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

Mahadev Enterprises Through Its ... vs The Commissioner Of Delhi Goods And ...
2025 Latest Caselaw 437 Del

Citation : 2025 Latest Caselaw 437 Del
Judgement Date : 15 May, 2025

Delhi High Court

Mahadev Enterprises Through Its ... vs The Commissioner Of Delhi Goods And ... on 15 May, 2025

Author: Prathiba M. Singh
Bench: Prathiba M. Singh
                          $~56
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                          Date of decision: 15th May, 2025
                          +                W.P.(C) 16213/2024

                                 MAHADEV ENTERPRISES THROUGH ITS PROPRIETOR
                                 KHUSHBOO RANI                          .....Petitioner
                                             Through: Mr. Vijay Gupta and Mr. Rahul Gupta,
                                                      Advocates

                                                    versus

                                 THE COMMISSIONER OF DELHI GOODS AND SERVICES TAX
                                 AND ANR.                        .....Respondents
                                              Through: Mr.Abhinav Sharma, Advocate

                                 CORAM:
                                 JUSTICE PRATHIBA M. SINGH
                                 JUSTICE RAJNEESH KUMAR GUPTA
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

2. The present petition has been filed by the Petitioner-Mahadev Enterprises through its Proprietor Khushboo Rani under Article 226 of the Constitution of India inter alia, challenging the Show Cause Notice dated 4th December, 2023 (hereinafter 'impugned SCN') and demand order dated 16th April, 2024 (hereinafter 'impugned order') inter alia on the grounds that they have been issued beyond the prescribed period of limitation.

3. The submission of the Petitioner is that the extension of limitation period vide Notification 56/2023 - Central Tax (hereinafter 'impugned notification') is ultra vires the provisions of the Central Goods and Services Tax Act, 2017 particularly Section 168A, which only permits such extension

under circumstances of "force majeure". The issuance of the impugned notification long after COVID-19 pandemic cannot be justified as an exercise of power under this provision.

4. The impugned notification was under consideration before this Court in a batch of matters with the lead matter being W.P.(C) 16499/2023 titled 'DJST Traders Pvt. Ltd. vs. Union of India and Ors.'. On 22rd April, 2025, the parties were heard at length qua the validity of the impugned notifications and accordingly, the following order was passed:

"4. Submissions have been heard in part. The broad challenge to both sets of Notifications is on the ground that the proper procedure was not followed prior to the issuance of the same. In terms of Section 168A, prior recommendation of the GST Council is essential for extending deadlines. In respect of Notification no.9, the recommendation was made prior to the issuance of the same. However, insofar as Notification No. 56/2023 (Central Tax) the challenge is that the extension was granted contrary to the mandate under Section 168A of the Central Goods and Services Tax Act, 2017 and ratification was given subsequent to the issuance of the notification. The notification incorrectly states that it was on the recommendation of the GST Council. Insofar as the Notification No. 56 of 2023 (State Tax) is concerned, the challenge is to the effect that the same was issued on 11th July, 2024 after the expiry of the limitation in terms of the Notification No.13 of 2022 (State Tax).

5. In fact, Notification Nos. 09 and 56 of 2023 (Central Tax) were challenged before various other High Courts.

The Allahabad Court has upheld the validity of Notification no.9. The Patna High Court has upheld the validity of Notification no.56. Whereas, the Guwahati High Court has quashed Notification No. 56 of 2023 (Central Tax).

6. The Telangana High Court while not delving into

the vires of the assailed notifications, made certain observations in respect of invalidity of Notification No. 56 of 2023 (Central Tax). This judgment of the Telangana High Court is now presently under consideration by the Supreme Court in S.L.P No 4240/2025 titled M/s HCC- SEW-MEIL-AAG JV v. Assistant Commissioner of State Tax & Ors. The Supreme Court vide order dated 21st February, 2025, passed the following order in the said case:

"1. The subject matter of challenge before the High Court was to the legality, validity and propriety of the Notification No.13/2022 dated 5-7-2022 & Notification Nos.9 and 56 of 2023 dated 31-3-2023 & 8-12-2023 respectively.

2. However, in the present petition, we are concerned with Notification Nos.9 & 56/2023 dated 31-3-2023 respectively.

3. These Notifications have been issued in the purported exercise of power under Section 168 (A) of the Central Goods and Services Tax Act. 2017 (for short, the "GST Act").

4. We have heard Dr. S. Muralidhar, the learned Senior counsel appearing for the petitioner.

5. The issue that falls for the consideration of this Court is whether the time limit for adjudication of show cause notice and passing order under Section 73 of the GST Act and SGST Act (Telangana GST Act) for financial year 2019-2020 could have been extended by issuing the Notifications in question under Section 168-A of the GST Act.

