Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Light House vs State Tax Officer
2024 Latest Caselaw 16747 Ker

Citation : 2024 Latest Caselaw 16747 Ker
Judgement Date : 12 June, 2024

Kerala High Court

Light House vs State Tax Officer on 12 June, 2024

Author: Dinesh Kumar Singh

Bench: Dinesh Kumar Singh

                   IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                     PRESENT
           THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
    WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 32797 OF 2022
PETITIONER:

               SIVARAMAN T .J,AGED 59 YEARS
               S/O LATE T.R JAGADEESAN, THATTUPARAMBIL HOUSE, AYYANTHOLE
               P.O,THRISSUR, PIN - 680003
               BY ADV AAMIR SOHRAB M. M.


RESPONDENTS:

    1          STATE TAX OFFICER,STATE GOODS & SERVICES TAX DEPARTMENT,
               PONNANI, MINI CIVIL STATION, PONNANINAGARAM P.O, PONNANI,
               MALAPPURAM, PIN - 679583
    2          UNION OF INDIA
               REPRESENTED BY THE SECRETARY, MINISTRY OF FINANCE,
               DEPARTMENT OF REVENUE, ROOM NO. 128 A, NORTH BLOCK,
               CENTRAL SECRETARIAT, NEW DELHI, PIN - 110001
    3          CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS.
               3. CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS, REPRESENTED
               BY THE PRINCIPAL COMMISSIONER, KOCHI COMMISSIONERATE,C.R.
               BUILDINGS, I.S.PRESS ROAD, KOCHI, KERALA-, PIN - 682018
    4          STATE OF KERALA, REPRESENTED BY THE SECRETARY, DEPARTMENT
               OF TAXES, ROOM NO. 606, 6TH FLOOR, ANNEX II, SECRETARIAT,
               THIRUVANANTHAPURAM, PIN - 695001
    5          COMMISSIONER OF COMMERCIAL TAXES, STATE GOODS AND
               SERVICES TAX DEPARTMENT, 9TH FLOOR, TAX TOWERS, KARAMANA
               P.O, KILLIPPALAM, THIRUVANANTHAPURAM, PIN - 695002
OTHER PRESENT:

                SRI. MUHAMED RAFIQ-SPL.GP


        THIS    WRIT   PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).33257/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 2-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 33257 OF 2022
PETITIONER:

              M/S GEORGIAN BUILDERS AND DEVELOPERS,
              39/1758, KALYAN CHAMBERS, CHITTOOR ROAD, ERNAKULAM
              SOUTH, REPRESENTED BY ITS MANAGING PARTNER SMT. SIJI
              SHAJI, PIN - 682016
              BY ADVS.
              K.S.HARIHARAN NAIR
              G.REMADEVI
              HARIMA HARIHARAN
              RAJATH R NATH


RESPONDENTS:

      1       STATE TAX OFFICER,CTO 1ST CIRCLE, SGST DEPT, CLASS
              TOWER, KARGIL LANE, ERNAKULAM, PIN - 682018
      2       UNION OF INDIA
              REPRESENTED BY SECRETARY, DEPARTMENT OF REVENUE,
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK,
              NEW DELHI, PIN - 110001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SREELAL N.WARRIER


      THIS    WRIT   PETITION       (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 3-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 33632 OF 2022
PETITIONER:

              G. BABU,AGED 58 YEARS
              PROPRIETOR, M/S. SAROVARAM CONSTRUCTIONS, KIZHAKKEVILA,
              NEDUMPANA, KOLLAM, PIN - 691576
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       STATE TAX OFFICER,STATE GST DEPARTMENT, WORKS CONTRACT
              KOLLAM, PIN - 601021
      2       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 4-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 33835 OF 2022
PETITIONER:

              VISWAS COMMUNITY FAIR PRICE MEDICAL SERVICE
              AP XIII/697 SREE NARAYANA SHOPPING COMPLEX, NEAR BUS
              STAND, ARYANAD, TRIVANDUM,REPRESENTED BY ITS PROPRIETOR
              SRI. RAJAN S.S, PIN - 695542
              BY ADVS.
              K.S.HARIHARAN NAIR
              RAJATH R NATH
              HARIMA HARIHARAN
              G.REMADEVI


