Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Balkrishna Industries Limited vs Union Of India
2026 Latest Caselaw 649 Guj

Citation : 2026 Latest Caselaw 649 Guj
Judgement Date : 23 February, 2026

[Cites 10, Cited by 0]

Gujarat High Court

Balkrishna Industries Limited vs Union Of India on 23 February, 2026

Author: A.S. Supehia
Bench: A.S. Supehia
                                                                                                                 NEUTRAL CITATION




                             C/SCA/1903/2026                                   JUDGMENT DATED: 23/02/2026

                                                                                                                 undefined




                                      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                       R/SPECIAL CIVIL APPLICATION NO. 1903 of 2026


                       FOR APPROVAL AND SIGNATURE:

                       HONOURABLE MR. JUSTICE A.S. SUPEHIA
                                      and
                       HONOURABLE MR. JUSTICE PRANAV TRIVEDI
                       ==================================================
                                   Approved for Reporting               Yes   No
                                                                             ✔
                       ==================================================
                                            BALKRISHNA INDUSTRIES LIMITED
                                                          Versus
                                                 UNION OF INDIA & ORS.
                       ==================================================
                       Appearance:
                       CHIRANJEEV D TANDON(9678) for the Petitioner(s) No. 1
                       MS NIMISHA PAREKH ASSISTANT GOVERNMENT PLEADER for the
                       Respondent(s) No. 2,3,4
                       MAUNIL G YAJNIK(9346) for the Respondent(s) No. 1
                       ==================================================

                            CORAM:HONOURABLE MR. JUSTICE A.S. SUPEHIA
                                               and
                                  HONOURABLE MR. JUSTICE PRANAV TRIVEDI

                       Date : 23/02/2026

                       ORAL JUDGMENT

(PER : HONOURABLE MR. JUSTICE A.S. SUPEHIA)

1. RULE. Learned Senior Standing Counsel Mr. Maunil Yajnik waives service of notice of rule on behalf of the respondent no. 1 and learned Assistant Government Pleader Ms. Nimisha Parekh waives service of notice of rule on behalf of the respondents nos. 2 3 and 4. Since a pure question of law is raised in the writ petition, the same was heard extensively and is finally decided today by this present judgment and order.

2. This Court on 13.02.2026 had passed the following order :-

"At the outset, the petitioner has a remedy to file an appeal before the Goods and Service Tax Appellate Tribunal (for short "GSTAT"). However, since learned advocate Mr. Chiranjeev Tandon appearing for

NEUTRAL CITATION

C/SCA/1903/2026 JUDGMENT DATED: 23/02/2026

undefined

the petitioner has submitted that the issue is squarely covered by the decision of this Court in the case of Marcowagon Retail Pvt Ltd vs. Union of India., reported in (2025) 32 Centax 85 (Guj.), the learned Assistant Government Pleader shall take appropriate instructions as to whether the issue raised in the present petition is squarely covered or not.

In case it is found that the issue is squarely covered, we may not relegate the petitioner to approach the Tribunal as it is informed at this stage, that the filing of the appeals are permitted before the GST Tribunal, however the Bench is not yet constituted.

List the matter on 20th February,2026."

3. Today, learned Assistant Government Pleader Ms. Nimisha Parekh appearing for the respondents has submitted that the case of the petitioner is squarely covered by the decision of this Court in case of Marcowagon Retail Pvt Ltd vs. Union of India., reported in (2025) 32 Centax 85 (Guj.).

4. By way of this writ petition, the petitioner has assailed the order dated 29.11.2025 and also the order dated 02.12.2026 under Form GST APL-04 passed by the respondent no. 3 - Deputy Commissioner of State Tax, Appeal Division-11, Rajkot. A further prayer has also been made seeking direction for holding and declaring that for expiry of E-way Bill in case of exported goods, the penalty of Rs.18,00,140/- is not imposable under Section 129(1) (a) of the Cental Goods and Services Tax Act, 2017 (for short "CGST Act") and further to issue direction to the respondents to refund the said amount.

5. Learned advocate Mr. Chiranjeev Tandon appearing for the petitioner on 13.02.2026 has referred to the decision of this Court in case of Macrowagon Retail Pvt. Ltd. (supra).

