Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hari Bhoomi Communications Private ... vs Commissioner Of Goods And Services Tax ...
2025 Latest Caselaw 4597 Del

Citation : 2025 Latest Caselaw 4597 Del
Judgement Date : 4 September, 2025

Delhi High Court

Hari Bhoomi Communications Private ... vs Commissioner Of Goods And Services Tax ... on 4 September, 2025

Author: Prathiba M. Singh
Bench: Prathiba M. Singh
                          $~44
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                 Date of decision: 04th September, 2025

                          +              W.P.(C) 13606/2025 & CM APPL. 55807/2025
                                 HARI BHOOMI COMMUNICATIONS
                                 PRIVATE LIMITED                                           .....Petitioner
                                                    Through:     Mr. Ankur Das, Mr. Gautam Swarup,
                                                                 Mr Rudhra Deoshthali, Ms. Sakshi
                                                                 Pandey, Mr Rishabh Kanojiya & Mr
                                                                 Tanmay Malik, Advs
                                                    versus
                                 COMMISSIONER OF GOODS AND SERVICES
                                 TAX DELHI & ORS.                           .....Respondents
                                               Through: Mr. Dhruv Rohatgi, Ms. Chandrika
                                                        Sachdev & Mr. Dhruv Kumarm, Advs
                                 CORAM:
                                 JUSTICE PRATHIBA M. SINGH
                                 JUSTICE SHAIL JAIN

                                                          JUDGMENT

Prathiba M. Singh, J.

1. This hearing has been done through hybrid mode. CM APPL. 55808/2025 ( for Exemption)

2. Allowed, subject to all just exceptions. Application stands disposed of. W.P.(C) 13606/2025 & CM APPL. 55807/2025

3. The present petition has been filed by the Petitioner under Article 226 of the Constitution of India, inter alia, challenging the Show Cause Notice dated 23th September, 2023 and order dated 1st December, 2023 passed by the office of Sales Tax Officer Class II/ AVATO, Delhi (hereinafter, 'the impugned order') for the financial year 2017-18.

4. In the present case, the submission of the Petitioner, on facts, is that the SCN dated 23rd September, 2023, from which the impugned order arises, was uploaded on the 'Additional Notices Tab'. Thereafter, reminder notice was issued on 22nd November, 2023 which was also uploaded on the 'Additional Notices Tab'.

5. Therefore, the same was not brought to the knowledge of the Petitioner due to which no reply was filed. Thereafter, detailed order dated 01st December, 2023 was issued. Hence, the impugned order was passed without providing the Petitioner with an opportunity to challenge the case on merits.

6. The Court has heard the parties. In fact, this Court in W.P.(C) 13727/2024 titled 'Neelgiri Machinery through its Proprietor Mr. Anil Kumar V. Commissioner Delhi Goods And Service Tax And Others', under similar circumstances where the SCN was uploaded on the 'Additional Notices Tab' had remanded the matter in the following terms:

"6. Be that as it may, intention is to ensure that the Petitioner is given an opportunity to file its reply and is heard on merits and that orders are not passed in default. Since there is no clarity on behalf of the Department, this Court follows the order dated 9th September, 2024 in Satish Chand Mittal (Trade Name National Rubber Products) vs. Sales Tax Officer SGST, Ward 25-Zone 1 as also order dated 23rd December, 2024 in Anant Wire Industries vs. Sales Tax Officers Class II/Avato, Ward 83 &Anr (W.P.(C) 17867/2024; DHC) where the Court under similar circumstances has remanded back the matter to ensure the Noticee/Petitioners get a fair opportunity to be heard.

The order of the Court in Sathish Chand Mittal (Supra) reads as under:

[\

"4. It is the petitioner's case that he had not received the impugned SCN and, therefore, he had no opportunity to respond to the same. For the same reason, the petitioner claims that he had not appear for a personal hearing before the Adjudicating Authority, which was scheduled on 17.10.2023 and later rescheduled to 30.11.2023 as per the Reminder.

