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

M/S Skylark Enterprises vs Principal Commissioner Of Department ...
2024 Latest Caselaw 600 Del

Citation : 2024 Latest Caselaw 600 Del
Judgement Date : 24 January, 2024

Delhi High Court

M/S Skylark Enterprises vs Principal Commissioner Of Department ... on 24 January, 2024

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                          $~27
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                               Date of decision: 24.01.2024
                          ,,,,,,,,,,




                          +            W.P.(C) 1070/2024
                                               1070

                          M/S SKYLARK ENTERPRISES                                               .... Petitioner
                                                   versus

                          PRINCIPAL COMMISSIONER OF DEPARTMENT OF TRADE
                          AND TAXES, GOVERNMENT OF NCT OF
                          DELHI..                           ...... Respondents

                          Advocates who appeared in this case:
                          For the Petitioner:               Mr. Pranay Jain and Mr. Karan Singh, Advocates.
                          For the Respondent:               Mr. Rajeev Aggarwal, ASC with Ms. Samridhi Vats,
                                                            Advocate.
                          CORAM:-
                          HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                          HON'BLE MR. JUSTICE RAVINDER DUDEJA
                                                   JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

CM APPL. 4447/2024 (for exemption)

1. Exemption allowed, subject to all just exceptions.

2. This application stands disposed of. W.P.(C) 1070/2024 /2024

3. Petitioner seeks a direction to the respondent to revoke suspension of the GST Registration of the petitioner. Petitioner also seeks setting aside of the show cause notice dated 11.09.2023.

4. Issue notice. Notice is accepted by learned counsel appearing for the respondent.

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

6. The subject show cause notice dated 11.09.2023 was issued to the petitioner for the following reasons:-

reasons:

"1 Rule 21(f)-person 21(f) furnishes GSTR-11 which is in excess of outward supplies declared in GSTR-3B.

GSTR 2 Rule 21(e)-person 21(e) person avails ITC in violation of the provisions of section 16 of the Act or the rules made thereunder"

7. In response thereto, the petitioner responded as under:

under:-

"we we are not submitting GSTR 3B yet. And as per GSTR 2A also, our outward supply is not more than inward supply. We are not availing any act of gst".

gst

8. Wee find merit in the contention of learned counsel for respondent that the petitioner, despite being called upon to furnish requisite details has failed to furnish any details and has merely stated that outward supply is not more than inward supply. No part particulars or details have been provided.

9. Learned counsel for the petitioner submits that GST registration was suspended with effect from 11.09.2023 and Form GSTR GSTR-3B, which could have been submitted till 20.09.2023 20.09.2023, could not be uploaded as registration was w suspended and as such, details could not

be provided.

10. In view of the above submissions, petition is disposed of permitting petitioner to file a detailed response to the show cause notice and provide all requisite details and information, as sought for by the department within two weeks.

weeks On such information being provided, respondent shall dispose of show cause notice by a speaking order within two weeks thereafter. Respondent espondent shall also give an opportunity of personal hearing to the petitioner befor before disposal of the show cause notice.

11. It is clarified that in case the petitioner is aggrieved by any further order, it would be entitled to avail such remedies as may be permissible in law.

12. Petition is disposed of in the above terms.

SANJEEV SACHDEVA, J

RAVINDER DUDEJA DUDEJA, J

January 24,, 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