6. At the outset we may refer to the decision of the Coordinate Bench of this Court in case of Macrowagon Retail Pvt. Ltd. (supra) which details with the transportation of the goods at zero rated supply vis-a-vis the provision of Section 5(1) read with Section 7(5) of the Integrated Goods and Services Tax Act, 2017 (for short "IGST Act") and Rules 89 and 96 of the Central Goods and Services Tax Rules, 2017 (for short "the

NEUTRAL CITATION

C/SCA/1903/2026 JUDGMENT DATED: 23/02/2026

undefined

Rules"). The relevant observations are as under :-

"32. Therefore, though the tax is leviable as per the provision of Section 17(1) on the interstate supply as per Section 7 of the IGST Act, and the goods which are exported outside India is to be treated as interstate supply, as per provision of the Section 16(1) of the IGST Act, the same would be zero rated supply and the exporter is not liable to pay any tax on such supply. Therefore, no tax is payable on the zero rated supply though leviable as per provision of the IGST Act and therefore, the option is given to the petitioner assessee either to give an undertaking or to pay tax which is adjusted by way of credit ledger or refunded as per Rule 89 and/or Rule 96 of the CGST Rules, 2017.

33. Considering the scheme and the scope of the GST Act and the Rules when there is a contravention of Rule 138 which is procedural in nature, without intention to evade tax, Section 129 provides for levy of penalty whereas in the facts of the case though there is a contravention computation of penalty would fail in absence of any tax payable by the assessee - the petitioner. Therefore, this Court in case of M/s. Boron Rubber India (supra) in a situation similar to the present case when the goods were supplied for job work and there was contravention of Rule 138 attracting penalty under Section 129 in absence of any tax payable considered such supply akin to exempted goods for tax payable as a nil rate and the petitioner was subjected to penalty of Rs.25,000/- by observing as under:

"10. Considering the above circular issued by the CBIC, it is true that the case of the petitioner does not fall in any of the situations specified in clauses (a) to (f) of the paragraph No.5 of the said Circular. However, in the facts of the case, as the petitioner has generated Part-A of the E-Way Bill which also contains the GST Number and name of the transporter accompanied by the Delivery Challan for job work stating the vehicle number which is not disputed by the respondent-Authorities, we are of the opinion that the benefit of the Circular No.64/38/2018-GST is required to be given to the petitioner too. However, we are of the opinion that as the petitioner is not falling within any of the situations specified in clauses (a) to (f), the petitioner may be saddled with a penalty of Rs.25,000/- only as the goods (in question) were not liable to tax under the provisions of the GST Act and therefore, we consider the same at par with the exempted goods though technically the tax could be leviable when the goods are returned by the job worker but for the purpose of interpretation of the levy of the penalty, the petitioner is saddled with the penalty of Rs.25,000/- only in the facts of the case."

34. Considering the above conspectus of law as well as the facts of the case and in view of the foregoing reasons, the petitions are partly allowed.

35. Impugned order dated 19/11/2024 passed in Form GST MOV-9 is hereby modified by reducing the penalty to Rs.25,000/- only and the respondents are directed to release the bank guarantee submitted by the

NEUTRAL CITATION

C/SCA/1903/2026 JUDGMENT DATED: 23/02/2026

undefined

petitioners for release of the goods and conveyances after impugned order was passed."

7. In the present case, it is not in dispute that the E-way bill dated 21.03.2025 expired on at 2400 hours on 22.03.2025 and as per Rule 138(10) of the CGST Rules, the transporter could have extended the E-way bill by 0800 hours on 23.03.2025. However, the vehicle was intercepted on 1522 hours on 23.03.2025 merely after 15 hours from the expiry of E-way bill dated 21.03.2025. It is not in dispute that the due to breakdown of the conveyance, the E-way bill dated 21.03.2025 could not be extended by the transporter and hence the management of the petitioner was unaware of the expiry of E-way bill on 21.03.2025 during the transit.

8. In wake of such undisputed fact, the imposition of harsh penalty under Section 129(3) of the CGST Act was uncalled for and is also beyond the scope of Section 129(1)(a) of the CGST Act. Hence, since the issue is squarely covered by the decision of this Court in case of Macrowagon Retail Pvt. Ltd. (supra) and which is not disputed by the respondent - State, the present petition succeeds. The impugned order dated 29.11.2025 and 02.12.2025 under Form GST APL-04 passed by the respondent no. 3 are hereby quashed and set aside. The respondents are directed to refund the amount of Rs.18,00,140/- along with applicable interest within a period of twelve weeks from the date of receipt of this order. Rule is made absolute to the aforesaid extent with no order as to costs.

(A. S. SUPEHIA, J)

(PRANAV TRIVEDI,J) phalguni/1 (Supl)

 
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