5. The petitioner also states that the impugned SCN, the Reminder and the impugned order are unsigned.

6. Mr. Singhvi, the learned counsel appearing for the respondent, on advance notice,fairly states that the principal issue involved in the present case is squarely covered by the decisions of this Court in M/s ACE Cardiopathy Solutions Private Ltd. v. Union of India & Ors.: Neutral Citation No. 2024:DHC:4108-DB as well as in Kamla Vohra v. Sales Tax Officer Class II/ Avato Ward 52 : Neutral Citation No.2024:DHC:5108- DB.

7. He states that possibly, the petitioner did not had the access of the Notices as they were projected on the GST Portal under the tab 'Additional Notices & Orders'. He submits that the said issue has now been addressed and the 'Additional Notices & Orders' tab is placed under the general menu and adjacent to the tab 'Notices & Orders'.

8. In view of the above, the present petition is allowed and the impugned order is set aside.

9. The respondent is granted another opportunity to reply to the impugned SCN within a period of two weeks from date. The Adjudicating Authority shall consider the same and pass such order, as it deems fit, after affording the petitioner an opportunity to be heard. 10. The present petition is disposed of in the aforesaid terms. 11. All pending applications are also disposed of."

7. The impugned demand orders dated 23rd April, 2024 and 5th December, 2023 are accordingly set aside. In response to show cause notices dated 04th December, 2023 and 23th September, 2023, the Petitioner shall file its replies within thirty days. The

hearing notices shall now not be merely uploaded on the portal but shall also be e-mailed to the Petitioner and upon the hearing notice being received, the Petitioner would appear before the Department and make its submissions. The show cause notices shall be adjudicated in accordance with law.

8. The petitions are disposed of in the above terms. The pending application(s), if any, also stand disposed of."

7. There is no doubt that after 16th January 2024, changes have been made to the GST portal and the 'Additional Notices Tab' has been made visible. However, in the present case, the SCN was issued on 23rd September, 2023 and the same was not brought to the notice of the Petitioner as it was uploaded on the 'Additional Notices Tab'. Further, Notice under Section 75(4) of the CGST Act, 2017 was also issued on 21st November 2023 and uploaded on the 'Additional Notices Tab'. The reminder notice was issued on 22nd November, 2023 which was also uploaded on the 'Additional Notices Tab'. Thereafter, the impugned order was passed which was also uploaded on 'Additional Notices Tab'. Under such circumstances, considering the fact that the Petitioner did not get a proper opportunity to be heard and no reply to the SCN has been filed by the Petitioner, the matter deserves to be remanded back to the concerned Adjudicating Authority.

8. Accordingly, the impugned order is set aside. The Petitioner is granted time till 15th October, 2025, to file the reply to SCN. Upon filing of the reply, the Adjudicating Authority shall issue a notice for personal hearing to the Petitioner. The personal hearing notice shall be communicated to the Petitioner on the following mobile no. and e-mail address:

● Email Address: [email protected] ● Mobile: 8390822993

9. The reply filed by the Petitioner to the SCN along with the submissions made in the personal hearing proceedings shall be duly considered by the Adjudicating Authority and a fresh order with respect to the SCN shall be passed accordingly.

10. However, it is made clear that the issue in respect of the validity of the notifications which extended the time limits is left open:

 Notifications No. 56/2023-Central Tax dated 28th December, 2023,  Notification No. 56/2023-State Tax dated 11th July, 2024,  Notification No. 9/2023- Central Tax dated 31st March,2023, and  Notification No. 09/2023-State Tax dated 22nd June, 2023

11. Any order passed by the Adjudicating Authority with respect to the said notifications 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 and the decision of this Court in W.P.(C) 9214/2024 titled Engineers India Limited v. Union of India &Ors.

12. All rights and remedies of the parties are left open. Access to the GST Portal, shall be provided within one week, to the Petitioner to enable uploading of the reply as also access to the notices and related documents.

13. The present writ petition is disposed of in above terms. All the pending applications, if any, are also disposed of.

PRATHIBA M. SINGH JUDGE

SHAIL JAIN JUDGE SEPTEMBER 4, 2025/sk/sm

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter