Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Rahul Agro Industires vs The Assistant Commissioner Of ...
2023 Latest Caselaw 10137 Kant

Citation : 2023 Latest Caselaw 10137 Kant
Judgement Date : 11 December, 2023

Karnataka High Court

M/S. Rahul Agro Industires vs The Assistant Commissioner Of ... on 11 December, 2023

                                                    -1-
                                                          NC: 2023:KHC-D:14495
                                                               WP No. 102552 of 2023




                       IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                             DATED THIS THE 11TH DAY OF DECEMBER, 2023

                                                 BEFORE
                           THE HON'BLE MR JUSTICE ANANT RAMANATH HEGDE
                             WRIT PETITION NO. 102552 OF 2023 (T-RES)

                      BETWEEN:

                      M/S. RAHUL AGRO INDUSTIRES
                      REP. BY ITS PARTNER,
                      SHRI. RAHUL M. JADHAV,
                      AGE: 32 YEARS,
                      R/O. RAHUL AGRO INDUSTRIES,
                      NEAR BUS STAND, JAMKHANDI 587301.
                      GSTIN: 29AANFR3244C1Z6.
                                                                         ...PETITIONER
                      (BY SRI. H. R. KAMBIYAVAR, ADVOCATE)

                      AND:

                      1.    THE ASSISTANT COMMISSIONER OF
                            COMMERICIAL TAXES, LGSTO 430,
                            GIRISH NAGAR, JAMKHANDI-587301.

                      2.    THE STATE OF KARNATAKA
MOHANKUMAR                  REP. BY THE PRINCIPAL SECRETARY,
B SHELAR
                            FINANCE DEPARTMENT,
Digitally signed by         GOVERNMENT OF KARNATAKA,
MOHANKUMAR B
SHELAR                      BENGALURU-560001.
Date: 2023.12.12
11:14:25 +0530

                      3.    GOVERNMENT OF INDIA
                            THROUGH ITS SECRETARY, (REVENUE),
                            MINISTRY OF FINANCE,
                            DEPARTMENT OF REVENUE,
                            NORTH BLOCK, NEW DELHI-110001.

                      4.    THE GST COUNCIL,
                            THROUGH ITS CHAIRPERSON,
                            MINISTRY OF FINANCE, NORTH BLOCK,
                            NEW DELHI-110001.

                      5.    THE PRINCIPAL CHEIF COMMISSIONER OF
                             -2-
                                  NC: 2023:KHC-D:14495
                                      WP No. 102552 of 2023




    CENTRAL TAX, NO.1, QUEENS ROAD,
    VASANATH NAGAR,
    BENGALURU-560001.
                                            ...RESPONDENTS
(BY SRI. SHIVAPRABHU HIREMATH, AGA FOR R1 AND R2,
SRI. GIRISH HULMANI, ADV. FOR R4 AND R5,
SRI. SHIVARAJ S. BALLOLI, ADV. R3)

      THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF THE
CONSTITUTION OF INDIA       PRAYING TO ISSUE A WRIT OF
DECLARATION OR ANY OTHER APPROPRIATE WRIT OR DIRECTION
DECLARING THE PROVISIONS OF SECTION 16(4) OF CGST/SGST
ACT, 2017 R/W RULE 61 OF KGST RULES ENCLOSED VIDE
ANNEXURE-E BEING ILLEGAL, UNREASONABLE, ARBITRARY AND
DISCRIMINATORY AND THEREFORE TO BE STRUCK, DOWN AS
VIOLATIVE OF ARTICLE 14, 19 AND 300A OF THE CONSTITUTION OF
INDIA AND IN THE ALTERNATIVE, THIS HON'BLE COURT MAY TO
READ DOWN THE SAID WORDINGS CONTAINED IN SECTION 16 (4)
OF CGST/SGST ACT, 2017 R/W RULE 61 OF KGST RULES, VIDE
ANNEXURE -E SO AS TO INTERPRET THE TIME LIMIT FOR TAKING
INPUT (TAX CREDIT AS PROCEDURAL AND DIRECTORY IN NATURE
AND ISSUE A WRIT OF DECLARATION OR CERTIORARI ANY OTHER
APPROPRIATE WRIT OR DIRECTION DECLARING THE PROVISIONS
OF RULE 61 (5) OF CGST/SGST RULES, 2017 VIDE ANNEXURE -H,
NOTIFICATION NO. 49/2019 CENTRAL TAX DISCRIMINATORY AND
THEREFORE TO BE STRUCK DOWN AS VIOLATIVE OF ARTICLE 14
AND OR 19 OF THE CONSTITUTION OF INDIA AND ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT OR QUASH THE
PRE-INTIMATION BEARING NO. ACCT/LGSTO-430/JKD/DRC01A/22/
DATED 03.10.2022 VIDE ANNEXURE-J ISSUED BY THE RESPONDENT
NO. 1, AS VIOLATIVE OF ARTICLES 14, 19 AND 300A BEING
UNREASONABLE,    ARBITRARY,    OPPRESSIVE   EXCESSIVE  AND
PREMEDITATED AND ISSUE A WRIT OF CERTIORARI OR ANY OTHER
APPROPRIATE WRIT OR QUASH THE FORM GST DRC-01 VIDE
SHOWCASE NOTICE BEARING NO. CTO/LGST0430/JKD/DRC01/2022-
23/B-326 DATED 21.11.2022 VIDE ANNEXURE-K ISSUED BY THE
RESPONDENT NO. 1 AS VIOLATIVE OF ARTICLES 14, 19 AND 300A
BEING UNREASONABLE, ARBITRARY, OPPRESSIVE, AND EXCESSIVE
AND PREMEDITATED.

