Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ms Sumit Enterprises Through Its ... vs Commissioner Of Delhi Goods And ...
2024 Latest Caselaw 230 Del

Citation : 2024 Latest Caselaw 230 Del
Judgement Date : 8 January, 2024

Delhi High Court

Ms Sumit Enterprises Through Its ... vs Commissioner Of Delhi Goods And ... on 8 January, 2024

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                          $~44
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                     Judgment delivered on: 08.01.2024

                          +                  W.P.(C) 226/2024 & CM. APPLS. 1045-46/2024

                          MS SUMIT ENTERPRISES THROUGH ITS PROPRIETOR MR.
                          SUMIT JINDAL                          ..... Petitioner

                                                        Versus

                          COMMISSIONER OF DELHI GOODS AND SERVICES TAX
                          ANR.                                ....Respondents
                          Advocates who appeared in this case:

                          For the Petitioner:           Mr. Anurag Soan and Mr. Shrey Bhardwaj, Advocate
                          For the Respondents:          Mr. Rajesh Kumar, SPC with Ms. Mishika Pandita, ,
                                                        Advocate for respondent No.1.
                                                        Mr. Rajeev Aggarwal, ASC with Ms. Samridhi Vats,
                                                        Advocates for respondent No.6.

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

SANJEEV SACHDEVA, J. (ORAL)

1. Petitioner impugns order dated 04.03.2021, whereby the application filed by the petitioner seeking cancellation of GST registration has been rejected. Petitioner is also aggrieved by order dated 27.04.2022, whereby the GST registration of the petitioner has

been cancelled.

2. Issue notice. Notice is accepted by learned counsel for respondents.

3. With the consent of parties, petition is taken up for final disposal.

4. Petitioner is registered under the Goods and Services Tax Act, 2017. As per the petitioner, petitioner submitted an application for cancellation of registration with effect from 22.02.2021 on the ground that petitioner had closed its business during COVID period.

5. Respondent No.2 issued a notice stating that the value of raw material stock, stock value of capital goods appears to be incorrect and there were excess sales and purchases and accordingly particulars about stock were sought for from the petitioner. Since no reply was received from the petitioner, the application seeking cancellation of registration was rejected by the order dated 04.03.2021, (impugned herein).

6. Thereafter, a show cause notice was issued to the petitioner on 02.09.2021 for having failed to file return for a continuous period of six month. Petitioner did not submit any reply to the show cause notice, leading to the order dated 27.04.2022 (also impugned herein) being passed, cancelling the registration of the petitioner with effect from 02.07.2017.

7. We note that the application seeking cancellation of the registration of the petitioner was rejected on the ground that petitioner had failed to furnish stock position, value of raw material as well as the value of capital goods.

8. In terms of Section 29 sub-section 5 of the Central Goods Services Tax Act, 2017 (hereinafter referred to as the Act), every person whose registration is cancelled is liable to pay an amount equivalent to the credit of input tax in respect of inputs held in stocks and inputs contained in semi-finished or finished goods held in stock or capital goods of plant and machinery on the day immediately preceding the date of such cancellation or the output tax payable on such goods, whichever is higher.

9. For the authority to determine the said amount under Section 29 (5) of the Act, details are required by the authority. Since the petitioner has failed to furnish the value of the raw material stock, capital goods and the stock position, the proper office in our view has rightly rejected the application on account of lack of information.

10. Coming to the cancellation of registration, by order dated 27.04.2022, we notice that the same has been cancelled with retrospective effect.

11. In terms of Section 29(2) of the Act, the proper officer may cancel the GST registration of a person from such date including any

retrospective date, as he may deem fit if the circumstances set out in the said sub-section are satisfied. The registration cannot be cancelled with retrospective effect mechanically. It can be cancelled only if the proper officer deems it fit to do so. Such satisfaction cannot be subjective but must be based on some objective criteria. Merely, because a taxpayer has not filed the returns for some period does not mean that the taxpayer's registration is required to be cancelled with retrospective date also covering the period when the returns were filed and the taxpayer was compliant.

12. It is important to note that, according to the respondent, one of the consequences for cancelling a tax payer's registration with retrospective effect is that the taxpayer's customers are denied the input tax credit availed in respect of the supplies made by the tax payer during such period. Although, we do not consider it apposite to examine this aspect but assuming that the respondent's contention in this regard is correct, it would follow that the proper officer is also required to consider this aspect while passing any order for cancellation of GST registration with retrospective effect. Thus, a taxpayer's registration can be cancelled with retrospective effect only where such consequences are intended and are warranted.

13. Clearly, the order is erroneous to the extent that the same could not have been passed retrospectively. We note that the registration was suspended with effect from 02.09.2021. Accordingly, the order is

modified to the extent that cancellation shall take effect from 02.09.2021.

14. Petition is accordingly disposed of. Petitioner shall furnish all details to the proper officer with regard to the information sought for by the proper officer, inter-alia, the value of capital goods, raw material as well as the stock position.

15. It is clarified that this Court has neither considered nor commented on the merits of the contentions of either party insofar as the stock position or payment of any tax, fine or penalty is considered. All rights and contentions of the parties are reserved.





                                                                         SANJEEV SACHDEVA, J




                          JANUARY 08, 2024/NA                             RAVINDER DUDEJA, J









 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter