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

M/S.Nirmal Metal vs Union Of India & Ors.
2024 Latest Caselaw 618 Del

Citation : 2024 Latest Caselaw 618 Del
Judgement Date : 24 January, 2024

Delhi High Court

M/S.Nirmal Metal vs Union Of India & Ors. on 24 January, 2024

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                          $~2
                          *            IN THE HIGH COURT OF DELHI AT NEW DELHI

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




                          +            W.P.(C) 593/2024

                          M/S.NIRMAL METAL                                                     .... Petitioner
                                                   versus

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

                          Advocates who appeared in this case:
                          For the Petitioner:               Mr. Jitin Singhal, Mr. Suresh Chowdhary, Advocates.
                          For the Respondent:               Mr. Aakarsh Srivastava, Standing Counsel with Mr.
                                                            Vaibhav Gupta, Advocate.

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

SANJEEV SACHDEVA, J. (ORAL)

CM APPL. 2680/2024 (for exemption)

1. Exemption allowed, subject to all just exceptions.

2. This application stands disposed of. W.P.(C) 593/2024

3. Petitioner seeks quashing of show cause notice dated 19.05.2023 and further seeks restoration and revival of GST registration of the petitioner.

4. Learned counsel for the petitioner submits that show cause notice is bereft of any details and no details were provided to the petitioner.

5. It is disputed by learned counsel for the respondents, who submit that all the requisite details were uploaded on the portal and were available to the petitioner and petitioner has even responded to the show cause notice by filing a reply.

6. Without prejudice to the above and with the consent of learned counsel for parties, the petition is disposed disposed of with the following directions:-

(i) Respondents shall furnish to the petitioner the entire material available with the respondents in support of the show cause notice on or before 08.02.2024.

(ii) The petitioner may, if so advised, file a detailed resp response thereto within one week thereafter.

(iii) Thereafter, respondents shall dispose of the show cause notice on or before 22.02.2024 by a speaking order after giving an opportunity of personal hearing to the petitioner.

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

8. 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