     THIS PETITION, COMING ON FOR PRELIMINARY HEARING IN

'B' GROUP, THIS DAY, THE COURT MADE THE FOLLOWING:
                                 -3-
                                      NC: 2023:KHC-D:14495
                                            WP No. 102552 of 2023




                               ORDER

The petitioner has questioned the constitutional

validity of Section 16(4) of Central Goods and Services Tax

Act, 2017 (for short 'CGST Act') and also the Karnataka

Goods and services Tax Act, 2017 (for short 'KGST Act')

r/w Rule 61(5) of Karnataka Goods and Services Tax

Rules, 2017 (for short 'KGST Rules'). In addition, the

petitioner has also questioned the notices and orders

issued under the aforementioned Acts and Rules.

2. The writ petition was entertained as the

constitutional validity of the provisions noted above was

under challenge. Else the petitioner has remedy provided

under the CGST Act and KGST Act.

3. The learned counsel for the respondents jointly

submit that constitutional validity of Section 16(4) of

CGST/SGST Act, 2017 r/w Rule 61(5) of CGST Rules are

upheld in terms of the judgment passed in

Thirumalakonda Plywoods vs The Assistant

Commissioner in W.P.No.24235/2022 by the High

NC: 2023:KHC-D:14495

Court of Andhra Pradesh at Amarvati and also in Gobinda

Construction Vs Union of India and Others in Civil

Writ Jurisdiction Case No.9108/2021 by the High

Court of Judicature at Patna.

4. It is the further submission of the learned

counsel for the respondents that similar provisions of

Tamil Nadu Value Added Tax Act were held to be

constitutional in terms of the law laid down by the Hon'ble

Apex Court in Jayam and Company vs Assistant

Commissioner and Another (2016) 15 SCC 125 and in

ALD Automotive Private Limited vs Commercial Tax

Officer (CT) and Others in (2019) 13 SCC 225.

5. The learned counsel for the respondents submit

that since the impugned provisions of the CGST Act are

upheld in the judgments of the High Courts referred to

above by following the law laid down by the Apex Court

interpreting similar provisions of law, the challenge to the

constitutional validity of the provision in the present writ

petition is to be rejected.

NC: 2023:KHC-D:14495

6. The learned counsel for the petitioner submitted

that at this juncture, the petitioner will not press his

prayer challenging the constitutional validity of Section

16(4) of CGST Act and KGST Act, r/w Rule 61(5) of KGST

Rules and the alternative prayer to read down Section

16(4) of CGST Act and KGST Act, r/w Rule 61 of KGST

Rules as directory in so far as time limit for taking input

tax credit. The submission is placed on record.

7. Since the prayer challenging the constitutional

validity or the prayer to read down the provision as prayed

in the petition is not pressed, this Court need not examine

the constitutional validity of the aforesaid provisions and

the prayer to read down the said provision. Once the

aforesaid prayers are excluded, then the Court has to

examine the validity of the impugned order and impugned

notice. In that event, the petitioner has to approach the

Appellate Authority provided under the CGST Act and

KGST Act. In so far as impugned show-cause notices are

concerned, the petitioner has to issue reply or take such

measures as provided under law.

NC: 2023:KHC-D:14495

8. Hence, the writ petition is disposed of without

expressing anything on the merits of the orders passed or

show-cause notices issued by the Authorities.

9. The petitioner is at liberty to avail such remedy

as provided under the CGST Act and KGST Act in respect

of the orders passed and show-cause notices issued which

are impugned in the writ petition.

10. In case the petitioner avails any such remedy

as provided under law, the time spent in prosecuting the

writ petition shall be excluded while computing the

limitation, if any prescribed to file appeal or to respond to

the said notices.

11. With these observations, the writ petition is

disposed of. Nothing is expressed on merits of the claim.

Sd/-

JUDGE

KGK/ct-an

 
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