6. There are many other issues also arising for consideration in this matter.

7. Dr. Muralidhar pointed out that there is a cleavage of opinion amongst different High Courts of the country. 8. Issue notice on the SLP as also on the prayer for interim relief, returnable on 7-3- 2025."

7. In the meantime, the challenges were also pending

before the Bombay High Court and the Punjab and Haryana High Court . In the Punjab and Haryana High Court vide order dated 12th March, 2025, all the writ petitions have been disposed of in terms of the interim orders passed therein. The operative portion of the said order reads as under:

"65. Almost all the issues, which have been raised before us in these present connected cases and have been noticed hereinabove, are the subject matter of the Hon'ble Supreme Court in the aforesaid SLP.

66. Keeping in view the judicial discipline, we refrain from giving our opinion with respect to the vires of Section 168-A of the Act as well as the notifications issued in purported exercise of power under Section 168-A of the Act which have been challenged, and we direct that all these present connected cases shall be governed by the judgment passed by the Hon'ble Supreme Court and the decision thereto shall be binding on these cases too.

67. Since the matter is pending before the Hon'ble Supreme Court, the interim order passed in the present cases, would continue to operate and would be governed by the final adjudication by the Supreme Court on the issues in the aforesaid SLP- 4240-2025.

68. In view of the aforesaid, all these connected cases are disposed of accordingly along with pending applications, if any."

8. The Court has heard ld. Counsels for the parties for a substantial period today. A perusal of the above would show that various High Courts have taken a view and the matter is squarely now pending before the Supreme Court.

9. Apart from the challenge to the notifications itself, various counsels submit that even if the same are upheld, they would still pray for relief for the parties as the Petitioners have been unable to file replies due to several reasons and were unable to avail of personal hearings in

most cases. In effect therefore in most cases the adjudication orders are passed ex-parte. Huge demands have been raised and even penalties have been imposed.

10. Broadly, there are six categories of cases which are pending before this Court. While the issue concerning the validity of the impugned notifications is presently under consideration before the Supreme Court, this Court is of the prima facie view that, depending upon the categories of petitions, orders can be passed affording an opportunity to the Petitioners to place their stand before the adjudicating authority. In some cases, proceedings including appellate remedies may be permitted to be pursued by the Petitioners, without delving into the question of the validity of the said notifications at this stage.

11. The said categories and proposed reliefs have been broadly put to the parties today. They may seek instructions and revert by tomorrow i.e., 23rd April, 2025."

5. Thereafter, on 23rd April, 2025, this Court, having noted that the validity of the impugned notifications is under consideration before the Supreme Court, had disposed of several matters in the said batch of petitions after addressing other factual issues raised in the respective petitions. Additionally, while disposing of the said petitions, this Court clearly observed that the validity of the impugned notifications therein shall be subject to the outcome of the proceedings before the Supreme Court.

6. On facts, the further submission of the Petitioner is that the impugned SCN dated 4th December, 2023 from which the impugned order arises, was uploaded on the 'Additional Notices Tab'; therefore, the same did not come to the knowledge of the Petitioner. However, it is noticed that a subsequent reminder dated 19th January, 2024 has been issued in view of the impugned

SCN. It can also be seen that the Petitioner has filed a reply on 28th January, 2024 seeking adjournment on the grounds of some personal family issues. However the Adjudicating Authority, without providing any such adjournment, has proceeded to pass the impugned order on 16th April, 2024.

7. The Court has considered the matter. In view of the fact that the challenge to the impugned notification is pending before the Supreme Court and the fact that the Petitioner has not been provided an opportunity to file a reply or attend a personal hearing, this Court is inclined to give an opportunity to the Petitioner to file a reply and appear personally to make the submissions before the Adjudicating Authority.

8. Accordingly, the impugned order is set aside and the matter is relegated back to the concerned Adjudicating Authority. The Petitioner is permitted to file a reply to the impugned SCN by 15th July, 2025. Upon filing of such reply, the Adjudicating Authority shall provide the Petitioner a personal hearing, and the notice for the same shall be provided in the following email ID and phone number:

 Email: [email protected]  Phone number: 9711953429

9. All the rights and remedies of the parties are left open. Access to the GST Portal, if not already available, shall be ensured to be provided to the Petitioner to enable filing of reply and access to the notices and related documents.

10. However, it is made clear that the issue in respect of the validity of the impugned notifications is left open and the order of the Adjudicating Authority shall be subject to the outcome of the decision of the Supreme Court in S.L.P No 4240/2025 titled 'M/s HCC-SEW-MEIL-AAG JV v. Assistant

Commissioner of State Tax & Ors'.

11. The petition is disposed of in the above terms. Pending applications if any, are also disposed of.

PRATHIBA M. SINGH JUDGE

RAJNEESH KUMAR GUPTA JUDGE MAY 15, 2025/SV/Ar.

 
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