Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Jugsalai Nagar Parishad vs Union Of India
2026 Latest Caselaw 2729 Jhar

Citation : 2026 Latest Caselaw 2729 Jhar
Judgement Date : 7 April, 2026

[Cites 8, Cited by 0]

Jharkhand High Court

M/S Jugsalai Nagar Parishad vs Union Of India on 7 April, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                          2026:JHHC:9732-DB




          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P. (T) No. 2394 of 2025
   M/s Jugsalai Nagar Parishad, through its Executive Officer, Sandip
   Paswan, S/o Jagarnath Paswan, Station Road, Jugsalai, P.O. & P.S.-
   Jamshedpur, District-East Singhbhum
                                                       ..... Petitioner
                                  Versus
1. Union of India
2. The Secretary Department of Revenue, Ministry of Finance,
   Government of India, New Delhi
3. The Chief Commissioner, Central Goods and Services Tax & C Ex.,
   Ranchi Zone, Patna (Bihar)
4. The Joint Commissioner, Central Goods and Services Tax & C Ex.,
   Jamshedpur                                         ..... Respondents
                                   With
                        W.P. (T) No. 2493 of 2025
   M/s Chakardharpur Nagar Parishad, through its Executive Officer,
   Rahul Yadav, S/o Basudeo Gope, Station Road, Jugsalai, P.O. &
   P.S.-Chakardharpur, District-East Singhbhum
                                                       ..... Petitioner
                                  Versus
1. Union of India
2. The Secretary Department of Revenue, Ministry of Finance,
   Government of India, New Delhi
3. The Chief Commissioner, Central Goods and Services Tax & C Ex.,
   Ranchi Zone, Patna (Bihar)
4. The Assistant Commissioner, Central Goods and Services Tax & C
   Ex., Jamshedpur                                    ..... Respondents
                                   With
                        W.P. (T) No. 2495 of 2025
   M/s Chaibasa Nagar Parishad, through its Executive Officer,
   Santoshni Murmu, W/o Sujit Tudu, R/o Amla Tola, near BSNL
   Exchange office, P.O. & P.S.-Chaibasa, District-Chaibasa
                                                       ..... Petitioner
                                  Versus
1. Union of India
2. The Secretary Department of Revenue, Ministry of Finance,
   Government of India, New Delhi
3. The Chief Commissioner, Central Goods and Services Tax & C Ex.,
   Ranchi Zone, Patna (Bihar)
4. The Assistant Commissioner, Central Goods and Services Tax & C
   Ex., Jamshedpur                                    ..... Respondents
                                   With
                        W.P. (T) No. 4093 of 2025
   M/s Adityapur Municipal Corporation, through its Additional
   Municipal Commissioner, Ravi Prakash, S/o Birendra Prasad Singh,
   Office at Kalpanapuri near S-Type Chowk, Adityapur, P.O. & P.S.-
   Adityapur Seraikella-Kharsawan
                                                       ..... Petitioner
                                  Versus
1. Union of India
2. The Secretary Department of Revenue, Ministry of Finance,
   Government of India, New Delhi

                                       1
                                                                       2026:JHHC:9732-DB




         3. The Chief Commissioner, Central Goods and Services Tax & C Ex.,
            Ranchi Zone, Patna (Bihar)
         4. The Joint Commissioner, Central Goods and Services Tax & C Ex.,
            Jamshedpur                                       ..... Respondents
                                           With
                                 W.P. (T) No. 4240 of 2025
            Jamshedpur Notified Area Committee, through its Special Officer,
            Arvind Tirkey, S/o Lazrus Tirkey, Office at New Kalimati Road,
            Sakchi, P.O.-Sakchi, P.S.-Sakchi Town, Jamshedpur, District-East
            Singhbhum                                           ..... Petitioner
                                           Versus
         1. Union of India
         2. The Secretary Department of Revenue, Ministry of Finance,
            Government of India, New Delhi
         3. The Chief Commissioner, Central Goods and Services Tax & C Ex.,
            Ranchi Zone, Patna (Bihar)
         4. The Joint Commissioner, Central Goods and Services Tax & C Ex.,
            Jamshedpur                                       ..... Respondents
                                           With
                                 W.P. (T) No. 5140 of 2025
            M/s Mango Municipal Corporation, through its Assistant Municipal
            Commissioner, Aquib Javed, S/o Md. Athar, Gandhi Maidan, in front
            of Hanuman Mandir, New Purulia Road, Mango, P.O. & P.S.-Ulidih,
            Jamshedpur, District-East Singhbhum                 ..... Petitioner
                                           Versus
         1. Union of India
         2. The Secretary Department of Revenue, Ministry of Finance,
            Government of India, New Delhi
         3. The Chief Commissioner, Central Goods and Services Tax & C Ex.,
            Ranchi Zone, Patna (Bihar)
         4. The Joint Commissioner, Central Goods and Services Tax & C Ex.,
            Jamshedpur                                       ..... Respondents
                                             -----

CORAM HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE RAJESH SHANKAR

-----

For the Petitioners: Mr. Krishna Kumar, Advocate For the Respondents: Mr. P.A.S. Pati, Advocate

-----

05/07.04.2026

1. Heard learned counsel for the parties.

2. In all these writ petitions, the challenge is to the orders passed by

the adjudicating authorities, against which, the petitioners have

alternative and efficacious remedy of preferring appeals under

Section 107 of the CGST Act, 2017.

2026:JHHC:9732-DB

3. The impugned orders, in turn, inform the petitioners that they have

right to appeal and even give the details of the appellate authority.

Despite all these, the petitioners, based on a bald statement in

these writ petitions that they have got no other alternative and/or

equally efficacious, speedy and economical remedy, have instituted

these writ petitions.

4. Learned counsel for the petitioners argues that the demand of GST

upon the petitioners, which are Municipal Corporations or Nagar

Parishads, is patently illegal and therefore without jurisdiction.

Learned counsel relies on the judgments rendered by the Hon'ble

Supreme Court in the cases of Godrej Sara Lee Ltd. v. Excise

and Taxation Officer-cum-Assessing Authority and Others

reported in 2023 SCC OnLine SC 95 and Whirlpool

Corporation v. Registrar of Trade Marks, Mumbai and

Others reported in (1998) 8 SCC 1 to submit that where an

order is wholly without jurisdiction, the plea of alternative remedy

cannot be a bar to the entertainability of the writ petition.

5. Learned counsel for the petitioners also relies upon a decision

rendered by the learned Single Judge of Madras High Court in the

case of Cuddalore Municipality v. Joint Commissioner of GST

and Central Excise, Tiruchirappalli reported in (2021) 93

GSTR 287 to submit that this decision supports a blanket

proposition that under no circumstances, GST can be demanded

from Municipal Corporations or local self-government authorities

like the Municipal Corporation, Nagar Panchayat etc.

6. Learned counsel for the petitioners also relies upon the provisions

under Article 243W & 243X together with Entry-V in List-2 of

Schedule-VII of the Constitution to make good his submission that

2026:JHHC:9732-DB

local self-government authorities like Municipal Corporation etc. are

immune from taxation under the CGST Act, 2017.

7. Mr. P.A.S. Pati, learned counsel for the respondents, at the outset,

submits that the blanket proposition advanced on behalf of the

petitioners is quite misconceived. He submits that this contention

was duly considered by the adjudicating authority, who while

referring to several factual aspects, concluded that only core

activities of a Corporation or a local self-government body might be

able to claim some exemption. He submits that in these cases, GST

was imposed on routine sale of goods or services transactions and

there was no Constitutional or statutory bar to such imposition.

8. In any event, learned counsel for the respondents submits that

these are the matters, which the petitioners may appropriately

raise before the appellant authority and no case is made out for

entertaining these writ petitions.

9. We have considered the rival contentions, and we are satisfied that

these are not fit cases to be entertained by exercising our

extraordinary jurisdiction under Article 226 of the Constitution

when the Petitioners have an alternate and efficacious remedy

available to them.

