Citation : 2025 Latest Caselaw 2965 Kant
Judgement Date : 28 January, 2025
-1-
WA No.1649 of 2024
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 28TH DAY OF JANUARY, 2025
PRESENT
THE HON'BLE MR JUSTICE V KAMESWAR RAO
AND
THE HON'BLE MR JUSTICE S RACHAIAH
WA NO. 1649 OF 2024
BETWEEN:
1. THE INTELLIGENCE OFFICER,
DIRECTORATE GENERAL OF GST INTELLIGENCE,
NO. 112, S P ENCLAVE,
ADJACENT TO KARNATAKA BANK,
K H ROAD, BENGALURU - 560027.
2. THE SENIOR INTELLIGENCE OFFICER,
DIRECTORATE GENERAL OF GST INTELLIGENCE,
NO. 112, SP ENCLAVE,
ADJACENT TO KARNATAKA BANK,
K H ROAD, BENGALURU - 560027.
...APPELLANTS
(BY SRI. ARAVIND KAMATH, ASG A/W
SRI. NEERALGI JEEVANBABU JAGADISH, CGSC)
AND
M/S KESAR COLOR CHEM INDUSTRIES,
A PROPRIETARY CONCERN
HAVING ITS OFFICE AT 3RD FLOOR,
301, PLOT 74/78, PRASHANT CHAMBERS,
BHANDARI STREET,
MUMBAI - 400003.
...RESPONDENT
(BY SMT. NIKITA BADHEKA AND
SRI. PARTH BADHEKA, ADVOCATES FOR
SRI. SANDEEP HUILGOL, ADVOCATE)
-2-
WA No.1649 of 2024
THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
IMPUGNED ORDER DATED 26/09/2024, PASSED ARISING
OUT OF WP NO.17853/2021 BY DISMISSING THE SAME AND
STAY THE ORDER FOR GRANTING OF REFUND, ETC.
THIS APPEAL HAVING BEEN HEARD AND RESERVED
FOR JUDGMENT ON 19.12.2024, COMING ON FOR
PRONOUNCEMENT THIS DAY, V KAMESWAR RAO J.,
DELIVERED THE FOLLOWING:
CORAM: THE HON'BLE MR JUSTICE V KAMESWAR RAO
AND
THE HON'BLE MR JUSTICE S RACHAIAH
CAV JUDGMENT
(PER: THE HON'BLE MR JUSTICE V KAMESWAR RAO)
This intra-court appeal lays a challenge to an order
dated 26.09.2024 passed by the learned Single Judge in
WP No.17853/2021. The writ petition was filed interalia
challenging the investigation carried out under Section
67 of the Central Goods and Services Tax Act, 2017
('CGST Act' for short); the validity of the summons to
the witness dated 31.07.2021; declaration that the
recoveries to the tune of Rs.2,50,00,000/- from the
respondent on 31.07.2021 and on 03.08.2021 as being
illegal.
2. Suffice to state, in paragraph No.2 of the
impugned order, the learned Single Judge has noted
that, the respondent has confined the writ petition for
the relief of refund of the amount of Rs.2,50,00,000/-
keeping open the other contentions in the light of
pending adjudication, initiated by issuance of
show-cause notice.
3. The appellants had initiated proceedings during
investigation of M/s Raj Chemicals, wherein the
statement of one Vijay Kumar Gupta (one of the
partners of M/s Raj Chemicals) was recorded under
Section 70 of the CGST Act. The statement of Vijay
Kumar Gupta had referred to supplies made by M/s Raj
Chemicals to entities including the respondent herein,
whereby invoices were raised without actual supply of
any goods from M/s Raj Chemicals.
4. The case of the appellants is that, on an analysis
of the e-way bills, it is revealed that the vehicles have
not moved as evidenced by the RFID/fastag data.
5. A show-cause notice came to be issued on
30.11.2022 to the respondent. The case of the
respondent before the learned Single Judge was, during
the course of investigation and prior to issuance of
show-cause notice, a forcible recovery was made which
is being sought to pass off, as voluntary payments as
per the procedure prescribed. The payments made by
the respondent were to the extent of Rs.1,00,00,000/-
on 31.07.2021 and Rs.1,50,00,000/- on 03.08.2021.
6. The case of the respondent in the writ petition
as depicted by the learned Single Judge in the
impugned order is as under:
Sl. Date Time Event Exhibit
No.
1 29.07.2021 Bengaluru DGGI visit Rasik
Kunj, Ground Floor,
Mathuradas Road, Kandivali
Mumbai 400067, which is the
registered place of business of
Petitioner. Since the building is undergoing redevelopment, Nil Mahazar is drawn and Petitioner informs that he is sitting in Additional place of business carrying out business.
2 29.07.2021 9:50 a.m. The Respondents, total 5 officers visit the office of the Petitioner at 301 Prashant Chamber 74/78 Bhandari Street, Masjid Bunder West, Mumbai 400003. The Petitioner extends full cooperation.
3 29.07.2021 2:30 p.m. All mobile phones taken away
having Mobile No 9324545262 and 9820185583, rendering the Petitioner unable to carry on business or banking.
Additionally CPUs and hard disks also seized 4 29.07.2021 All possible details with regards to Raj Chemicals were submitted to the Officers. They were in the office for the entire day.
5 30.07.2021 12:30 a.m. Respondents decided to sleep in the office of the Petitioner and did not allow the Petitioner to go home, despite assurances that he will rejoin working hours next day. The office is 150 sq ft. 2 officers along with the staff of the Petitioner and Petitioner himself spent the night in the office. The Petitioner had to sit all night.
(Details mentioned at para 23 onwards in the Petition).
6 30.07.2021 11:30 a.m. 3 officers along with Respondent No 2 arrive at the office premises. The Petitioner was physically removed from his chair and the same was taken by Respondent No.2.
Investigation and threats of arrests continued with renewed gusto.
7 30.07.2021 Evening The statement was being typed by the Respondents and the Petitioner was not allowed to even read the same properly.
Only cosmetic changes about personal details were allowed.
They were forced to sign the statement failing which he was threatened with arrested (sic).
Finally after detention and ill treatment in his own office for close to 2 days, Petitioner agreed under pressure to arrange ad hoc 1,00,00,000/-
to pay as soon as the bank opens and agreed to come to Bengaluru for which summons would be issued.
8 31.07.2021 12:30 a.m. Late in the night, Statement A-11-
was coercively signed and Part of Panchnama signed wherein SCN
witnesses were not 2 people of good standing from the locality but the drivers of the Respondents. The Panchnama wrongly mentions the time as 11 30 pm 30-07-21.
9 31.07.2021 12:30 a.m. Summons issued to attend B-Page
The Petitioner requested that last 3 days have taken a toll on his health and he is exhausted, and he requested that he be allowed to attend after a few days. Which initially the officers agreed but constantly called the Petitioner on 2nd August 21 and directed him to come on 3rd August 21.
10 31.07.2021 12:30 p.m. As soon as possible, despite Page 63 going through 2 days of mental and physical trauma, under the constant calls from the officer under their directions 1 crore paid through RTGS at the Bank. All through the Investigation the petitioner had no access to any legal consultation.
11 03.08.2021 Petitioner attends the C Page
waiting till late afternoon.
Whilst all phones and contact details of the Petitioner was unavailable him him (sic) since 30-07-21 due to seizure by the Authorities, these officers directly spoke to the Debtors of the Petitioner, the Respondent made them deposit the payment in the Petitioner's account. Subsequently after confirming the payment, the Petitioner's seized phones were returns and it was informed to him to make payment of 1.5 crores by e-challan since they would now be able to access the OTP on phone, whilst they were before the Inv Authorities in Bengaluru (details para 46 onwards). The Petitioner was under constant threat of arrest and the payment was condition precedent to allow him to leave
the Bengaluru office. The Petitioner's CA who was also traveling with him, asked the Petitioner to request the Officers to allow under protest letters which were not accepted.
12 DRC-01 for both payments i.e. 31-07-21 and 03-08-21 attached are herewith, wherein the Petitioner was strictly forced to make payment under 74(5).
13 10.08.2021 Petitioner was mentally drained H Page and physically exhausted due 149 to the 2- day detention in his office and subsequent rush to the Bengaluru. After coming back took a few days to mentally and physically recover and finding legal help, where he was directed to note down the entire details in an Affidavit and file an interim retraction affidavit till the Statement is received.
14 16.09.2021 Petitioner filed Writ Petition before the Hon'ble Karnataka HC.
15 03.09.2021 Hon'ble HC, grants protection
to the Petitioner from coercive
recovery and Petitioner agrees
to cooperate with
Investigation.
16 01.12.2022 SCN issued by the DGGI Copy to
transferred to Nodal Officer. be
Petitioner never called again present-
after attendance on 03-08-21. ed in The Petitioner has complied Court with each and every detail in the SCN and attended on various occasions.
7. In substance the case of the respondent was
that, the statements which were recorded at 12:30 a.m.
on 31.07.2021 and also during the summons
proceedings at Bengaluru on 03.08.2021 were retracted
by filing an affidavit dated 10.08.2021. The case was
also that, the appellants do not have the power to
recover amounts during the pendency of investigation
that had commenced even prior to issuance of show-
cause notice at the stage of Sections 67 and 70 of CGST
Act and hence, had sought for the refund of the
amount(s). In fact, the respondent's case was also that,
the supplies from M/s Raj Chemicals have been long
standing transactions and such supply is evidenced by
e-way bills; issue of invoices and proof of transport. It
is also stated that, the show-cause notice issued does
not exclude payments of Rs.2,50,00,000/- which also
strengthens the case of the respondent that the amount
paid was not towards self-ascertainment.
8. The case of the appellants before the learned
Single Judge was that, an information of evasion of tax
was gathered by the Officers of DGGI while conducting
investigation in respect of M/s Raj Chemicals. The
statement of Vijay Kumar Gupta was recorded which
would indicate the role of the respondent in tax evasion
constituting receipt of invoices without actual supply of
goods. It was specifically asserted that, the payments
made by the respondent during investigation through
Form GST DRC-03 dated 03.08.2021 as well as
payment made under identical circumstances on
31.07.2021 were voluntary and it is to be construed to
be a part of self-ascertainment under Section 74(5) of
the CGST Act.
9. It was stated that, the amounts were generated
by the respondent from outside the Office of DGGI,
Bengaluru. Even the retraction of the statements vide
affidavit dated 10.08.2021 was belated. A stand was
taken by the appellants that, the payment made under
Section 74(5) read with Rule 142(2) of the GST Rules
would be dealt with or adjusted by the department in
accordance with Section 74 of the CGST Act.
10. On the allegation of coerciveness, it was stated
that, the respondent had visited the Investigation
Branch of the Bengaluru Unit on 29.07.2021 and in the
continued extended investigation, statements were
recorded in the early hours of 31.07.2021.
- 10 -
11. It was stated by the respondent that he was
not permitted to make any substantive changes to the
statements recorded and when he signed such
statements, he was under tremendous duress and
mental trauma. He was forced to sign the statements
prepared by the Officials on 31.07.2021 at 12:30 a.m.
and such statements contains coerced admissions and
grave threat to his freedom by constant threats of
arrest.
12. The learned Single Judge referred to the
affidavit dated 10.08.2021 wherein a reference was
made to the recording of the statements on 31.07.2021
and 03.08.2021, which according to the learned Single
Judge were proximate in time so as to construe the
retraction was made within reasonable time of recording
of statements and accordingly, is required to be taken
note of.
13. The learned Single Judge has, in paragraphs
No.20 to 28, stated as under:
- 11 -
"20. In terms of the Scheme of the CGST Act, it must be noticed that the assessee has an opportunity even before the service of notice under Section 74(1) on the basis of "his own ascertainment of such tax or the tax as ascertained by the proper officer", make payment and inform the proper officer in writing regarding such payment as envisaged under Section 74(5).
21. Upon such payment, in terms of Section 74(5) of the CGST Act, the Proper Officer in terms of Section 74(6) is barred from serving any notice under sub-section 74(1), though in terms of Section 74(7), whether Proper Officer is of the opinion that the amount paid under Section 74(5) falls short of the amount payable, he shall proceed to issue notice under Section 74(1).
22. Section 74(7) of the CGST Act states that, "74. Determination of tax not paid or short paid or erroneously refunded or input tax credit wrongly availed or utilised by reason of fraud or any willfulmisstatement or suppression of facts.-
(7) Where the proper officer is of the opinion that the amount paid under sub- section (5) falls short of the amount actually payable, he shall proceed to issue the notice as provided for in sub-
section (1) in respect of such amount which falls short of the amount actually payable.
- 12 -
(emphasis supplied)
23. In terms of Section 74(8), once the person chargeable with tax pays tax, interest and penalty "... all proceedings in respect of the said notice shall be deemed to be concluded."
24. It must be noted that the payments made by the petitioner of Rs.1.00 crore on 31.07.2021 and further amount of Rs.1.50 crores on 03.08.2021 and even if 'DRC-03 declaration' is taken note of, it cannot be stated that in the present case, there is self-ascertainment. For the purpose of self-ascertainment, it is clear that it amounts to a voluntary determination by the assessee himself as regards the liability of tax. In light of the stand taken in the Affidavit dated 10.08.2021 and the averments made in the writ petition filed on 16.09.2021, this element of voluntariness is absent and accordingly, the sine qua non of self-ascertainment is not fulfilled. Though the declaration in Form DRC-03 contains a declaration that the filing is voluntary, the facts as noticed above are sufficient to construe that such declaration was in fact not voluntary.
25. It is also to be noted that, if the Authority was of the view that petitioner had made payments as a part of the process of self- ascertainment under Section 74(5) of the CGST Act, the scheme of Section 74 contemplates that proceedings would terminate either on acceptance of self-ascertainment or if the Authorities were of
- 13 -
the view that the self-ascertainment and the amount paid under Section 74(5) would fall short of the amount actually payable, the Authority could in terms of Section 74(7) proceed to issue a notice as provided for under Section 74(1) in respect of such amount which falls short of the amount actually payable. In the present case, the show cause notice issued dated 30.11.2022 would clearly indicate that the notice sought to be issued under Section 74(1) would indicate a fresh and complete adjudication and is not a notice as regards short fall of actual tax required to be paid as contemplated under Section 74(7) and accordingly, the State itself is estopped from contending that there was self-ascertainment.
26. A perusal of the summary of show cause notice and the show cause notice would indicate that the State itself has not accepted the self- ascertainment
27. In light of adjudication still to conclude and notice under Section 74(1) of the CGST Act is already issued, the question of going back to the stage of 74(5) does not arise, as in terms of Section 74(5), the self- ascertainment process is to be completed prior to the issuance of notice under Section 74(1), subject to issuance of notice under Section 74(7) as regards shortfall.
28. If that were to be so, the recovery made pending adjudication in the present factual matrix being one which could be construed to be a
- 14 -
recovery contrary to law and accordingly, contrary to Article 265 of the Constitution of India, the amount of Rs.2.50 crores is required to be refunded with interest as would be applicable in case of refund."
Submissions:
14. Sri. Aravind Kamath, learned ASGI appearing
for the appellants would contest the impugned order
passed by the learned Single Judge by stating that, an
information was gathered by the Officers of the DDGI,
BZU, Bengaluru in respect of M/s Raj Chemicals that
they are issuing fake GST invoices without supply of
goods in violation of the provisions of CGST Act and
accordingly, a search was conducted at the premises of
M/s Raj Chemicals. During the search operation, the
statement of Vijay Kumar Gupta was recorded wherein
he has confirmed that they have not received any goods
from the entities, but only GST invoices without actual
receipt of goods. He also received commission of 0.5%
of the taxable value for issuing invoices without supply
of goods. The e-way bills were issued on the basis of
vehicle details provided by the brokers and since the
- 15 -
goods have not actually been supplied, the vehicles
would not have been moved. So, the supplies
purported to have been made by M/s Raj Chemicals to
the entities located outside Delhi and Haryana from
April 2020 to June 2021 are bogus and invoices have
been raised without actual supply of goods, which
includes M/s Kesar Colour Chem Industries (the
respondent) as one of the entities which has received
invoices without actual supply of goods. Though the
place of business of the aforesaid industry is in Mumbai,
it was found that the premises is an empty land. The
search was conducted on additional place of business
from 10:30 a.m. on 29.07.2021 to 23:30 p.m. on
30.07.2021.
15. According to Sri. Kamath, the proprietor of the
industries has agreed that there was irregular availment
of input tax credit based on the invoices issued by
M/s Raj Chemicals. The input tax credit availed and
utilized amounts to Rs.4,88,45,468/- and that as a
token of liability towards irregular availment of input tax
- 16 -
credit, he voluntarily undertook to pay the entire
liability along with interest and penalty.
16. Sri. Kamath would submit that a summon was
issued on 31.07.2021 by the DGGI, Bengaluru for
appearance of the proprietor of the respondent on
02.08.2021. The proprietor appeared on 03.08.2021 at
11:00 a.m. when his statement was recorded, wherein
he agreed to the availment of input tax credit in
accordance with the provisions of Section 16 of CGST
Act, by deposting a further amount of Rs.1,50,00,000/-.
17. Sri. Kamath states that, the deposit made is by
way of ascertainment and for the learned Single Judge
to declare it as illegal and directed the refund, is
uncalled for. He lay stress on the fact that the challan
for deposit of Rs.1,00,00,000/- was generated on
31.07.2021 at 12:48 hours on 31.07.2021 and DRC-03
was generated voluntarily under Section 74(5) of CGST
Act on 31.07.2021 which was subsequent to closure of
search proceedings at 23:30 p.m. on 30.07.2021.
Thus, it is clear that the payment was made by the
- 17 -
proprietor after the culmination of the search
proceeding voluntarily and was not coerced by the
Departmental Officers as was the case of the
respondent.
18. In fact, Sri. Kamath would state that, the
affidavit dated 10.08.2021 was never submitted/
furnished to the Authorities. The same was filed for the
first time along with the writ petition. Hence, the
reliance placed by the learned Single Judge on the
affidavit which was prepared 7 days after the payment
on 03.08.2021 by enclosing the same along with the
writ petition, could not have been relied upon by the
learned Single Judge.
19. Sri. Kamath would also state that, the writ
petition was filed with averments to mislead the Court.
Moreover the disputed questions of fact could not have
been gone-into and interfered with by the learned
Single Judge.
20. He also stated that, the learned Single Judge
had also failed to appreciate that Rule 142(1)(a) of the
- 18 -
CGST Rules which regulate the procedure in the case of
voluntary payment under Section 74(5) of the CGST
Act, a notice was issued to the respondent as the
respondent had made payment in part (voluntarily) and
in response to the same, the respondent gave a reply
dated 24.11.2022 denying the entire liabiliby including
the voluntary payment made by him and hence, a
show-cause notice was issued for the entire liability by
proposing to appropriate the amount which was already
paid voluntarily by the respondent.
21. Sri. Kamath has drawn our attention to the
affidavit filed along with the writ petition by the
respondent to state that, the plea of coercion of the
respondent was primarily related to the statement
recorded by the appellants' Officers and not in respect
of the payment made voluntarily by the respondent. In
other words, to say that statements were taken under
coercion is different from the fact that the respondent
was coerced to deposit the amount of Rs.2,50,00,000/-.
Since no such stand has been taken that the payments
have been made under coercion, the learned Single
- 19 -
Judge could not have directed for the refund of the
amount. Hence he stated, the direction of the learned
Single Judge is liable to be set aside and the appellants
be allowed to continue with the proceedings on the
show-cause notice and to pass a final order. If any
liability is fastened upon the respondent the payment
already made shall be adjusted, otherwise the
respondent is liable to the refund. In support of his
submissions, he has relied upon the following
judgments of the Supreme Court on the proposition that
the disputed questions of fact cannot be gone into in
proceedings under Article 226 of the Constitution of
India:
i) Sanjay Sitaram Khemka -Vs.- State of Maharashtra and others [(2006) 5 SCC 255];
ii) Thansingh Nathmal -Vs.- Superintendent of Taxes, Dhubri and others [1964 SCC OnLine SC 13].
22. On the other hand, Smt. Nikita Badheka,
learned counsel appearing for the respondent would
state that, the undisputed facts in this case are,
- 20 -
a. the appellant had carried out search proceedings
on the premises of the respondent from 10:30
a.m. on 29.07.2021 to 11:30 p.m. on
30.07.2021 following which the respondent was
coerced into making the payment of
Rs.1,00,00,000/- at 12:48 p.m. on 31.07.2021;
b. thereafter, summon dated 31.07.2021 was
issued to the proprietor of the respondent to
appear before the appellant's Office in
Bengaluru;
c. the proprietor of the respondent appeared before
the appellants on 03.08.2021. He was once again
coerced into making a further payment of
Rs.1,50,00,000/- at around 03:00 p.m. when the
summon proceedings were going on;
d. the proprietor of the respondent swore a
notarized affidavit dated 10.08.2021 stating the
aforesaid payments were not self-ascertained or
voluntary in nature and were rather, made under
duress imposed upon the said proprietor by the
appellants;
- 21 -
23. She stated, keeping in view the aforesaid
admitted facts and the direction given by the learned
Single Judge, the purpose of filing the present appeal
by the appellants is only to frustrate/delay the
legitimate claim of refund granted to the respondent by
the learned Single Judge. The impugned order is based
on a clear exposition of law. The legal position with
regard to coercive recovery during investigation and
summons is well settled, wherein it is clearly said that
any coercive recovery is subject to judicial review. She
also stated, the case of the appellants that statement of
Vijay Kumar Gupta of M/s Raj Chemicals was recorded,
cannot be accepted by the respondent as no such
statement was provided to the respondent at the time
of investigation. Whether such a statement is relevant
or not need to be determined at the stage of
investigation. In any case, the respondent had the
occasion to obtain confirmation letter dated 14.12.2021
from M/s Raj Chemicals which prove that the entire
transactions of sale and purchase are genuine.
- 22 -
24. She highlights the fact that the appellants
visited the respondent on 29.07.2021 in the morning.
Subsequently, the investigation continued for 48 hours
wherein the respondent was detained illegally in the
Office by the Investigation Department for almost two
days without any rest or respite. The investigation was
not completed at 11:30 p.m. on 30.07.2021 as in fact
the appellants had left at 12:30 a.m. on 31.07.2021
after forcibly taking an undertaking from the proprietor
to arrange funds and make the payment of
Rs.1,00,00,000/- next day morning, else the proprietor
would be arrested. The payment was made within 12
hours. The investigation had exceeded 36 hours and it
was at that time, that the appellants had in fact issued
summons to the respondent to appear on 02.08.2021 in
Bengaluru with the threat that if an amount of
Rs.1,00,00,000/- is not paid immediately upon the bank
opening on the very same date i.e., 31.07.2021, the
appellants shall arrest the respondent. Hence, it is an
admitted fact that the payment was made fully under
the control and influence of the Investigation Authority
- 23 -
while in Mumbai, as the summons were issued for
attendance in Bengaluru. She stated, a similar
approach was taken on 03.08.2021 when the appellants
detained the proprietor of the respondent at the
Bengaluru DGGI Office and an amount to the tune of
Rs.1,50,00,000/- was illegally recovered from the
respondent. Despite such illegal recoveries, the
appellants' claim that the payments have been made
voluntarily, was rightly not accepted by the Learned
Single Judge.
25. Even otherwise, if the case of the appellants is
that the first tranche of payment of Rs.1,00,00,000/-
was voluntary made at 12:30 p.m., then the second
tranche of payment was illegal as having been made at
the time of summons proceedings. Insofar as the plea
of the appellants that the affidavit was not sent to the
Authorities is concerned, the facts would reveal that the
investigation/payment had happened during peak covid
and also the fact that the appellants had refused to
accept the produced letters and as such, the respondent
had no other option, but to file with the writ petition.
- 24 -
Hence, the retraction affidavit dated 10.08.2021 is
justified and not an afterthought as sought to be
alleged.
26. She stated that, the only power existing under
the GST Laws with the appellants is, to demand the tax,
interest or penalty after initiating the adjudication
proceedings under Section 73(1)/ Section 74(1) of the
CGST Act. The self-ascertainment as per Section 73(5)
or Section 74(5) is not a single standalone action which
is done by the taxpayer. The above section read with
Rule 142 is the entire process of self-ascertainment.
Sections 73(5)/74(5) itself state that if the taxpayer
wishes to make payment on a self-ascertainment basis,
they would make the payment in DRC 03 and inform
the proper Officer in writing of such a payment. No
such intimation was ever been given by the respondent.
Further, Rule 142(2) clearly states that, upon intimation
of ascertainment of liability being paid by the taxpayer,
the Officer would make available an acknowledgement
in DRC 04 on online portal. Neither the respondent had
intimated the payment to the Officer nor the
- 25 -
Officer/appellants provided any DRC 04 which aspect
had been noted by the learned Single Judge. In
support of her submission that specific instructions
given by the GST Investigation Wing clearly lays down
how the investigation is to be conducted and no deposit
of tax can be made voluntarily, she has relied upon the
judgment of the Delhi High Court in the case of
Lovelesh Singhal -Vs.- Commissioner, Delhi Goods
and Services Tax and others [(2024) 121 GSTR
422 (Delhi)]. She states, in the given facts, the
present appeal filed by the appellants is liable to be
rejected.
Analysis:
27. Having heard the learned counsel for the
parties and perused the record, the learned Single
Judge has allowed the writ petition on a finding that the
deposit of the amount of Rs.1,00,00,000/- on
31.07.2021 and Rs.1,50,00,000/- on 03.08.2021
cannot be treated as a self-ascertainment as the
element of voluntariness is absent. According to the
learned Single Judge, the sine qua non of self-
- 26 -
ascertainment is not fulfilled and as such, the payment
is under coercion, the same is liable to be refunded
back to the respondent.
28. The issue is whether such a conclusion of the
learned Single Judge is justified?
29. The submission of Sri. Kamath was as there is
no allegation that the deposit of the two amounts was
under coercion and duress, the finding of the learned
Single Judge is not sustainable. We are not in
agreement with the said submission for the reason that,
the statement of the proprietor of the respondent was
recorded at 12:30 a.m. on 31.07.2021 after the Officers
of the appellants visited the office of the respondent at
10:30 a.m. on 29.07.2021 and continued to be in the
office till 23:30 p.m. on 30.07.2021 and thereafter, also
served summons for appearance of the proprietor at
Bengaluru on 02.08.2024. It is the case of the
respondent that, he was forced to sign the statement at
12:30 a.m. when the Officers were still in office and
similarly the statement of 03.08.2021 was recorded at
- 27 -
Bengaluru, to which place the proprietor of the
respondent was summoned. The facts demonstrate the
interference that the recording of statement was under
the threat, that he shall be arrested. It is also a fact
that, one deposit was made in the afternoon of
31.07.2021 and the same was after he was issued
summons for appearance in Bengaluru on 02.08.2021
(appeared on 03.08.2021). So in that sense, there was
likelihood that he may be arrested at Bengaluru if he
does not deposit the money is writ large. Similarly,
second payment was made on 03.08.2021 while the
proprietor of the respondent was in Bengaluru. So it
suggests, the statements were recorded and deposits
were made under threat and coercion. The statements
and the payments made cannot be separated nor it can
be concluded that there is no allegation of threat and
coercion for the purpose of payment/deposit of the
amounts.
30. Section 74(1) of the CGST Act contemplates
that the assessee has an opportunity under Section
74(5) to make his own ascertainment of tax and deposit
- 28 -
the same. The appellants' case is that the respondent
has deposited the amount upon self-ascertainment of
tax, which stand is contested by the respondent by
stating that the deposit was under threat and coercion,
otherwise no amount is payable. So, the issue is
whether any tax is payable at all? So, pending decision
on the issue, can the amount remain deposited with the
appellants? The answer has to be "NO", more so when
it is concluded by the learned Single Judge that the
same was not voluntary, with which we agree.
31. Having said that, insofar as the affidavit dated
10.08.2021 is concerned, the plea of Sri. Kamath is,
such an affidavit was not given to the Authorities and it
is for the first time filed along with the writ petition with
an intention to resile out of the statements made to the
appellants cannot be relied upon, is unsustainable. This
we say so because, the only stand of the appellants in
the appeal/affidavit is, the same is belated. If that be so
it is noted, the affidavit is dated 10.08.2024 i.e., one
week after the statement dated 03.08.2024 was made.
One week is not a large period to be considered as
- 29 -
fatal/belated. Learned counsel for the respondent is
justified in relying upon the judgment of the Delhi High
Court in the case of Lovelesh Singhal (supra), wherein
the Delhi High Court has, in paragraphs No.21 to 24, 28
to 32, 35 and 36, held as under:
"21. The next question to be examined is whether the petitioner is entitled to reversal of the ITC that was debited from his ECL. As noted above, according to the petitioner, he was coerced to make the deposit of tax by debiting the ECL at 2 : 06 a.m. on October 8, 2022.
22. According to the respondents, the concerned officers of the Department had reached the principal place of business as well as other additional places of business at about 4 p.m. on October 7, 2022. The respondents state that the petitioner provided access to its additional place of business at 3411/249, 2nd floor, Hansapuri, Tri Nagar, Delhi but the relevant documents were not available at the said place. Accordingly, the officers had insisted that the access to the principal place of business (Property No. 66, Third Floor, Pocket-13, Sector-24, Rohini, Delhi), which was closed, be provided. The respondents have averred in their counter-affidavit that the "petitioner also requested not to break open or seal the premises as it would bring bad name to its business and the petitioner requested the
- 30 -
Officers to wait at the additional place of business at Tri Nagar till the time keys got arranged by some family member at 12 : 30 a.m." According to the respondents, the survey and inspection at the principal place of business began after 12 : 30 a.m. and was concluded at 02 : 30 a.m. on October 8, 2022.
23. Admittedly, the petitioner had deposited a sum of Rs. 18,72,000 at 2 : 06 a.m. by debiting the ECL. Concededly, the search and inspection proceedings were continuing at the material time.
24. In the given facts, we are inclined to accept the petitioner's claim that the deposit was made under duress and in compelling circumstances. The petitioner had been subjected to the search/inspection operations way beyond the normal business hours. Admittedly, the petitioner was called upon to provide copies of various books of account. The statement recorded on the said date-which is also relied upon by the respondents- clearly indicates that the petitioner had provided several documents to the concerned officers including the trading account for the period April 1, 2022 to October 7, 2022; cash book for the period October 1, 2022 to October 7, 2022; stock group summary as on October 7, 2022; copies of the last purchase and sale bills; profit and loss account for the period April 1, 2021 to March 31, 2022; and parties ledger.
xx xx xx xx xx xx - 31 -28. Given the scheme of permitting the taxpayers to voluntarily deposit tax prior to issuance of notices (either under section 73 or section 74 of the CGST Act) to avail of the benefit of absolving themselves from the liability to pay penalty either in entirety or in excess of 15 per cent. of tax payable as the case may be; in cases where the said tax is collected under coercion, the same is required to be returned.
29. It is not necessary to examine in detail any controversy whether such payments were made voluntarily. Clearly, where a taxpayer turns around and states that the payments had not been made involuntarily and the circumstances prima facie indicate so, the taxpayer must be granted the benefit of withdrawing such payments. Obviously, in such cases, the taxpayer would forfeit immunity from levy of any penalty and the concerned authorities are not precluded from proceeding against the taxpayer in respect of any default and to the full extent as permissible under law.
30. It is relevant to note that the payment of tax on a self-ascertainment basis would necessarily require acceptance of the grounds on which such payments had been made. In the present case, it would be necessary for the petitioner to acknowledge the underlying liability on account of which the tax is paid. This is also required to be acknowledged by the respondents.
- 32 -
31. However, in the present case the petitioner has disputed that he is liable to pay any tax. There is no determination of the petitioner's liability to pay tax. Clearly, in such circumstances, the tax deposited by the petitioner cannot be considered as voluntary and within the scheme of section 73(5) of the CGST Act.
32. It is also important to note that the requisite procedure under rule 142 of the CGST Rules has also not been complied with. Admittedly, the respondents have not issued any acknowledgement accepting the payment made by the petitioner in form GST DRC-04 as required under the CGST Rules. In Vallabh Textiles v. Senior Intelligence Officer [(2023) 120 GSTR 213 (Delhi); 2022 SCC OnLine Del 4508.] , a Co-
ordinate Bench had held that failure to follow the prescribed procedure would also lead to the conclusion that the deposit made by the taxpayer was not voluntary.
xx xx xx xx xx xx 35. However, it appears that the saiddirections have not been implemented. In Vallabh Textiles v. Senior Intelligence Officer [(2023) 120 GSTR 213 (Delhi); 2022 SCC OnLine Del 4508.] , a Co-ordinate Bench of this Court had respectfully concurred with the aforesaid directions.
36. The Central Board of Indirect Taxes and Customs (CBIC) has also issued instructions
- 33 -
emphasizing that the tax must be collected only after following the due process of law. The relevant extract of the said instructions dated May 25, 2022 are set out below:
"3. It is further observed that recovery of taxes not paid or short paid, can be made under the provisions of section 79 of the CGST Act, 2017 only after following due legal process of issuance of notice and subsequent confirmation of demand by issuance of adjudication order. No recovery can be made unless the amount becomes payable in pursuance of an order passed by the adjudicating authority or otherwise becomes payable under the provisions of CGST Act and rules made therein.
Therefore, there may not arise any situation where 'recovery' of the tax dues has to be made by the tax officer from the taxpayer during the course of search, inspection or investigation, on account of any issue detected during such proceedings. However, the law does not bar the taxpayer from voluntarily making payment of any tax liability ascertained by him or the tax officer in respect of such issues, either during the course of such proceedings or subsequently.
4. Therefore, it is clarified that there may not be any circumstance necessitating 'recovery' of tax dues during the course of search or inspection or investigation proceedings...". "
31. The judgment was sought to be distinguished
by Sri. Kamath by stating the statements which were
- 34 -
recorded in the relied upon case were in the midnight
and it is on that basis, the Court has come to the
conclusion that the deposits made were under coercion
and duress. The said submission is not appealing. The
Court need to look into the facts in totality to come to a
conclusion whether there was threat and coercion
resulting in the statements recorded and also the
deposits made. On a cumulative reading of the facts of
this case, we are of the view that the learned Single
Judge is right in coming to a conclusion in paragraphs
No.24 and 28 of the impugned order which we have
reproduced above that the payments were recovery and
were contrary to law.
32. Insofar as the submission of Sri. Kamath as
the writ petition involved disputed question of facts, the
same could not have been gone into in proceedings
under Article 226 of the Constitution of India is
concerned, there is no dispute on the proposition
advanced by Sri. Kamath, but the said proposition may
not be applicable in the case in hand in view of the
undisputed facts noted by the learned Single Judge that
- 35 -
payments made were during investigation both at
Mumbai and Bengaluru.
In the facts of the case we are of the view that,
writ appeal is devoid of merits and the same is liable to
be dismissed. It is ordered accordingly.
In view of dismissal of the appeal, IAs No.1/2024
and 2/2024 are disposed of as infructuous.
Sd/-
(V KAMESWAR RAO) JUDGE
Sd/-
(S RACHAIAH) JUDGE PA
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!