Citation : 2024 Latest Caselaw 18855 Kant
Judgement Date : 29 July, 2024
-1-
NC: 2024:KHC:29772
WP No. 24227 of 2023
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 29TH DAY OF JULY, 2024
BEFORE
THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
WRIT PETITION NO. 24227 OF 2023 (T-RES)
BETWEEN:
M/S. BOSCH LIMITED,
P.B. NO. 3000, HOSUR ROAD,
ADUGODI, BANGALORE - 560 030,
(REPRESENTED BY SHRI. HARISH R
DEPUTY GENERAL MANAGER)
INCORPORATED UNDER THE
COMPANIES ACT, 1956.
...PETITIONER
(BY SRI. RAVI RAGHAVAN, ADVOCATE,
SRI. NISCHAL K.M, ADVOCATE AND
SRI. ROHAN KARIA, ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
THROUGH THE GOVERNMENT PLEADER,
HIGH COURT OF KARNATAKA,
Digitally BENGALURU - 560 001.
signed by
YAMUNA K L 2. DEPUTY COMMISSIONER OF COMMERCIAL TAXES,
Location: (ENFORCEMENT)-02, SOUTH ZONE,
High Court of VTK-2, BUILDING, KORMANGALA,
Karnataka BENGALURU - 560 047.
...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
SHOW CAUSE NOTICE BEARING NO.ADCOM(ENF)/SZ/DCCT-
02/INS-47/2022-23 DATED 02.08.2023 ISSUED BY THE R2 IN FORM
GST DRC-01 ENCLOSED AT ANNEXURE-A DEMANDING INPUT TAX
CREDIT AVAILED BY THE PETITIONER ALONG WITH INTEREST
AND PENALTY AND ETC.,
-2-
NC: 2024:KHC:29772
WP No. 24227 of 2023
THIS PETITION, COMING ON FOR PRELIMINARY HEARING,
THIS DAY, ORDER WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
ORAL ORDER
In this petition, petitioner is seeking for the following reliefs:
"a) issue a writ of Certiorari or a Writ in the nature of Certiorari or any other appropriate Writ or order or direction under Article 226 of the Constitution of India quashing the impugned Show Cause Notice bearing No. ADCOM(ENF)/SZ/DCCT-02/INS-47/2022-
23 dated 02.08.2023 issued by the Respondent No.2 in FORM GST DRC-01 enclosed at Annexure-A demanding input tax credit availed by the Petitioner along with interest and penalty;
b) hold that the Petitioner has rightly availed input tax credit of Rs.46,89,25,058/- in respect of the manpower supply services received by the Petitioner during the period 2017-18 to 2022-23;
c) pass such further order(s) and other reliefs as the nature and circumstances of the case may require."
2. Heard learned counsel for the petitioner and learned AGA
for the respondents and perused the material on record.
3. In addition to reiterating various contentions urged in the
petition and referring to the material on record, learned Counsel for
NC: 2024:KHC:29772
the petitioner invited my attention to the impugned Show Cause
Notice issued under Section 73(1) of the CGST/KGST Acts read
with IGST Acts, 2017 in order to point out that respondent No.2 has
come to the erroneous conclusion that the petitioner was not
eligible to claim IGST Input Tax Credit (for short 'ITC') for the
period July 2017 to March 2023 on the ground that there was a
delay in taking credit beyond the stipulated period as contemplated
under Section 16(4) of the CGST Act, 2017. In this context, it is
pointed out that the said position was clarified by the CBIC in its
subsequent circular No.211/5/2024-GST, dated 26.06.2024
wherein it is clarified that there was no delay on the part of the
petitioner in availment of ITC particularly, when the self invoices
had already been issued by 31.05.2023. It is therefore submitted
that in the light of the subsequent circular issued by CBIC, the
impugned Show Cause Notice deserves to be quashed.
4. Per contra, learned AGA fairly submits that the said
position regarding availment of ITC on the ground of belated claim
has been clarified by the aforesaid circular, which is binding upon
the respondents. It is however, submitted that the present petition
is premature and if the petitioner files his reply to the Show Cause
NC: 2024:KHC:29772
Notice and brings to the notice of respondent No.2, respondent
No.2 may be directed to consider the same and proceed further in
accordance with law.
5. Before adverting to the rival contentions, it is relevant to
extract the aforesaid circular issued by the CBIC, which reads as
under:
"2.5 It can be seen that section 16(4) of CGST Act links the time limit for ITC availment with the financial year to which the invoice or debit note pertains. As discussed in Para 2.3 above, in case of supplies where the supplier is unregistered and recipient is registered and the tax has to be paid by the recipient on RCM basis, the recipient is required to issue invoice in terms of the provisions of section 31 (3) (f) of CGST Act and pay the tax on the same in cash under RCM. Further, as discussed in Para 2.1 above, ITC cannot be availed by a registered person in respect of any supply of goods or services or both received by him, as per the provisions of section 16 (2)
(a) of CGST Act, unless he is in possession of a tax invoice or debit note or such other tax paying documents as may be prescribed.
2.6 A combined reading of the above provisions leads to a conclusion that as ITC can be availed by the recipient only on the basis of invoice or debit note or other duty paying document, and as in case of RCM supplies received by the recipient from unregistered supplier, invoice has to be
NC: 2024:KHC:29772
issued by the recipient himself, the relevant financial year, to which invoice pertains, for the purpose of time limit for availment of ITC under section 16(4) of CGST Act in such cases shall be the financial year of issuance of such invoice only. In cases, where the recipient issues the said invoice after the time of supply of the said supply and pays tax accordingly, he will be required to pay interest on such delayed payment of tax.
2.7 Accordingly, it is clarified that in cases of supplies received from unregistered suppliers, where tax has to be paid by the recipient under reverse charge mechanism (RCM) and where invoice is to be issued by the recipient of the supplies in accordance with section 31 (3) (f) of CGST Act, the relevant financial year for calculation of time limit for availment of input tax credit under the provisions of section 16(4) of CGST Act will be the financial year in which the invoice has been issued by the recipient under section 31(3)(f) of CGST Act, subject to payment of tax on the said supply by the recipient and fulfilment of other conditions and restrictions of section 16 and 17 of CGST Act. In case, the recipient issues the invoice after the time of supply of the said supply and pays tax accordingly, he will be required to pay interest on such delayed payment of tax. Further, in cases of such delayed issuance of invoice by the recipient, he may also be liable to penal action under the provisions of Section 122 of CGST Act."
NC: 2024:KHC:29772
6. As can be seen from paragraph Nos.2.5, 2.6 and 2.7, the
petitioner would be entitled to availment of ITC and cannot be
deprived of the same or fastened with liability to pay interest on
account of his claim having been filed belatedly as can be seen
from the circular. The aforesaid circular completely supports the
claim of the petitioner especially in the light of the judgment of the
Apex Court in the K.P.VARGHESE Vs. INCOME TAX OFFICE,
ERNAKULAM, AIR 1981 SC 1922 to the effect that a CBIC circular
is binding upon the respondents. However, since the said circular
was issued during the pendency of the present petition and the
respondents did not have the benefit of the said circular at the time
of issuance of the Show Cause Notice, I deem it just and
appropriate to dispose of this petition and direct respondent No.2 to
consider the objections to be filed by the petitioner and proceed
further in accordance with law, bearing in mind the aforesaid
circular and take appropriate decisions/pass appropriate orders in
accordance with law.
7. Liberty is reserved in favour of the petitioner to file his
objections to the impugned Show Cause Notice within a period of
three weeks, which shall be considered by respondent No.2, who
NC: 2024:KHC:29772
shall proceed further bearing in mind the observations made in this
order and circular No.211/5/2024-GST, dated 26.06.2024.
8. Subject to the aforesaid directions, petition stands
disposed of.
Sd/-
(S.R.KRISHNA KUMAR) JUDGE
PHM
CT: BHK
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!