10. At least prima facie, based on the arguments presented earlier and

the decision issued by the learned Single Judge of the Madras High

Court, we do not believe that Municipal Corporations or other local

self-government authorities are exempt or immune from taxation

under the CGST Act, 2017, regarding all the transactions or

activities they carry out.

11. Therefore, it is difficult to accept that the impugned orders now

passed by the adjudicating authorities are "wholly without

2026:JHHC:9732-DB

jurisdiction" which is really the test propounded in Whirlpool

Corporation (supra) and Godrej Sara Lee Ltd. (supra).

12. In these cases, even for deciding the jurisdictional issue, reference

will essentially have to be made to the factual aspects of the

transactions, upon which taxes are sought to be levied. The

adjudicating authority has undertaken this exercise and only

thereafter has confirmed the demand.

13. At this stage, it would not be appropriate for us to hold that the

determination of the adjudicating authority is either right or wrong

because such a holding might prejudice the petitioners, in case,

they decide to avail the alternative remedy of preferring appeals.

However, we must say that the above issues, which shall involve a

factual determination regards the transactions, which are sought to

be taxed, cannot or at least need not be adjudicated by us

exercising our extraordinary and summary jurisdiction because the

legislature has provided the petitioners with an

alternative/efficacious/ statutory remedy of preferring appeals

where such questions can be suitably addressed.

14. In the case of Oberoi Constructions Limited vs. The Union of

India & Others reported in (2025) 137 GSTR 601, the Division

Bench of the Bombay High Court has considered the circumstances

in which a statutory and alternative remedy may be bye-passed

and a writ petition may directly be entertained. In the said decision,

the Bombay High Court has referred to and relied upon several

decisions of the Hon'ble Supreme Court explaining the

circumstances in which the alternative remedy may be bye-passed.

15. The decision rendered in the case of Oberoi Constructions

Limited (supra) and several precedents referred to therein, holds

that only under exceptional circumstances, the extraordinary

2026:JHHC:9732-DB

jurisdiction under Article 226 of the Constitution may be exercised

when the legislature has provided the petitioner with alternative

and efficacious remedy of preferring an appeal.

16. In these cases, as noted earlier, the test prescribed in Whirlpool

Corporation (supra) and Godrej Sara Lee Ltd. (supra) cannot

be said to have been fulfilled. The adjudication of the issues now

raised in these writ petitions would involve a serious factual

element, which may not be appropriately undertaken in exercise of

extraordinary and summary jurisdiction under Article 226 of the

Constitution. No exceptional case has been made out.

17. If the levy of GST is indeed contrary to law or contrary to the

Constitutional provisions as the petitioners seek to interpret them,

such issues can always be raised before the appellate authority just

as they were raised before the adjudicating authority at the first

instance. These are not the cases where the provisions of any

statute have been questioned on the ground of unconstitutionality

or the principle of ultra vires.

18. For all the above reasons, we decline to entertain these writ

petitions, but leave it open to the petitioners to avail the

alternative/efficacious/statutory remedy of preferring appeals as

may be available to them under the CGST Act, 2017.

19. However, we take cognizance of the fact that the petitioners have

been Bonafide pursuing these writ petitions before this Court.

Therefore, if they institute appeals within four weeks from the date

of uploading of this order after complying with all the prescribed

statutory formalities, the appellate authority is directed to hear

such appeals on their own merits and in accordance with law

without adverting to the issue of limitation.

2026:JHHC:9732-DB

20. All contentions of the parties are explicitly left open. Even the

observations made in this order are for the limited purpose of

determining whether the petitioners should be relegated to the

alternate statutory remedies. Therefore, even such observations

need not influence the appellate authority in deciding the appeals,

if instituted in terms of the liberty now granted.

21. The present writ petitions are accordingly disposed of with the

liberty in the above terms.

22. No costs.

(M. S. SONAK, C.J.)

(RAJESH SHANKAR, J.) 07.04.2026 Satish/Vikas/ Uploaded on 09.04.2026

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter