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

Roots Education Pvt Ltd vs Commissioner Of Central Tax Gst Delhi ...
2025 Latest Caselaw 4251 Del

Citation : 2025 Latest Caselaw 4251 Del
Judgement Date : 22 April, 2025

Delhi High Court

Roots Education Pvt Ltd vs Commissioner Of Central Tax Gst Delhi ... on 22 April, 2025

Author: Subramonium Prasad
Bench: Subramonium Prasad
                          $~
                          *          IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                   Judgment reserved on 01.04.2025
                                                          Judgment pronounced on: 22.04.2025
                              +      W. P.(C) NO. 4084/2025 & CM APPL. 18965/2025 (INTERIM
                                     STAY), CM APPL. 18966/2025 (EXEMPTION), CM APPL.
                                     18967/2025 (EXEMPTION), CM APPL. 18968/2025
                                     (PERMISSION TO FILE LENGTHY SYNOPSIS)

                                     ROOTS EDUCATION PVT LTD                 ...Petitioner
                                                 Through:  Mr.    Rajat   Mittal,      Mr.
                                                           Priyanshu, Mr. Suprateek
                                                           Neogi, Advocates.

                                                     versus
                                     COMMISSIONER OF CENTRAL TAXGST
                                     DELHI EAST ORS.                       ...Respondents
                                                  Through: Ms. Sushila Narang, Advocate
                                                           for R-1 to R-3.
                                                           Mr. Atul Tripathi, SSC, CBIC,
                                                           Mr. Gaurav Mani Tripathi and
                                                           Mr.      Shubham       Mishra,
                                                           Advocates for R-4.
                                    CORAM:
                                    HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD
                                    HON'BLE MR. JUSTICE HARISH VAIDYANATHAN
                                    SHANKAR
                                                   JUDGMENT

HARISH VAIDYANATHAN SHANKAR, J.

1. The Petitioner herein assails the Order-In-Appeal1 dated 31.01.2025 passed by the Commissioner of Central Tax Appeals-II, New Delhi, and the Order-In-Original2 dated 27.06.2024 passed by the Additional Commissioner, CGST, Delhi (East), confirming the

OIA

OIO

demands of Service Tax, interest and penalty emanating from five Show Cause Notices3 dated 17.04.2013, 07.05.2014, 20.04.2015, 10.05.2016 and 19.03.2018 issued to the Petitioner for the periods 2007-08 to 2011-12, 2012-13, 2013-14, 2014-15, and 2015-16 to June 2017.

2. The Petitioner seeks quashing of the OIA, OIO and the SCNs, primarily on the ground of inordinate and unexplained delay in their adjudication, contending, inter alia, that:

(a). The impugned OIA, OIO and SCNs are liable to be quashed forbeing constitutionally untenable and against the Principles of Natural Justice.

(b). The inordinate delay in adjudication deprived the Petitioner of a fair opportunity to defend its case.

(c). Although the SCNs were issued between the years 2013 to 2018 and replies were filed at the relevant time, the final adjudication was kept pending for several years, ranging from seven to twelve years.

(d). The Respondents have violated the mandate of Section 73(4B) of the Finance Act4, 1994 which provides a specific timeframe for adjudication i.e., six months or one year from the issuance of the SCN.

(e). In respect of the first four SCNs dated 17.04.2013, 07.05.2014, 20.04.2015 and 10.05.2016, a personal hearing was held on 27.12.2016. Despite that, no final order was passed and the adjudication was kept pending for further eight (8) years. The

SCN

Finance Act

fifth SCN dated 19.03.2018 was also premised upon identical issues to the previous SCNs.

(f). The delayed adjudication is wholly attributable to the department.

(g). The impugned Orders and SCNs are in the teeth of the judgment passed by this Court in Vos Technologies India (P) Ltd. v. Director General5, National Building Construction Co. Ltd. v. Union of India6 and Commissioner of GST and Central Excise and Another vs. M/s Shree Baba Exports7.

3. We propose to examine the present petition on the touchstone of the recent judgment of this Court in Vos Technologies (P) Ltd. (supra) having formed the vanguard of the attack on the SCNs.

4. At this juncture, it will be apposite to advert to the salient facts leading up to the institution of the present petition.

BRIEF FACTS:

5. The Petitioner, being engaged in the business of imparting coaching, was registered with the Service Tax Department for providing taxable services such as "Commercial Coaching or Training Service" and "Franchisee Service" falling under Section 65 and Section 65(105) respectively of the Finance Act.

6. It appears that based on information gathered regarding the Petitioner allegedly not discharging its service tax liability, the Respondent issued an SCN dated 17.04.2013 for the period of 2007- 08 to 2011-12, proposing to impose a demand of INR 85,16,334/- along with penalties on the ground that the Petitioner was not paying

SCC OnLine Del 12137

2018 SCC OnLine Del 12397

2022 SCC OnLine P&H 4270

service tax on the value of study material supplied by it, by considering it as standard textbooks in terms of Circular No. 59/8/2003 dated 20.06.2003.

7. On 20.03.2013, the Petitioner filed a Reply to the said SCN.

8. Analogous to the aforementioned SCN, four (4) more SCNs came to be issued to the Petitioner for the subsequent periods.

9. For the sake of brevity, the details germane to the proceedings pertaining to the Impugned SCNs are summarized herein below:

Financial Date of the Responses to the SCN Personal Final Year SCN Hearing adjudication

2007-08 to 17.04.2013  Reply dated 20.05.2013.

                          2011-12                     Common              Written
                                                      Submission             dated
                                                      30.12.2016    pursuant     to
                                                      hearing dated 27.12.2016.
                                                      Common         Additional
                                                      Submissions            dated
                                                      26.03.2024.
                          2012-13       07.05.2014    Reply 12.06.2014.               27.12.2016    Common
                                                      Common              Written  15.03.2024       order dated
                                                      Submission             dated                    27.06.2024
                                                      30.12.2016    pursuant     to
                                                      hearing dated 27.12.2016.
                                                      Common         Additional
                                                      Submissions            dated
                                                      26.03.2024.
                          2013-14       20.04.2015    Reply 15.05.2015.
                                                      Common              Written
                                                      Submission             dated
                                                      30.12.2016    pursuant     to






                                                       hearing dated 27.12.2016.
                                                      Common         Additional
                                                      Submissions          dated
                                                      26.03.2024.
                          2014-15       10.05.2016    Common            Written
                                                      Submission           dated
                                                      30.12.2016    pursuant     to
                                                      hearing dated 27.12.2016.
                                                      Common         Additional
                                                      Submissions          dated
                                                      26.03.2024.

2015-16 19.03.2018  Reply dated 04.04.2018. 15.03.2024 to  Common Additional 2017-18 Submissions dated (upto June 26.03.2024.

2017)

10. Vide a common OIO dated 27.06.2024, the Additional Commissioner, CGST, Delhi (East), summarily dismissed the contentions of the Petitioner on the issue of delayed adjudication and confirmed the demands proposed in the SCNs.

11. Being aggrieved by OIO dated 27.06.2024, the Petitioner preferred five (5) appeals. On 31.01.2025, vide a common Order, the Additional Commissioner, CGST, Delhi (East) confirmed all demands imposed against the Petitioner. Hence the present Petition.

ANALYSIS:

12. Irrefutably, the impugned SCNs were issued on 17.04.2013, 07.05.2014, 20.08.2015, 10.05.2018 and 19.03.2018, and which came to be finally decided vide the impugned OIO dated 27.06.2024. As is

apparent, the Respondent kept the adjudication of the impugned SCNs pending for a period of 6 to 11 years.

13. For the sake of convenience, we set hereinbelow a tabular statement of the timelines followed by the Respondent in the adjudication of the impugned SCNs:

                                 Financial Year    Date
                                                      of Date       of The time period
                                                   SCN   adjudication between the date of
                                                                       SCN       &     the
                                                                       adjudication

2007-08 to 17.04.2013 27.06.2024 11 years, 2 months 2011-12 and 10 days 2012-13 07.05.2014 27.06.2024 10 years, 1 month & 20 days 2013-14 20.04.2015 27.06.2024 9 years, 2 months & 7 days 2014-15 10.05.2016 27.06.2024 8 years, 1 month & 17 days 2015-16 upto 19.03.2018 27.06.2024 6 years, 3 months & 8 June 2017 days

14. The Petitioner herein raised the issue of delayed adjudication before the Ld. Appellate Authority. The same came to be rejected in the impugned OIA in the following manner:

"7.1 The appellant has also raised the issue of non-sustainability of original order on the grounds of delayed adjudication. In their additional written submission filed on 20.11.2024, the appellant argued that the first show cause notice was issued in 2013 and adjudication was completed in 2024 with no actual reasons known to the appellant and argued that the whole adjudication process fails to stand before the legal provisions and also relied upon a few case laws in their support. I understand the concern of the appellant but it must be appreciated that delay is caused due to more extensive examination by keeping in mind the nuanced nature of tax compliance and adjudication process. I firmly opine that adherence to protect the larger public interest, the department is bound to ensure for the expeditious and timely culmination of proceedings especially when in this case the circumstances and facts of the case clearly demonstrate that there was no litigation pending on any procedural aspect concerning the subject matter. I, however, refrain from quashing the matter on the ground of delay as during the intervening period, the Corona related guidelines leading to complete lockdown were at place and further the

suomoto cognizance of the problems arising on account of the epidemic by the Hon'ble Supreme Court for not considering a certain period for reckoning the limitation period. Besides, at the given point of time, there was no rigidity or inflexibility under any given provision of the Finance Act, 1994 stipulating any time limit for completion of adjudication proceedings. I have also carefully gone through the Section 73(4B) of the Finance Act, 1994 which is reproduced as under:

Section 73-Recovery of service tax not levied or paid or short- levied or short-paid or erroneously refunded (4B) The Central Excise Officer shall determine the amount of service tax due under sub-section (2)-

within six months from the date of notice where it is possible to do so, in respect of cases falling under sub-section (1); within one year from the date of notice, where it is possible to do so, in respect of cases falling under the proviso to sub-section (1) or the proviso to sub-section (4A)]

I find that the above provisions include the phrase "where it is possible to do so", indicating that the tax department is not mandated to complete proceedings within a specified timeframe. On the contrary, this language allows flexibility in managing the adjudication process to the department thereby exhorting that 'wherever it is possible to do so', efforts should be made to complete the adjudication proceeding within the given time frame. I find that the appellant has relied upon a few case laws in their support, but a careful perusal of the said citations makes it abundantly clear that the said judgment has been given in respect of party specific/circumstances specific cases whereas in this case, as is evident from the fact narrated in the impugned order-in- original, a common adjudicating authority has to adjudicate the case. Besides, at the relevant point of time, the mandatory clauses are unequivocally imposed where the intention of the legislation is not to give any discretionary powers to the adjudicating authority as is the case with Customs Act, 1962 wherein under Section 28(9), the rigid stipulation is underlined:

Section 28(9) The proper officer shall determine the amount of duty or interest undersub-section (8),-

(a) Within six months from the date of notice, in respect of cases falling under clause (a) of sub-section (1);

(b) Within one year from the date of notice, in respect of cases falling under sub-section (4).

[Provided that where the proper officer fails to so determine within the specified period, any officer senior in rank to the proper officer may, having regard to the circumstances under which the proper officer was prevented from determining the amount of duty or interest under sub-section (8), extend the period specified in clause

(a) to a further period of six months and the period specified in clause (b) to a further period of one year:

Provided further that where the proper officer fails to determine within such extended period, such proceeding shall be deemed to have concluded as if no notice had been issued.

When the above provisions are compared, the basic difference that emerges is about the mandatory and discretionary powers of the adjudicating authority and it becomes explicitly obvious that the intention of the legislation in providing the flexibility in adjudication under Section 73(4B) of the Finance Act, 1994 was nothing but a recognition of the complex process involving scrutiny of records etc. which can take a longer time. In the impugned context, I note that Demand cum Show Cause Notice was issued on the basis of investigation conducted by the Anti- Evasion branch, which were well within the knowledge of the appellant and the same are to be decided, after taking into account their written submission and submissions tendered during personal hearing, by issuing an appealable Order. Needless to mention that the Demand cum show cause notices and subsequent order is a part of principle of natural justice. Thus, notice issued for personal hearing before passing on adjudication order is a part of principle of natural justice given to the appellants. The Hon'ble Supreme Court in the case of CCE, New Delhi Vs M/s Bhagsons Paint Industry (India), reported in 2003 (158) ELT 129 (SC) 2003-TIOL- 21-SC-CX, has held that there is no statutory bar to adjudicate the matter even after lapse of nine years after the issue of show cause notice and the adjudication pertains only to the actual levy of the duty which is due to the department and not to any levy of interest and penalty. Further, the Hon'ble Supreme Court in Commissioner, GST and Central Excise Commissionerate II & Ors. vs. M/s. Swati Menthol and Allied Chemicals Lid. & Ant. in SLP(C) No. 20072 of 2021 dated 10 July, 2023, on a similar plea being raised by the assessee, the Hon'ble Supreme Court had permitted adjudication of the show cause notice. Thus, in view of the foregoing, I do not find any merits in the contentions raised by the appellant on the said issue."

15. This Court in Vos Technologies (P) Ltd. (supra) and further Judgments in Paras Products v. Commr. (CGST)8 and M/s Shyam Indus Power Solutions (P) Ltd. v. Commr. (CGST)9 had occasion to deal with the issue of delay on behalf of the authorities in concluding the proceedings within a reasonable time (arising out of the Customs

2025 SCC OnLine Del 1784

2025 SCC OnLine Del 1845

Act, 1962, the Finance Act, 1994, the Central Goods and Services Act, 2017 and the Central Excise Act, 1944).

16. After a detailed analysis of the relevant provisions and previous judgments of the Hon‟ble Supreme Court and High Courts, this Court, in Vos Technologies (P) Ltd. (supra), while highlighting the fact that the authorities are legally obligated to conclude the adjudication with due expedition, held that, an inordinate and unexplained delay on behalf of the authorities to act within a reasonable period would constitute sufficient grounds to quash the proceedings. The relevant portions of the judgment are reproduced hereinbelow:

".......

2. The principal ground of attack is the inordinate delay in the finalisation of the adjudication proceedings with the writ petitioners contending that the failure on the part of the respondents to conclude adjudication within a reasonable period of time and inordinately delaying the same for decades together would constitute a sufficient ground to annul those proceedings. They would contend that the principles of a „reasonable period‟ which courts have propounded in connection with an adjudicatory function conferred upon an authority would apply and the impugned SCNs‟ and orders are liable to be quashed on this short score alone.

*****

18. This provision flows along lines similar to those appearing in the Customs Act and creates two separate streams dependent on whether the allegation be plainly of short-levy, non-levy or erroneous refund as contrasted with cases where that may have occurred by reason of fraud, collusion, wilful misstatement or suppression of facts. However, and of significance is sub-section (4-B), and which continues to employ the phrase "where it is possible to do so" as opposed to the amendments which came to be made in Section 28 of the Customs Act.

*****

20. We have chosen to extract those provisions for the sake of completeness and notwithstanding the petitioners asserting that by virtue of Section 174(2) of the CGST Act, and which constitutes the „Repeal and Saving‟ clause, it would be the provisions of the 1994 Act which would govern.

21. In terms of Section 73(1) of the CGST Act, which is principally concerned with cases other than where allegations of fraud, wilful misstatement or suppression of facts are made, and pertains to tax

incorrectly computed, erroneously refunded or benefits wrongly availed, sets out terminal points within which action referable to that provision would have to be commenced and concluded. A final order on the culmination of adjudication is liable to be framed by the proper officer in terms contemplated under Section 73(9) of the CGST Act. By virtue of sub-section (10) thereof, the proper officer is bound to frame such an order within three years from the due date for furnishing of an annual return. A notice commencing proceedings referable to Section 73 must be issued at least three months prior to the time limit as specified in sub-section (10) coming to an end. It is relevant to observe that Section 73(10) of the CGST Act uses the words "shall issue" and does not adopt the "where it is possible to do so" phraseology as employed by the Customs Act and 1994 Act. Similar is the position that obtains in cases where fraud, wilful misstatement or suppression of facts may be alleged, and in which eventuality it is the provisions of Section 74 of the CGST Act which would govern.

*****

74. The meaning to be ascribed to the phrase "where it is possible to do so" was lucidly explained in Swatch Group. As the Court observed on that occasion, while the aforesaid expression did allow a degree of flexibility, it would have to be understood as being concerned with situations where the proper officer may have found it impracticable or impossible to conclude proceedings. Swatch Group had explained that expression to be applicable only where the proper officer were faced with "insurmountable exigencies"

and further recourse being rendered "impracticable or not possible". It thus held that the leeway provided by the statute when it employed the phrase "where it is possible to do so", could not be equated with lethargy or an abject failure to act despite there being no insurmountable factor operating as a fetter upon the power of the proper officer to proceed further with adjudication. It was these aspects which came to be further amplified by the Court in Gala International.

*****

85. The position which thus emerges from the aforesaid discussion and a review of the legal precedents is that the respondents are bound and obliged in law to endeavour to conclude adjudication with due expedition. Matters which have the potential of casting financial liabilities or penal consequences cannot be kept pending for years and decades together. A statute enabling an authority to conclude proceedings within a stipulated period of time "where it is possible to do so" cannot be countenanced as a license to keep matters unresolved for years. The flexibility which the statute confers is not liable to be construed as sanctioning lethargy or indolence. Ultimately it is incumbent upon the authority to establish that it was genuinely hindered and impeded in resolving the dispute with reasonable speed and dispatch. A statutory authority when faced with such a challenge would be obligated to

prove that it was either impracticable to proceed or it was constricted by factors beyond its control which prevented it from moving with reasonable expedition. This principle would apply equally to cases falling either under the Customs Act, the 1994 Act or the CGST Act.

86. When we revert to the facts that obtain in this batch, we find that the respondents have clearly failed to establish the existence of an insurmountable constraint which operated and which could be acknowledged in law as impeding their power to conclude pending adjudications. In fact, and to the contrary, the frequent placement of matters in the call book, the retrieval of matters therefrom and transfer all over again not only defies logic it is also demonstrative of due application of mind quite apart from the said procedure having been found by us to be contrary to the procedure contemplated by Section 28. The respondents have, in this regard, failed to abide by the directives of the Board itself which had contemplated affected parties being placed on notice, a periodic review being undertaken and the proceedings having been lingered unnecessarily with no plausible explanation. The inaction and the state of inertia which prevailed thus leads us to the inevitable conclusion that the respondents clearly failed to discharge their obligation within a reasonable time. The issuance of innumerable notices would also not absolve the respondents of their statutory obligation to proceed with promptitude bearing in mind the overarching obligation of ensuring that disputes are resolved in a timely manner and not permitted to fester. Insofar as the assertion of the assessees‟ seeking repeated adjournments or failing to cooperate in the proceedings, it may only be noted that nothing prevented the respondents from proceeding ex parte or refusing to reject such requests if considered lacking in bona fides.

87. We are further constrained to observe that the respondents also failed to act in accord with the legislative interventions which were intended to empower them to pursue further proceedings and take the adjudicatory process to its logical conclusion. We have in the preceding paragraphs of this decision taken note of the various statutory amendments which were introduced in Section 28 and were clearly intended to ratify and reinforce the jurisdiction which the Legislature recognised as inhering in them. The above observations are, of course, confined to those cases to which the Second Proviso placed in Section 28(9) would not apply. The Second Proviso where applicable would in any case deprive the respondents of the right to continue a pending adjudication or frame a final order once the terminal point constructed by statute came into effect."

(emphasis supplied)

17. The aforenoted Judgement of this Court emphasizes the need for matters pertaining to financial liabilities or penal consequences,

not to be kept pending for a prolonged period of time. This Court also held that the phrase "where it is possible to do so" cannot be used as an excuse to not adjudicate matters in a time-bound manner. The discretionary latitude conferred by the legislation is not intended to be exploited or interpreted as an endorsement of inaction. The statutory provisions affording such flexibility must not be invoked arbitrarily over an extended period, absent sufficient cause or reasonable justification.

18. Ultimately it is incumbent upon the authorities to establish that it was genuinely hindered and impeded in resolving the dispute with reasonable dispatch. A statutory authority, when faced with such a challenge, would be obligated to prove that it was either impracticable to proceed with or was constrained by factors beyond its control which prevented it from moving with reasonable expedition. The authority does not, in fact, assert as such in the present case.

19. The Petitioner has also rightly drawn our attention to the judgments of M/s Shree Baba Exports (supra) and National Building Construction Co. Ltd.(supra) which categorically held that the statutory time frame for adjudication must be adhered to and that delayed adjudication will be barred.

20. The contents of Para 7.1 of the impugned OIA, extracted hereinabove, seeking to explain the delay in adjudication, do not inspire the confidence of the Court. The reasoning offered therein does not satisfy the requirement of the existence of conditions that are insurmountable or such that render the adjudicatory process by the department impossible.

21. The situation is also exacerbated by the fact that, for the first four impugned SCNs, a personal hearing had been held as far back as

on 27.12.2016, and subsequent thereto, a clarificatory written response was also submitted by the Petitioner on 30.12.2016. In spite of that, no final order was passed by the Respondent, and the adjudicatory process remained in limbo for a further 7.5 years. There appears no justification for the same.

22. As far as the reliance by the Ld. Appellate Authority upon the decisions of the Hon‟ble Supreme Court in Commissioner, GST and Central Excise Commissionerate- II and Ors. v. M/s Swati Menthol10 and CCE v. Bhagsons Paint Industry (India)11 are concerned, this Court has already considered them in Vos Technologies (P) Ltd.(supra).

23. In view of the discussion above, we have no hesitation in holding that the rationale put forth in Vos Technologies (P) Ltd. (supra), Paras Products (supra) and M/s Shyam Indus Power Solutions (P) Ltd. (supra), would apply squarely to the facts and circumstances of the present case.

24. Resultantly, the present petition is allowed and the impugned OIA dated 31.01.2025, OIO dated 27.06.2024 and SCNs dated 17.04.2013, 07.05.2014, 20.04.2015, 10.05.2016 and 19.03.2018, are quashed and set aside.

25. The present petition and all pending applications are disposed of in the above terms.

SUBRAMONIUM PRASAD, J.

HARISH VAIDYANATHAN SHANKAR, J.

APRIL 22, 2025/sm/va

2023 SCC Online SC 1566

(2003) 158 ELT 129 (SC)

 
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