Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Mgr Stone Crisher vs The Assistant Commissioner
2025 Latest Caselaw 6732 Kant

Citation : 2025 Latest Caselaw 6732 Kant
Judgement Date : 26 June, 2025

Karnataka High Court

M/S Mgr Stone Crisher vs The Assistant Commissioner on 26 June, 2025

Author: Pradeep Singh Yerur
Bench: Pradeep Singh Yerur
                                               -1-
                                                            NC: 2025:KHC-D:8097
                                                         WP No. 102199 of 2025
                                                     C/W WP No. 102258 of 2025

                  HC-KAR



                      IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                             DATED THIS THE 26TH DAY OF JUNE 2025

                                           BEFORE
                        THE HON'BLE MR. JUSTICE PRADEEP SINGH YERUR
                           WRIT PETITION NO. 102199 OF 2025 (T-RES)
                                             C/W
                           WRIT PETITION NO. 102258 OF 2025 (T-RES)


                 IN WP NO.102199/2025
                 BETWEEN:

                 M/S. MGR STONE CRISHER
                 R/O: NO.192 SUPA ROAD,
                 RAMNAGAR, UTTAR KANNADA-581453.
                 REPRESENTED BY ITS PARTNER
                 SMT. MAHADEV GUNDU GANDHALE
                 AGED ABOUT 63 YEARS,
                 GSTIN.29ABKFM0348N1ZQ.
                                                                   ...PETITIONER
                 (BY SRI. H.R. KAMBIYAVAR, ADVOCATE)

                 AND:

VIJAYALAKSHMI
M KANKUPPI
                 1.   THE ASSISTANT COMMISSIONER
                      COMMERCIAL TAXES (ENFORCEMENT),
Location: HIGH        ASHWINI CIRCLE SIRSI,
COURT OF
KARNATAKA             UTTAR KANNADA-581453.
DHARWAD
BENCH

                 2.   THE ASSISTANT COMMISSIONER OF
                      COMMERCIAL TAXES,
                      DC COMPOUND, DGSTO,
                      DHARWAD-580001.

                 3.   THE DEPUTY COMMISSIONER OF
                      COMMERCIAL TAXES (AUDIT-4),
                      PB ROAD, NAVANAGAR,
                      HUBBALLI-580025.

                 4.   THE UNION OF INDIA,
                      MINISTRY OF FINANCE,
                      DEPARTMENT OF REVENUE,
                               -2-
                                           NC: 2025:KHC-D:8097
                                        WP No. 102199 of 2025
                                    C/W WP No. 102258 of 2025

 HC-KAR



      THROUGH ITS SECRETARY (REVENUE),
      NORTH BLOCK,
      NEW DELHI-110001.

5.    THE STATE OF KARNATAKA
      DEPARTMENT OF FINANCE (GST WING),
      REPRESENTED BY ITS SECRETARY,
      VIDHANA SOUDHA BENGALURU-560001.
                                                  ...RESPONDENTS

(BY    SRI. S.V. MAGADUM, AGA FOR R1 TO R3 AND R5;
       SRI. VENKATESH M. KHARVI, ADVOCATE FOR R4)


       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION PRAYING TO ISSUE A WRIT OF CERTIORARI
OR A WRIT IN THE NATURE OF CERTIORARI TO QUASH THE
NOTIFICATIONS AND THE CIRCULAR INSTRUCTIONS THAT HAVE LED
TO LEVY OF GST ON THE AMOUNT OF ROYALTY SPECIFICALLY
INCLUDING       CIRCULAR      BEARING       NO.164/20.2021-GST
DATED 06.10.2021 VIDE ANNEXURE-D AND         ISSUE A WRIT OF
CERTIORARI OR A WRIT IN THE NATURE OF CERTIORARI TO QUASH
THE    IMPUGNED   ORDER    DATED     15.11.2024   IN   REF.   NO.
DCCT/AUDIT-4/HBL/GST/2024-25/B- PASSED BY 3RD RESPONDENT
FOR THE FINANCIAL YEAR 2022-23, VIDE ANNEXURE-J, IN SO FOR
AS PETITIONER FIRM IS CONCERNED.


IN WP NO.102258/2025
BETWEEN:

M/S. MAK STONE CRUSHER AND M-SAND UNIT
R/O: NO. 24 ARUNODAY, RANADSE ROAD,
NEAR 2ND RAILWAY GATE,
TILAKWADI, BELAGAVI-590006,
REPRESENTED BY ITS PROPRIETOR,
SMT. MANGALA ARUN KAKATKAR
AGED ABOUT 72 YEARS,
GSTIN: 29AFEPK2955F1ZD.
                                                    ...PETITIONER
(BY SRI. H.R. KAMBIYAVAR, ADVOCATE)
                                    -3-
                                                 NC: 2025:KHC-D:8097
                                             WP No. 102199 of 2025
                                         C/W WP No. 102258 of 2025

 HC-KAR




AND:

1.     THE ASSISTANT COMMISSIONER OF
       COMMERCIAL TAXES (AUDIT)-5,
       "SUMOULYA SOUDA" 3RD FLOOR,
       CLUB ROAD, BELAGAVI-590001.

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

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF FINANCE (GST WING)
       REPRESENTED BY ITS SECRETARY,
       VIDHANA SOUDHA, BENGALURU-560001.
                                               ...RESPONDENTS
(BY     SRI. S.V. MAGADUM, AGA FOR R1 AND R3;
        SRI. VENKATESH M. KHARVI, ADVOCATE FOR R2)


        WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION PRAYING TO ISSUE A WRIT OF CERTIORARI OR
A     WRIT   IN    THE   NATURE   OF     CERTIORARI   TO   QUASH   THE
NOTIFICATIONS AND THE CIRCULAR INSTRUCTIONS THAT HAVE LED
TO LEVY OF GST ON THE AMOUNT OF ROYALTY SPECIFICALLY
INCLUDING         CIRCULAR   BEARING      NO.164/20.2021-GST   DATED
6.10.2021 VIDE ANNEXURE-D AND ISSUE A WRIT OF CERTIORARI
OR A WRIT IN THE NATURE OF CERTIORARI TO QUASH THE
IMPUGNED ORDER DATED 28.03.2024 IN REF. NO.ACCT/A-05/S-
73/2023-24/B PASSED BY 1ST RESPONDENT FOR THE FINANCIAL
YEAR 2019-20, VIDE ANNEXURE-G, IN SO FOR AS PETITIONER FIRM
IS CONCERNED.



    THESE PETITIONS COMING ON FOR ORDERS THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:
                                    -4-
                                                 NC: 2025:KHC-D:8097
                                             WP No. 102199 of 2025
                                         C/W WP No. 102258 of 2025

HC-KAR




                              ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE PRADEEP SINGH YERUR)

1. Sri.H.R.Kambiyavar, learned counsel the

petitioner and Sri.S.V.Magadum, learned Additional

Government Advocate for respondent Nos.1 to 3 and 5

and Sri.Venkatesh M Kharvi, leaned counsel for

respondent No.4, have appeared in person.

2. The present petition is filed seeking a writ of

certiorari to quash the Notifications and the circular

instructions that have led to levy of GST on the amount of

royalty specifically included circular bearing

No.164/20.2021-GST dated 06.10.2021 vide Annexure -D

and to quash the impugned Order dated 15.11.2024

passed by respondent No.3 for the Financial year 2022-

2023.

3. Heard Sri.H.R.Kambiyavar, learned counsel the

petitioner and Sri.S.V.Magadum, learned Additional

Government Advocate for respondent Nos.1 to 3 and 5

NC: 2025:KHC-D:8097

HC-KAR

and Sri. Venkatesh M Kharvi, leaned counsel for

respondent No.4.

4. Learned counsel for the petitioner contends that

petition be allowed referring the judgment of the Hon'ble

Apex Court.

5. Per contra, learned AGA relies on the judgment

of the Co-ordinate Bench of this Court in

WP.No.100875/2024 and the judgment of this Court in

WP.No.103311/2025 without adverting to the merits of the

matter. It is contended by the learned counsel for the

respondents that there is an appeal provision specifically

provided under Section 107 of the Karnataka Goods and

Services Tax Act, 2017 and therefore, the petitioner would

have to be relegated to the appellate remedy and all the

contentions raised herein could be adverted to by the

petitioner before the appellate authority. The judgment of

the apex Court is not disputed, as certain guidelines

wherein para 25(a), (b) and (c ) is held as under:

NC: 2025:KHC-D:8097

HC-KAR

25. Bearing in mind the consequences that would emanate from the past period the following conditionalities are directed to prevail:

a. While the States may levy or renew demands of tax, if any, pertaining to Entries 49 and 50 of list II of such Seventh Schedule in terms of the law laid down in the decision in MADA (supra) the demand of tax shall not operate on transactions made prior to 1 April 2005;

b. The time for payment of the demand of tax shall be staggered in instalments over a period of twelve years commencing from 1 April 2026; and

C. The Levy of interest and penalty on demands made for the period before 25 July 2024 shall stand waived for all the assesses."

6. In view of the provisions of Section 107 of the

GST Act, I deem it appropriate to dispose of the petition

on the ground that there is alternative efficacious remedy

available to the petitioner. Accordingly, I proceed to pass

the following:

ORDER

i. Writ petitions are disposed of.

NC: 2025:KHC-D:8097

HC-KAR

ii. Liberty is reserved to the petitioner to approach

the appropriate appellate authority, if so

advised.

iii. All contentions raised herein are permitted to

be urged before appellate authority.

iv. On such, petition filed by the petitioner, the

appellate authority shall consider the same in

accordance with law.

v. The time spent herein shall be condoned by

the appellate authority.

Ordered accordingly.

Sd/-

(PRADEEP SINGH YERUR) JUDGE

AC CT-CMU

 
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