Citation : 2024 Latest Caselaw 5521 Gua
Judgement Date : 5 August, 2024
Page No.# 1/13
GAHC010080802022
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/2863/2022
NATIONAL PLASTO MOULDING A PARTNERSHIP FIRM HAVING ITS
OFFICE AT EPIP COMPLEX, AMINGAON, NORTH GUWAHATI, KAMRUP
METRO AND IN THE INSTANT PROCEEDINGS REPRESENTED BY SRI
RATAN KUMAR SHARMA, ONE OF THE PARTNERS OF THE PETITIONER
FIRM
VERSUS
1: THE STATE OF ASSAM AND 3 ORS REPRESENTED BY THE
COMMISSIONER AND SECRETARY TO THE GOVERNMENT OF ASSAM,
FINANCE (TAXATION) DEPARTMENT, DISPUR, GUWAHATI-781006
2:THE COMMISSIONER OF STATE TAXES (EARLIER KNOWN AS THE
COMMISSIONER OF TAXES) KAR BHAWAN DISPUR GUWAHATI-781006
3:THE SUPERINTENDENT OF TAXES
GUWHATI UNIT B KAR BHAWAN DISPUR GUWHAATI-781006
4:NISHANT SALES CORPORATION
1B M M BURMAN STREET KOLKATA-700007 WEST BENGA
Linked Case : WP(C)/4170/2021
1: M/S SOCIETY SOAP WORKS AND ANR A PROPRIETORSHIP CONCERN
HAVING ITS OFFICE AT TINMILE DOLABARI SONITPUR ASSAM-784001 AND
INTHE PRESENT PROCEEDINGS REPRESENTED BY SRI JUGAL KISHORE
DAGA THE PROPRIETOR OF THE PETITIONER FIRM THE PETITIONER NO. 2
HEREIN
2: JUGAL KISHORE DAGA
S/O LT. LAXMINARAYAN DAGA R/O GEETA LAZMI SADAN BAROHOLIA
OPP-PRADEEP BHAWAN TEZPUR ASSAM-784001 THE PROPRIETOR OF THE
PETITIONER NO. 1 FIRM
VERSUS
Page No.# 2/13
1: THE UNION OF INDIA AND 4 ORS REPRESENTED BY THE SECRETARY TO
THE GOVERNMENT OF INDIA MINISTRY OF FINANCE DEPARTMENT OF
REVENUE NEW DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX
GUWAHATICENTRLA GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD
MACKHOWA GUWAHATI-781001
3:THE ASSISTANT COMMISSIONER CENTRAL GOODS ANA SERVICE TAX
TEZPUR DIVISION L.B. ROAD P.O.-TEZPUR-784001 ASSAM
4:THE SUPERINTENDENT O/O THE ASSISTANT COMMISSIONER CENTRLA
GOODS AND SERVICE TAX TEZPUR DIVISION L.B. ROAD P.O.-TEZPUR-
784001 ASSAM
5:JVL AGRO INDUSTRIES LTD. JL49 MOUZA-DEBHOG P.S.-BHABANIPUR
PURBA MEDINIPUR HALDIA WEST BENGAL-721657
Linked Case : WP(C)/5107/2021
1: ABHAY ASSOCIATES AND ANR A PROPRIETORSHIP CONCERN HAVING
ITS OFFICE AT PAUL PATTY ROAD SILAPATHAR MAIN ROAD DHEMAJI
787059 ASSAM AND IN THE PRESENT PROCEEDINGS REPRESENTED BY
SMTI MADHU JAIN THE PROPRIETOR OF THE PETITIONER FIRM
2: MADHU JAIN
D/O JATAN LAL BAFNA RESIDENT OF M.V SCHOOL ROAD PO SILAPATHAR
DIST DHEMAJI ASSAM 787059 THE PROPRIETOR OF THE PETITIONER NO. 1
FIRM
VERSUS
1: THE UNION OF INDIA AND 4 ORS REPRESENTED BY THE SECRETARY TO
THE GOVT. OF INDIA MINISTRY OF FINANCE DEPARTMENT OF REVENUE
NEW DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI
CENTRAL GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD
MACHKHOWA GUWAHATI 781001
3:THE ASSISTANT COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B ROAD PO TEZPUR 784001 ASSAM
4:THE SUPERINTENDENT O/O ASSISTANT COMMISSIONER CENTRAL
GOODS AND SERVICE TAX TEZPUR DIVISIONL.B ROAD PO TEZPUR
784001 ASSAM
5:JVL AGRO INDUSTRIES LTD. JL49 MOUZA-DEBHOG PS- BHABANIPUR
Page No.# 3/13
PURBA MEDINIPUR HALDIA WEST BENGAL
Linked Case : WP(C)/4173/2021
MAHABIR PRASAD MAHENDRA KUMAR A PARTNERSHIP FIRM HAVING ITS
OFFICE AT WARD NO. 9 MAIN ROAD DHEKIAJULI SONITPUR ASSAM 784110
AND IN THE INSTANT PROCEEDINGS REPRESENTED BY SRI AMIT
CHANDAK ONE OF THE PARTNERS OF THE PETITIONER FIRM
VERSUS
1: THE UNION OF INDIA AND 4 ORS REPRESENTED BY THE SECRETARY TO
THE GOVT. OF INDIA MINISTRY OF FINANCE DEPARTMENT OF REVENUE
NEW DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI
CENTRAL GST HQRSGUWAHATI GST BHAWAN KEDAR ROAD MACKHOWA
GUWAHATI 781001
3:THE ASSISTANT COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B ROAD PO TEZPUR 784001 ASSAM
4:THE SUPERINTENDENT O/O ASSISTANT COMMISSIONER CENTRAL
GOODS AND SERVICE TAX TEZPUR DIVISION L.B ROAD PO TEZPUR
784001 ASSAM
5:JVL AGRO INDUSTRIES LTD. JL49 MOUZA DEBHOG PS BHABANIPUR
PURBA MEDINIPUR HALDIA WEST BENGAL 721657
Linked Case : WP(C)/7167/2023
DIPANKAR BANIK, LEGAL HEIR OF SMT. MIRA BANIK AND CARRIES ON A
PROPRIETORSHIP CONCERN IN THE NAME OF DISHA CONSTRUCTION AND
A RESIDENT OF BANIKPARA LALGANESH LOKHRA ROAD GUWAHATI 787
034 IN THE DISTRICT OF KAMRUP METRO ASSAM.
VERSUS
1: UNION OF INDIA AND 5 ORS REPRESENTED BY THE SECRETARY TO THE
GOVERNMENT OF INDIA MINISTRY OF FINANCE DEPARTMENT OF
REVENUE NEW DELHI.
2:THE STATE OF ASSAM REPRESENTED BY THE COMMISSIONER AND
SECRETARY FINANCE DEPARTMENT DISPUR ASSAM SECRETARIAT
GUWAHATI - 781006.
3:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI
CENTRAL GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD
Page No.# 4/13
MACHKHOWA GUWAHATI 781001
4:COMMISSIONER OF STATE TAXES
ZONE - B KAR BHAWAN GUWAHATI-781005.
5:THE ADDITIONAL COMMISSIONER OF STATE TAXES
ZONE - B KARBHAWAN GUWAHATI -781005.
6:VAISHNAVI ALLOYS PVT. LTD. PRAKASH TOWER 3RD FLOOR ABC GS
ROAD GUWAHATI. GSTIN- 18AAFCV0628K2Z3
Linked Case : WP(C)/4166/2021
VIJAY TRADING CO., A PARTNERSHIP FIRM HAVING ITS OFFICE AT TODI
HOUSE MAIN ROAD TEZPUR-784001 SONITPUR ASSAM AND IN THE
PRESENT PROCEEDINGS REPRESENTED BY SRI HASTIMAL CHORADIA
ONE OF THE PETITIONER FIRM
VERSUS
1: THE UNION OF INDIA AND 4 ORS REPRESENTED BY THE SECRETARY TO
THE GOVERNMENT OF INDIA MINISTRY OF FINANCE DEPARTMENT OF
REVENUE NEW DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI
CENTRAL GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD MACKHOWA
GUWAHATI-781001
3:THE ASSISTANT COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B. ROAD P.O.-TEZPUR-784001 ASSAM
4:THE SUPERINTENDENT O/O THE ASSISTANT COMMISSIONER
CENTRAL GOODS AND SERVICE TAX TEZPUR DIVISION L.B. ROAD
P.O.-TEZPUR-784001 ASSAM
5:JVL AGRO INDUSTRIES LTD. JL49 MOUZA-DEBHOG
P.S.-BHABANIPUR MEDINIPUR HALDIA WEST BENGAL-721657
Linked Case : WP(C)/495/2022
1: TOLARAM SURENDAR KUMAR KUNDALIA AND ANR, A PARTNERSHIP
CONCERN HAVING ITS OFFICE AT A.T ROAD JORHAT ASSAM AND IN THE
PRESENT PROCEEDINGS REP. BY SRI SURENDER KUMAR KUNDALIA
ONE OF THE PARTNERS OF THE PETITIONER FIRM THE PETITIONER NO.2
HEREIN
2: SURENDER KUMAR KUNDALIA S/O- LATE- SANTOSH KUMAR
KUNDALIA R/O- AT ROAD JORHAT ASSAM ONE OF THE PARTNER OF THE
Page No.# 5/13
PETITIONER NO.1 FIRM
VERSUS
1: THE UNION OF INDIA AND 4 ORS REP BY THE SECRETARY TO THE GOVT.
OF INDIA MINISTRY OF FINANCE (DEPARTMENT OF REVENUE) NORTH
BLOCK NEW DELHI-110001
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX
COMMISSIONERATE DIBRUGARH MILAN NAGAR F LANE P.O- C.R
BUILDING DIBRUGARH
3:THE SUPERINTENDENT (A/E) CGST (HQRS) DIBRUGARH OFFICE OF THE
COMMISSIONER CENTRAL GOODS AND SERVICE TAX COMMISSIONERATE
DIBRUGARH MILAN NAGAR F LANE P.O- C.R BUILDING DIBRUGARH
4:THE SUPERINTENDENT CENTRAL GOODS AND SERVICE TAX
JORHAT CGST RANGE-I STATION GODOWN ROAD JORHAT ASSAM
5:JVL AGRO INDUSTRIES LTD. 9TH FLOOR ROOM NO. 902A
DIAMOND PRESTIGE AJC BOSE ROAD KOLKATA WEST BENGAL 700017
Linked Case : WP(C)/4327/2021
GUNCHAND DALCHAND A PARTNERSHIP FIRM HAVINGITS OFFICE AT N.C
ROAD TEZPUR SONITPUR ASSAM AND IN THE PRESENT PROCEEDINGGS
REPRESENTED BY SRI LAKSHY BHURA ONE OF THE PARTNERS OF THE
PETITION FIRM
VERSUS
1: THE UNION OF INDIA AND 4 ORS REPRESENTED BY THE SECRETARY TO
THE GOVT. OF INDIA MINISTRY OF FINANCE DEPT. OF REVENUE NEW
DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI
CENTRAL GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD
MACHKHOWA GUWAHATI 781001
3:THE ASSISTANT COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B ROAD PO TEZPUR 784001 ASSAM
4:THE SUPERINTENDENT O/O ASSISTANT COMMISSIONER CENTRAL
GOODS AND SERVICE TAX TEZPUR DIVISION L.B ROAD PO TEZPUR
784001 ASSAM
5:JVL AGRO INDUSTRIES LTD. JL49 MOUZA DEBHOG PS BHABANIPUR
PURBA MEDINIPUR HALDIA WEST BENGAL 721657
Page No.# 6/13
Linked Case : WP(C)/4151/2021
HEMKARAN STORES, A PARTNERSHIP FIRM HAVING ITS OFFICE AT
THELAMARA SONITPUR ASSAM-784149 AND IN THE INSTANT
PROCEEDINGS REPRESENTED BY SRI GOBARDHAN PANDIA ONE OF THE
PARTNERS OF THE PETITIONER FIRM
VERSUS
1: THE UNION OF INDIA AND 5 ORS REPRESENTED BY THE SECRETARY TO
THE GOVERNMENT OF INDIA MINISTRY OF FINANCE DEPARTMENT OF
REVENUE NEW DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI
CENTRAL GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD MACKHOWA
GUWAHATI-781001
3:THE ASSISTANT COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B ROAD P.O.-TEZPUR-784001 ASSAM
4:THE SUPERINTENDENT O/O THE ASSISTANT COMMISSIONER
CENTRAL GOODS AND SERVICE TAX TEZPUR DIVISION L.B. ROAD
P.O.-TEZPUR-784001 ASSAM
5:JVL AGRO INDUSTRIES LTD. JL49 MOUZA-DEBHOG
P.S.-BHABANIPUR PURBA MEDINIPUR HALDIA WEST BENGAL-721657
Linked Case : WP(C)/489/2022
1: M/S RATHI TRADERS AND ANR, A PROPRIETORSHIP CONCERN HAVING
ITS OFFICE AT AT ROAD JORHAT ASSAM AND IN THE PRESENT
PROCEESING REPRESENTED BY SRI RAJENDRA KUMAR RATHI
PROPRIETOR OF THE PETITIONER FIRM THE PETITIONER NO 2 HEREIN
2: SRI RAJENDRA KUMAR RATHI
S/O SRI GANPAT LAL RATHI RESIDENT OF A.T ROAD JORHAT
ASSAM PROPRIETOR OF PETITIONER NO. 1 FIRM
VERSUS
1: THE UNION OF INDIA AND 4 ORS REPRESENTED BY THE SECRETARY TO
THE GOVT. OF INDIA MINISTRY OF FINANCE DEPARTMENT OF REVENUE
NEW DELHI
2:THE COMMISSIONER CENTRAL GST COMMISSIONERATE
DIBRUGARH MILAN NGAR F LANE PO C.R BUILDING DIBRUGARH
3:THE SUPERINTENDENT (A/E) CGST (HQRS) DIBRUGARH
Page No.# 7/13
OFFICE OF THE COMMISSIONER CENTRAL GST COMMISSIONERATE
DIBRUGARH MILAN NGAR F LANE PO C.R BUILDING DIBRUGARH
4:THE SUPERINTENDENT CENTRAL GOODS AND SERVICE TAX
JORHAT CGST RANGE I STATION GODOWN ROAD JORHAT ASSAM
5:JVL AGRO INDUSTRIES LTD. 9TH FLOOR ROOM NO 902A
DIAMOND PRESTIGE AJC BOSE ROAD KOLKATA WEST BENGAL 700017
Linked Case : WP(C)/4168/2021
1: MOTILAL GYANCHAND AND ANR, A PROPRIETORSHIP CONCERN
HAVING ITS OFFICE AT TODI HOUSE MAIN ROAD TEZPUR-784001
SONITPUR ASSAM AND IN THE PRESENT PROCEEDINGS REPRESENTED BY
SRI GYANCHAND BENGANI THE PROPRIETOR OF THE PETITIONER FIRM
THE PETITIONER NO. 2 HEREIN
2: GYANCHAND BENGANI
S/O MOTILAL BENGANI R/O MANIN ROAD TEZPUR-7854001 ASSAM
THE PROPRIETOR OF THE PETITIONER NO. 1 FIRM
VERSUS
1: THE UNION OF INDIA AND 4 ORS. REPRESENTED BY THE SECRETARY TO
THE GOVERNMENT OF INDIA MINISTRY OF FINANCE DEPARTMENT OF
REVENUE NEW DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX
GUWAHATICENTRAL GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD
MACKHOWA GUWAHATI-781001
3:THE ASSISTANT COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B. ROAD P.O.-TEZPUR-784001 ASSAM
4:THE SUPERINTENDENT O/O ASSISTANT COMMISSIONER
CENTRLA GOODS AND SERVICE TAX TEZPUR DIVISION L.B. ROAD
P.O.-TEZPUR-784001 ASSAM
5:JVL AGRO INDUSTRIES LTD. JL49 MOUZA-DEBHOG
P.S.-BHABANIPUR PURBA MEDINIPUR HALDIA WEST BENGAL-721657
Linked Case : WP(C)/4085/2021
M/S CHUNNILAL BOTHRA AND SONS, A PARTNERSHIP FIRM HAVING ITS
OFFICE AT G.D. ROAD TEZPUR SONITPUR ASSAM 784001 AND IN THE
INSTANT PROCEEDINGS REPRESENTED BY SRI RAJKARAN BOTHRA
ONE OF THE PARTNERS OF THE PETITIONER FIRM
Page No.# 8/13
VERSUS
1: THE UNION OF INDIA AND 4 ORS. REPRESENTED BY THE SECY. TO THE
GOVT. OF INDIA MINISTRY OF FINANCE DEPTT. OF REVENUE NEW DELHI.
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI
CENTRAL GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD
MACHKHOWA GUWAHATI 781001
3:THE ASSTT. COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B. ROAD P.O. TEZPUR 784001 ASSAM.
4:THE SUPERINTENDENT O/O ASSTT. COMMISSIONER CENTRAL GOODS
AND SERVICE TAX TEZPUR DIVISION L.B. ROAD P.O. TEZPUR 784001
ASSAM.
5:JVL AGRO INDUSTRIES LTD. JL49 MOUZA DEBHOG P.S. BHABANIPUR
PURBA MEDINIPUR HALDIA WEST BENGAL 721657
Linked Case : WP(C)/7236/2021
1: M/S LUNAKARAN NANDKISHORE AND ANR, A PROPRIETORSHIP
CONCERN HAVING ITS OFFICE AT WARD NO.-9 N.T ROAD NORTH
LAKHIMPUR ASSAM-01 AND IN THE PRESENT PROCEEDINGS
REPRESENTED BY SRI LUNKARAN NANDKISHORE THE PROPRIETOR OF
THE FIRM THE PETITIONER NO.2 HEREIN
2: SRI MOTILAL LAHOTY
S/O- LATE LADURAM LAHOTY R/O-S.S COMMERCIAL COMPLEX
NT ROAD NORTH LAKHIMPUR-787001 ASSAM
VERSUS
1: THE UNION OF INDIA AND 4 ORS REP. BY THE SECRETARY TO THE
GOVERNMENT OF INDIA MINISTRY OF FINANCE DEPTT. OF REVENUE
NEW DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI.
CENTRAL GST H.Q GUWAHATI GST BHAWAN KEDAR ROAD MACHKHOWA
GUWAHATI-01
3:THE ASSISTANT COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B ROAD P.O-TEZPUIR-784001 ASSAM
4:THE SUPERINTENDENT CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B ROAD P.O-TEZPUIR-784001 ASSAM
5:JVL AGRO INDUSTRIES LTD., 9TH FLOOR ROOM NO. 902A DIAMOND
Page No.# 9/13
PRESTIGE AJC BOSE ROAD KOLKATA WEST BENGAL-700017
Linked Case : WP(C)/4100/2021
M/S JAISWAL TRADING AND ANR, A PROPRIETORSHIP CONCERN HAVING
ITS OFFICE AT G.C.ROAD TODI HOUSE MAIN ROAD TEZPUR- 784001
SONITPUR ASSAM AND IN THE PRESENT PROCEEDINGS REP. BY SRI SIYA
RAM CHOUDHURY THE PROPRIETOR OF THE PETITIONER FIRM THE
PETITIONER NO.2 HEREIN
2: SIYA RAM CHOUDHURY
S/O- SATYA NARAYAN CHOUDHURY R/O- TODI HOUSE MAIN ROAD
TEZPUR- 784001 SONITPUR ASSAM THE PROPRIETOR OF THE
PETITIONERNO. 1 FIRM
VERSUS
1: THE UNION OF INDIA AND 3 ORS REP. BY THE SECY. TO THE GOVT. OF
INDIA MINISTRY OF FINANCE DEPTT. OF REVENUE NEW DELHI
2:THE COMMISSIONER CENTRAL GOODS AND SERVICE TAX GUWAHATI
CENTRAL GST HQRS GUWAHATI GST BHAWAN KEDAR ROAD
MACHKHOWA GHY-01
3:THE ASSTT. COMMISSIONER CENTRAL GOODS AND SERVICE TAX
TEZPUR DIVISION L.B. ROAD P.O. TEZPUR- 784001 ASSAM
4:JVL AGRO INDUSTRIES LTD., JL49 MOUZA-DEBHOG
P.S.- BHABANIPUR PURBA MEDINIPUR HALDIA WEST BENGAL- 721657
For the Petitioner(s) : Dr. A. Saraf, Senior Advocate, assisted by Mr. P.K. Bora, Advocate.
For the Respondent(s) : Mr. S.C. Keyal, Standing Counsel, CGST.
: Mr. B. Gogoi, Standing Counsel, Finance Department, Govt. of Assam.
-B E F O R E -
HON'BLE THE CHIEF JUSTICE MR. VIJAY BISHNOI
HON'BLE MR. JUSTICE SUMAN SHYAM
05.08.2024
(Vijay Bishnoi, CJ)
Dr. A. Saraf, learned senior counsel for the petitioners has submitted
that though in this batch writ petitions, the petitioners have challenged the
validity of Sections 16(2)(c) and 16(2)(d) of the Assam Goods and Services Tax
Page No.# 10/13
Act, 2017 as well as the validity of Sections 16(2)(c) and 16(2)(d) of the Central
Goods and Services Tax Act, 2017 along with the show cause notices issued to
the petitioners, however, the controversy involved in these writ petitions is
squarely covered by the decision of the Delhi High Court in the case of On
Quest Merchandising India Private Limited -Vs- Government of NCT of
Delhi & Ors., reported in 2017 SCC OnLine Del 11286, wherein it was
categorically held that a purchasing dealer cannot be punished for the act of the
selling dealer in case the selling dealer had failed to deposit the tax collected by
it.
It is submitted that the Delhi High Court has observed that the
provisions of Section 9(2)(g) of the Delhi Value Added Tax Act, 2004 can be
read down and the demand raised against the purchasing dealers, who have
entered into bona fide transaction, cannot be sustained. It is also submitted that
the Special Leave Appeal against the said judgment of the Delhi High Court has
already been dismissed by the Hon'ble Supreme Court on 10.01.2018 vide
Petition for Special Leave to Appeal No.36750/2017.
Mr. S.C. Keyal, learned Standing Counsel, CGST and Mr. B. Gogoi,
learned counsel for the respondent State are not in position to dispute the fact
that the controversy raised in these writ petitions is squarely covered by the
decision of the Delhi High Court rendered in On Quest Merchandising India
Private Limited (supra).
Before the Delhi High Court, the validity of Section 9(2)(g) of the Delhi
Value Added Tax Act, 2004 was under challenge. The said provisions of the
Delhi Value Added Tax Act are analogous to the provisions of Sections 16(2)(c)
and 16(2)(d) of the Assam Goods and Services Tax Act, 2017 as well as Sections
16(2)(c) and 16(2)(d) of the Central Goods and Services Tax Act, 2017.
Page No.# 11/13
The Delhi High Court in the said judgment has observed as under:-
"39. Applying the law explained in the above decisions, it can be safely
concluded in the present case that there is a singular failure by the
Legislature to make a distinction between purchasing dealers who have
bona fide transacted with the selling dealer by taking all precautions as
required by the DVAT Act and those that have not. Therefore, there was
need to restrict the denial of ITC only to the selling dealers who had failed to
deposit the tax collected by them and not punish bona fide purchasing
dealers. The latter cannot be expected to do the impossible. It is trite that a
law that is not capable of honest compliance will fail in achieving its
objective. If it seeks to visit disobedience with disproportionate consequences
to a bona fide purchasing dealer, it will become vulnerable to invalidation on
the touchstone of article 14 of the Constitution.
40. .......
41. The court respectfully concurs with the above analysis and holds
that in the present case, the purchasing dealer is being asked to do the
impossible, i.e., to anticipate the selling dealer who will not deposit with the
Government the tax collected by him from those purchasing dealer and
therefore avoid transacting with such selling dealers. Alternatively, what
section 9(2)(g) of the DVAT Act requires the purchasing dealer to do is that
after transacting with the selling dealer, somehow ensure that the selling
dealer does in fact deposit the tax collected from the purchasing dealer and
if the selling dealer fails to do so, undergo the risk of being denied the ITC.
Indeed section 9(2)(g) of the DVAT Act places an onerous burden on a bona
fide purchasing dealer.
.......
.......
.......
53. In light of the above legal position, the court hereby holds that the expression "dealer or class of dealers" occurring in section 9(2)(g) of the DVAT Act should be interpreted as not including a purchasing dealer who has bona fide entered into purchase transactions with validly registered selling dealers who have issued tax invoices in accordance with section 50 of the Act where there is no mismatch of the transactions in Annexures 2A and 2B. Unless the expression "dealer or class of dealers" in section 9(2)(g) is Page No.# 12/13
"read down" in the above manner, the entire provision would have to be held to be violative of article 14 of the Constitution.
54. The result of such reading down would be that the Department is precluded from invoking section 9(2)(g) of the DVAT to deny ITC to a purchasing dealer who has bona fide entered into a purchase transaction with a registered selling dealer who has issued a tax invoice reflecting the TIN number. In the event that the selling dealer has failed to deposit the tax collected by him from the purchasing dealer, the remedy for the Department would be to proceed against the defaulting selling dealer to recover such tax and not deny the purchasing dealer the ITC. Where, however, the Department is able to come across material to show that the purchasing dealer and the selling dealer acted in collusion then the Department can proceed under section 40A of the DVAT Act."
The Hon'ble Supreme Court has dismissed the SLP preferred against the said judgment by passing the following order:-
"On hearing learned Additional Solicitor General appearing for the petitioner, we are not inclined to interfere with the impugned order. The special leave petition is dismissed.
Learned Additional Solicitor General, however, submits that a batch of petitions were decided by the impugned order and there are some of the cases where the purchase transactions are not bonafide like the present case and those cases ought to have been remitted back to the competent authority.
Learned Additional Solicitor General submits that the petitioner would move the High court with necessary particulars for directions in this behalf for which liberty is granted, as prayed for.
Pending application(s), if any, stand disposed of."
Having gone through the above referred judgments, we are of the view that the controversy raised in this batch of writ petitions is squarely covered by the decision of the Delhi High Court in the case of On Quest Merchandising India Private Limited (supra). Hence, the show cause notices impugned in the present writ petitions and the consequential orders are Page No.# 13/13
set aside. However, the Department is free to act in those cases, where the purchase transactions are not bona fide, in accordance with law.
With these observations, these writ petitions are disposed of.
JUDGE CHIEF JUSTICE Mukut Comparing Assistant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!