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

Prem Enterprises vs Commissioner Of Delhi Goods And Service ...
2024 Latest Caselaw 607 Del

Citation : 2024 Latest Caselaw 607 Del
Judgement Date : 24 January, 2024

Delhi High Court

Prem Enterprises vs Commissioner Of Delhi Goods And Service ... on 24 January, 2024

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                          $~3
                          *            IN THE HIGH COURT OF DELHI AT NEW DELHI

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




                          +            W.P.(C) 611/2024
                                               611      & CM APPL. 2708/2024
                          PREM ENTERPRISES                                                  .... Petitioner
                                                   versus

                          COMMISSIONER OF DELHI GOODS AND SERVICES TAX AND
                          SERVICES TAX & ANR.                ...... Respondents

                          Advocates who appeared in this case:
                          For the Petitioner:               Mr. Rajesh
                                                                 ajesh Mahna, Mr. Ramanand Roy, Mr.
                                                            Mayank Kouts and Mr. Shiva Narang, 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)

1. Petitioner etitioner impugns Order in Appeal ppeal dated 18.04.2023 whereby the appeal filed by the petitioner has been dismissed solely on the ground of limitation.

2. Petitioner filed the appeal impugning order of cancellation of registration dated 08.07.2021 whereby the GST registration of the Petitioner was cancelled retrospectively retrospectively with effect from 10.07.2017 Petitioner also impugns order dated 05.11.2020 and 28.06.2021, whereby the application for cancellation of GST registration was

rejected. Petitioner also impugns Show Cause Notice dated 29.06.2021.

3. Vide Show Cause Notice dated 29.06.2021, petitioner was called upon to show cause as to why the registration be not cancelled for the following reasons :-

:

"Any taxpayer other than composition taxpayer has not filed returns for a continuous period of six months"

4. Petitioner a Partnership Firm was in business of Manufacturing Petitioner, and trading of Sanitary Goods and was registered under Goods and Services Tax Act, Act 2017. GST registration of the petitioner was cancelled by order dated 08.07.2021 retrospectively with effect from 10.07.2017.

5. Petitioner claims to have shut the business of w.e.f 30.06.2020 and applied for cancellation of GST registration.

6. Petitioner was called upon by the respondents to furnish certain details ls by notice dated 16.09.2020, However, However, as per the petitioner, letter dated 16.09.2020 .09.2020 did not require the petitioner to furnish any details and as such, no details could be furnished.

7. Application pplication for cancellation was rejected on 05.11.2020. Thereafter, the petitioner once again applied for cancellation on 22.12.2020, in response to which, a notice dated 26.03.2021 was received, requiring the petitioner to furnish further details. Howe However,

the same was not provided and as such, the application was once again rejected. Petitioner, etitioner, thereafter, thereafter, filed an appeal before the Appellate Authority, uthority, which appeal has also been dismissed by order dated 18.04.2023.

8. It may be noticed that the show cause notice dated 29.06.2021 issued to the petitioner does not specify any cogent reason, there is an observation in the notice stating "failure to furnish returns for a continuous period of six months".

9. Further, the impugned order of cancellation dated 08.07.2021 states that the registration is liable to be cancelled for the following reason "whereas whereas no reply to notice to show cause has been submitted". It seeks to cancel the registration with retrospective effect from 10.07.2017.

.07.2017. There is no material on record record to show as to why the registration is sought to be cancelled retrospectively.

10. The he Show Cause Notice dated 29.06.2021 also does not put the petitioner to notice that the registration is liable to be cancelled retrospectively. Accordingly, petitioner had no opportunity to even object to the retrospective cancellation of the registration.

11. Records clearly demonstrate that the Petitioner had submitted an application seeking cancellation of the GST registration on 25.07.2020 and 22.12.2020 22 and thereafter, vide order dated 08.07.2021,, the registration of the Petitioner had been cancelled. We

note that the cancellation of registration has been done with retrospective effect.

12. In terms of Section 29(2) of the Central Goods and Services Tax Act, t, 2017, 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 sub-section are satisfied. Registration cannot be cancelled with retrospect 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 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.

13. 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 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 warranted.

14. In view of the above, facts and circumstances, the order of cancellation is modified to the extent that the same shall operate with effect from 30.06.2020, i.e., the date on which the petitioner discontinued the business.

15. However, the petitioner shall furnish all requisite details to th the respondents as required to be submitted by the petitioner by letter dated 26.03.2021 to enable the respondents to ascertain if any demand is liable to be raised against the petitioner for the periods both prior and post 30.06.2020.

16. It is clarified that respondents are also not precluded from taking any steps for recovery of any tax, penalty or interest that may be due from the petitioner in accordance with law.

17. Petition etition is accordingly disposed of in the above terms 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter