Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jai Shri Sanwariya Traders vs Union Of India & Ors.
2024 Latest Caselaw 1486 Del

Citation : 2024 Latest Caselaw 1486 Del
Judgement Date : 21 February, 2024

Delhi High Court

Jai Shri Sanwariya Traders vs Union Of India & Ors. on 21 February, 2024

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                          $~34
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                 Date of decision: 21.02.2024
                          +    W.P.(C) 965/2024
                          JAI SHRI SANWARIYA TRADERS                         ..... Petitioner


                                                 versus

                          UNION OF INDIA & ORS.                           ..... Respondents

                          Advocates who appeared in this case:

                          For the Petitioner:    Mr. Sarvagnya P. Trivedi, Mr. Bharat T.
                                                 Manubarwala, Mr. Jayesh Somaiya and Mr.
                                                 Nisarg Mehta, Advocates.
                          For the Respondents:   Mr. Harpreet Singh, Senior Standing
                                                 Counsel with Ms. Suhani Mathur, Mr. Jatin
                                                 Kumar Guar and Mr. Gurpreet Singh Gulati,
                                                 Advocates.
                                                 Mr. Asheesh Jain, CGSC with Mr. Gaurav
                                                 Kumar, Ms. Ria Khanna, Advocates for R-1.


                          CORAM:-
                          HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                          HON'BLE MR. JUSTICE RAVINDER DUDEJA


                          JUDGMENT

[ SANJEEV SACHDEVA, J. (ORAL)

1. Petitioner impugns order dated 23.08.2022 passed under Section 83 of the Central Goods and Services Tax Act, 2017 ["CGST Act"], provisionally attaching the cash credit accounts of the petitioners.

2. Learned counsel for the petitioner submits that maximum period for attachment of cash credit accounts in terms of Section 83(2) of the CGST Act is a period of one year from the date the order is made under Section 83(1) of the CGST Act. He submits that since orders have ceased to operate, there can be no impediment in petitioners operating the cash credit accounts.

3. Learned counsel for the respondents concede to the statutory position that orders passed under Section 83(1) of the CGST Act provisionally attaching the cash credit accounts have a life of only one year and cease to operate after the expiry of period of one year from the date it is made.

4. Learned counsel, however, submits that fresh attachment order dated 13.12.2023 has been passed once again provisionally attaching the cash credit accounts under Section 83(1) of the CGST Act.

5. Learned counsel for the petitioners submits that repeated attachment of cash credit accounts in exercise of power under Section 83 of the CGST Act is in breach of the provisions of Section 83(2) and such exercise could not have been undertaken. He further submits that petitioners have not received copies of attachment order dated

13.12.2023.

6. In view of the above, admitted position that the order, subject matter of these proceedings has ceased to operate, the petition is disposed of reserving the right of the petitioner to impugn the fresh attachment order dated 13.12.2023 in accordance with law. The question of validity of repeated issuance of attachment orders under Section 83 of the CGST Act is left open.

7. All rights and contentions of parties are reserved.

SANJEEV SACHDEVA, J

RAVINDER DUDEJA, J FEBRUARY 21, 2024/vp

 
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