chandra Bairagya vs The State Of West Bengal Ors
2024 Latest Caselaw 3988 Cal

Citation : 2024 Latest Caselaw 3988 Cal
Judgement Date : 6 August, 2024

Calcutta High Court (Appellete Side)

Khokon Chandra Bairagya vs The State Of West Bengal Ors on 6 August, 2024

Form No.J(2)



                 IN THE HIGH COURT AT CALCUTTA
                CONSTITUTIONAL WRIT JURISDICTION
                         APPELLATE SIDE

Present:

The Hon'ble Justice Raja Basu Chowdhury

                              WPA 14936 of 2024

                        Khokon Chandra Bairagya
                                  Versus
                       The State of West Bengal Ors.


For the petitioner        :      Mr. Debabrata Das
                                 Mr. Siddhartha Dasgupta
                                 Mr. Souvik Guha

For the State             :      Mr. Anirban Ray, Ld. GP
                                 Mr. T. M. Siddiqui
                                 Mr. Tanoy Chakraborty
                                 Mr. N. Chatterjee
                                 Mr. Saptak Sanyal

Heard on                  :      6th August, 2024

Judgment on               :      6th August, 2024.


Raja Basu Chowdhury, J:

1.    The   present    writ   application   has   been   filed,   inter   alia,

challenging the order of cancellation of registration of the petitioner

under the Central/West Bengal Goods and Services Tax Act, 2017

(Hereinafter referred to as the "said Act").

2.    It is the petitioner's case that on or about 28th August, 2019, the

petitioner was served with a notice of show cause as to why the

registration of the petitioner under the said Act shall not be cancelled
                                     2




for the petitioner having failed to file his returns for a continuous

period of six months.

3.    Mr. Das, learned advocate appearing for the petitioner submits

that the petitioner was and is all along interested to comply with the

provisions of the said Act unfortunately by reasons of his failure to file

response the aforesaid fact could not be brought to the notice of

respondents.

4. By placing reliance on a judgment of the Hon'ble Division Bench

of this Court delivered in the case of Subhakar Golder versus

Assistant Commissioner of State Tax, Serampore Charge (MAT

639 of 2024) on 9th April 2024, it is submitted that in similar

circumstances, similar order of cancellation of registration had been

set aside, subject to the condition that the petitioner files returns for

the entire period of default, pays requisite amount of tax and interest

and fine and penalty. He submits that his Court may be pleased to set

aside the order of cancellation and allow the petitioner to file his

returns on the same terms.

5. Mr. Siddiqui, learned advocate appearing on behalf of the State

respondents on the other hand submits that the petitioner had not

complied with the statutory provisions and it is for such reason, the

registration of the petitioner under the said Act was cancelled.

6. According the respondent authorities the petitioner was given

opportunity to show cause. Since, no reply to the show cause was

given by the petitioner, the authorities had cancelled the registration.

There is no irregularity on the part of the authorities in cancelling the

registration.

7. Heard the learned advocates appearing for the respective parties

and considered the materials on record.

8. Admittedly, I find that the registration of the petitioner had been

cancelled on the ground of non-filing of returns. It is not the case of the

respondents that the petitioner had been adopting dubious process to

evade tax. Taking note of the fact that the suspension/revocation of

license would be counterproductive and works against the interest of

the revenue since, the petitioner in such a case would not be able to

carry on his business in the sense that no invoice can be raised by the

petitioner and ultimately would impact recovery of tax, I am of the view

that the respondents should take a pragmatic view in the matter and

permit the petitioner to carry on his business.

9. I find from the submissions made by the respondents that

unless, the petitioner files his returns, the respondents cannot

determine the final liability.

10. Having regard to the aforesaid and taking note of the direction

issued by the Hon'ble Division Bench of this Court in the case of

Subhankar Golder (supra), I propose to set aside the order dated 13th

September, 2019 cancelling the registration of the petitioner subject to

the condition that the petitioner files his returns for the entire period

of default and pays requisite amount of tax and interest and fine and

penalty.

11. It is made clear that if the petitioner complies with the

directions/conditions noted above, within 4 weeks from the date of

receipt of the server copy of this order, the petitioner's registration

under the said Act shall be restored by the Jurisdictional Officer.

However, if the petitioner fails to comply with the directions as

aforesaid, the benefit of this order will not enure to the petitioner and

the writ petition would stand automatically dismissed.

12. For the purpose of compliance of the above directions, the

respondents are directed to activate the portal within one week from

date, so that the petitioner can file his returns, pays requisite amount

of tax, interest, fine and penalty.

13. With the above direction and observations, the writ petition is

disposed of without any order as to costs.

14. All parties to act on the basis of the server copy of this order duly

downloaded from this Hon'ble Court's official website.

Urgent photostat certified copy of this order, if applied for, be

made available to the parties upon compliance of necessary formalities.

(Raja Basu Chowdhury, J.)

sb.

 
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