RESPONDENTS:

      1       STATE TAX OFFICER
              STATE GOODS AND SERVICES TAX DEPARTMENT, FOURTH FLOOR,
              REVENUE TOWER, NEDUMANGAD, PIN - 695541
      2       UNION OF INDIA,REPRESENTED BY ITS SECRETARY (REVENUE),
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK,
              NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS (ERSTWHILE
              CENTRAL BOARD OF EXCISE AND CUSTOMS)
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI, PIN - 110001
      4       STATE OF KERALA,REPRESENTED BY ITS SECRETARY TO TAXES,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER


      THIS    WRIT   PETITION       (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 5-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 33933 OF 2022
PETITIONER:

              BEERAN KUTTY.N.,AGED 66 YEARS
              PROPRIETOR M/S. METRO ELECTRICALS & PLUMBING
              VALIAKUNNU, IRIMBILAYAM, MALAPPURAM, PIN - 676552
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       THE STATE TAX OFFICER,STATE GST DEPARTMENT, PLAZA
              TOWER, KOTTAKKAL, MALAPPURAM, PIN - 676503
      2       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADV AJOY P.B.
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 6-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 34063 OF 2022
PETITIONER:

              SABARI STEEL FURNITURE,VP/V/297/4, KUTHIRAKULAM,
              VELLANAD, THIRUVANANTHAPURAM,REPRESENTED BY ITS
              PROPRIETOR SRI.SATHEESH KUMAR V, PIN - 695543
              BY ADVS.
              K.S.HARIHARAN NAIR
              RAJATH R NATH
              G.REMADEVI
              HARIMA HARIHARAN


RESPONDENTS:

      1       STATE TAX OFFICER
              STATE GOODS AND SERVICES TAX DEPARTMENT, FOURTH FLOOR,
              REVENUE TOWER, NEDUMANGAD, PIN - 695541
      2       UNION OF INDIA,REPRESENTED BY ITS SECRETARY (REVENUE),
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK,
              NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI, PIN - 110001
      4       STATE OF KERALA,REPRESENTED BY ITS SECRETARY TO TAXES,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER


      THIS    WRIT   PETITION       (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 7-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 34065 OF 2022
PETITIONER:

              D.R MEDICALS,NMC12/494, NEAR TAXI STAND, NEDUMANGADU,
              THIRUVANANTHAPURAM, REPRESENTED BY ITS PROPRIETOR
              SRI.DILRAJ BALAKRISHNAN, PIN - 695541
              BY ADVS.
              K.S.HARIHARAN NAIR
              RAJATH R NATH
              G.REMADEVI
              HARIMA HARIHARAN


RESPONDENTS:

      1       STATE TAX OFFICER
              STATE GOODSAND SERVICES TAX DEPARTMENT, FOURTH FLOOR,
              REVENUE TOWER, NEDUMANGAD, PIN - 695541
      2       UNION OF INDIA,REPRESENTED BY ITS SECRETARY (REVENUE),
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK,
              NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI, PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO TAXES, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER


      THIS    WRIT   PETITION       (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 8-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 34066 OF 2022
PETITIONER:

              LIGHT HOUSE,NMC12/176, PALAYAM, NEDUMANGAD,
              THIRUVANANTHAPURAM, REPRESENTED BY ITS PROPRIETOR SRI.
              PRAVEEN GOPAL G.S, PIN - 695541
              BY ADVS.
              K.S.HARIHARAN NAIR
              RAJATH R NATH
              HARIMA HARIHARAN
              G.REMADEVI


RESPONDENTS:

      1       STATE TAX OFFICER
              STATE GOODS AND SERVICES TAX DEPARTMENT, FOURTH FLOOR,
              REVENUE TOWER, NEDUMANGAD, PIN - 695541
      2       UNION OF INDIA,REPRESENTED BY ITS SECRETARY (REVENUE),
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK,
              NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI, PIN - 110001
      4       STATE OF KERALA,REPRESENTED BY ITS SECRETARY TO TAXES,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER


      THIS    WRIT   PETITION       (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 9-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 34113 OF 2022
PETITIONER:

              M/S S.N. MEDICALS
              TP XI/418, THRIKKUNNAPUZHA, ALAPPUZHA - REPRESENTED BY
              ITS PROPRIETOR SMT. LATHIKA SUMATHY, PIN - 690515
              BY ADVS.
              AJI V.DEV
              ALAN PRIYADARSHI DEV
              S.SAJEEVAN


RESPONDENTS:

      1       THE STATE TAX OFFICER,STATE GOODS AND SERVICES TAX
              DEPARTMENT, HARIPAD, ALAPPUZHA, PIN - 690514
      2       UNION OF INDIA,REPRESENTED BY ITS SECRETARY (REVENUE),
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA , NORTH BLOCK,
              NEW DELHI -, PIN - 110001
      3       THE CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI -, PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY, TAXES DEPARTMENT,
              SECRETARIAT, THIRUVANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER


      THIS    WRIT   PETITION       (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 10-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 34541 OF 2022
PETITIONER:

              LAILA.P.P.,AGED 34 YEARS
              PROPRIETRIX, M/S. N.A.STEEL & HARDWARES NADAKKAVU,
              TRIKKANAPURAM, MALAPPURAM, PIN - 679582
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       THE STATE TAX OFFICER
              STATE GST DEPARTMENT, MINI CIVIL STATION, PONNANI
              NAGARAM MALAPPURAM, PIN - 679583
      2       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      4       STATE OF KERALA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              TAXES DEPARTMENT, GOVT. SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH
      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 11-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 34700 OF 2022
PETITIONER:

              ANEESH.P.,AGED 42 YEARS
              PROPRIETOR M/S. TREND ENTERPRISES XVI/308-E,F,G,H,
              A.P.COMPLEX POOKKOOTTUMPADADAM, ANCHAM MILE,
              MALAPPURAM, PIN - 679332
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       STATE TAX OFFICER
              STATE GOODS AND SERVICES TAX DEPARTMENT, KOVILAKAM
              ROAD, NILAMBUR, MALAPPURAM, PIN - 679329
      2       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              2. CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS, GST
              POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED BY
              PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      3       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
      4       UNION OF INDIA
              REPRESENTED BY SECRETARY TO GOVERNMENT, MINISTRY OF
              FINANCE (DEPARTMENT OF REVENUE), NORTH BLOCK, NEW
              DELHI, PIN - 110001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 12-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 34778 OF 2022
PETITIONER:

              M/S. DHANYA MEDICALS
              HOSPITAL ROAD, NILAMBUR, MALAPPURAM, REPRESENTED BY ITS
              MANAGING PARTNER, SATHEESH U.T., PIN - 679329
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       STATE TAX OFFICER,STATE GST DEPARTMENT, KOVILAKOM ROAD
              NILAMBUR MALAPPURAM, PIN - 679329
      2       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      4       STATE OF KERALA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              TAXES DEPARTMENT, GOVT. SECRETARIATE,
              THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 13-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 35259 OF 2022
PETITIONER:

              M/S BIG MART,16/534 A B C, NATIONAL HIGHWAY, NETTOOR,
              MARADU, ERNAKULAM, KERALA REPRESENTED BY MANAGING
              PARTNER, PIN - 682304
              BY ADVS.
              G.HARIKUMAR (GOPINATHAN NAIR)
              AKHIL SURESH


RESPONDENTS:

      1       UNION OF INDIA
              REPRESENTED BY REVENUE SECRETARY, DEPARTEMENT OF
              REVENUE NORTH BLOCK,NEW DELHI, PIN - 110001
      2       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              DEPARTMENT OF REVENUE, MINISTRY OF FINANCE, NEW DELHI
              REPRESENTED BY CHAIRMAN, PIN - 110001
      3       STATE OF KERALA
              REPRESENTED BY SECRETARY, TAXES DEPARTMENT GOVERNMENT
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
      4       STATE TAX OFFICER
              REPRESENTED BY SAJI PALIYATH EBRAHIM CTO WORKS CONTRACT
              OFFICE, ERNAKULAM,KERALA, PIN - 682024
              BY ADV Alfred Lionel Winston M
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER



      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 14-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 35260 OF 2022
PETITIONER:

              ABDUL RAZAK.T.,AGED 58 YEARS
              PROPRIETOR , M/S. MARHABA MEDICALS, NEW 3 OLD G14,
              MUNUCIPAL SHOPPING COMPLEX BUS STAND, KOTTAKKAL,
              MALAPPURAM, PIN - 676503
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       STATE TAX OFFICER ,STATE GST DEPARTMENT, PLAZA TOWER
              KOTTACKAL MALAPPURAM, PIN - 676503
      2       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADV P.T.DINESH
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 15-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 35522 OF 2022
PETITIONER:

              MOHAMMED KUTTY,AGED 60 YEARS
              PROPRIETOR, M/S. PK CORP, 6/11-C, EDARIKODE, KUTTIPALA,
              MALAPPURAM, PIN - 676501
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       STATE TAX OFFICER,
              STATE GOODS AND SERVICES TAX DEPARTMENT, PLAZA TOWER,
              KOTTAKKAL, MALAPPURAM, PIN - 676503
      2       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      3       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
      4       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
              BY ADV P.T.DINESH
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 16-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 35727 OF 2022
PETITIONER:

              GENERAL MERCHANT AND COMMISON AGENT,P XIV-63A,
              PALLIPPURAM, THIRUVANANTHAPURAM, REPRESENTED BY ITS
              PROPRIETOR SRI. VIKRAMAN NAIR A, PIN - 695316
              BY ADVS.
              K.S.HARIHARAN NAIR
              G.REMADEVI
              HARIMA HARIHARAN
              RAJATH R NATH


RESPONDENTS:

      1       STATE TAX OFFICER,
              STATE GOODS AND SERVICES TAX DEPARTMENT, MINI CIVIL
              STATION, ATTINGAL, THIRUVANANTHAPURAM, PIN - 695101
      2       UNION OF INDIA,REPRESENTED BY ITS SECRETARY (REVENUE),
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK,
              NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI, PIN - 11001
      4       STATE OF KERALA,REPRESENTED BY ITS SECRETARY TO TAXES,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADV SREEJITH P. R
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 17-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 35795 OF 2022
PETITIONER:

              SASTHA AGENCY,NMC /12-580, NETTIRACHIRA,
              NEDUMANGAD,THIRUVANANTHAPURAM, REPRESENTED BY ITS
              PROPRIETORVALSALA KUMARI L, PIN - 695541
              BY ADVS.
              K.S.HARIHARAN NAIR
              RAJATH R NATH
              G.REMADEVI
              HARIMA HARIHARAN


RESPONDENTS:

      1       THE STATE TAX OFFICER
              OFFICE OF THE STATE TAX OFFICER, SGST DEPARTMENT 4TH
              FLOOR, REVENUE TOWER, NEDUMANGAD, PIN - 695541
      2       UNION OF INDIA,REPRESENTED BY ITS SECRETARY (REVENUE),
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK,
              NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI, PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO TAXES, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 18-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 35979 OF 2022
PETITIONER:

              JOSEPH JOSEPH,AGED 70 YEARS
              PROPRIETOR, M/S. C.J.T STORES 642/X11, MARKET ROAD
              CHENGANNUR, ALAPPUZHA, PIN - 689121
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       THE STATE TAX OFFICER,STATE GST DEPARTMENT, CHENGANNUR
              ALAPPUZHA, PIN - 689121
      2       THE JOINT COMMISSIONER (APPEALS),STATE GST DEPARTMENT,
              TAXES COMPLEX, ASRAMAM KOLLAM, PIN - 691002
      3       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      4       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      5       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 19-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 36132 OF 2022
PETITIONER:

              YOOSAFALI,AGED 43 YEARS
              PROPRIETOR, M/S. MADHEENA COLOUR HOUSE, KALATHILPADY,
              ERAMAMNGALAM, MALAPPURAM - 679 587., PIN - 679587
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       THE STATE TAX OFFICER,STATE GST DEPARTMENT, MINI CIVIL
              STATION, PONNANI NAGARAM MALAPPURAM, PIN - 679583
      2       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI 110 001.
      3       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS,
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      4       STATE OF KERALA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              TAXES DEPT., GOVT. SECRETARIAT, THIRUVANANTHAPURAM -
              695 001., PIN - 695001
              BY ADVS.
              AJOY P.B.
              ADV. P.G. JAYASHANKAR PGJ
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 20-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 36138 OF 2022
PETITIONER:

              MOHAMMED NAJEEB KURIKKAL MANCHERY PUTHUCHERRY UMMER,
              AGED 60 YEARS
              PROPRIETOR, M/S. KURIKKAL CHEM & LUBS, CALICUT ROAD,
              MANJERI, MALAPPURAM 676 121., PIN - 676121
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       THE STATE TAX OFFICER,STATE GST DEPARTMENT, MINI CIVIL
              STATION, MANJERI, MALAPPURAM, PIN - 676121
      2       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST), PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADV AJOY P.B.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 21-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 36858 OF 2022
PETITIONER:

              CHULLIYIL RAVEENDRAN,AGED 70 YEARS
              PROPRIETOR, M/S. SARADHI MEDICALS X/630, THRISSUR ROAD,
              EDAPPAL, MALAPPURAM, PIN - 679576
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       STATE TAX OFFICER
              STATE GST DEPARTMENT, MINI CIVIL STATION, PONNANI
              NAGARAM, PONNANI, MALAPPURAM, PIN - 679583
      2       UNION OF INDIA, REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI , REPRESENTED
              BY PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADV P.T.DINESH
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 22-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 37228 OF 2022
PETITIONER:

              ALIF TRADING COMPANY
              V/161A, CHELAKKULAM, VENGOLA P O, PERUMBAVOOR,
              ERNAKULAM, REPRESENTED BY ITS MANAGING PARTNER SRI.
              MUHAMMED SHAFY K.B, PIN - 683556
              BY ADVS.
              K.S.HARIHARAN NAIR
              RAJATH R NATH
              HARIMA HARIHARAN
              G.REMADEVI


RESPONDENTS:

      1       THE STATE TAX OFFICER, 1ST CIRCLE, MINI CIVIL STATION,
              PERUMBAVOOR, PIN - 683542
      2       UNION OF INDIA, REPRESENTED BY ITS SECRETARY (REVENUE),
              MINISTRY OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK,
              NEW DELHI, PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI, PIN - 110001
      4       STATE OF KERALA,REPRESENTED BY ITS SECRETARY TO TAXES,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADV VISHNU JAYAPALAN
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER



      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 23-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 37767 OF 2022
PETITIONER:

              FRIENDS INDUSTRIES, 253B/3, ANNA MARY THAYYIL BUILDING
              EZHALLOOR, IDUKKI,REPRESENTED BY ITS MANAGING PARTNER
              SRI. SIVADAS P.G, PIN - 685605
              BY ADVS.
              K.S.HARIHARAN NAIR
              RAJATH R NATH
              HARIMA HARIHARAN
              G.REMADEVI


RESPONDENTS:

      1       THE ASSISTANT COMMISSIONER
              STATE GOODS AND SERVICES TAX DEPARTMENT, 2ND CIRCLE,
              NEW BLOCK, MINI CIVIL STATION, THODUPUZHA, PIN - 685584
      2       UNION OF INDIA
              REPRESENTED BY ITS SECRETARY (REVENUE), MINISTRY OF
              FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK, NEW DELHI,
              PIN - 110001
      3       CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
              REPRESENTED BY ITS CHAIRMAN, DEPARTMENT OF REVENUE,
              NORTH BLOCK, NEW DELHI, PIN - 110001
      4       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO TAXES, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
              BY ADV SMT.I. SHEELA DEVI
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER



      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 24-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 38748 OF 2022
PETITIONER:

              JOHN VARAMBATHANATH GEORGE, AGED 54 YEARS
              PROPRIETOR, M/S VARAMBATHANATHU MEDICALS, KAKKANADU,
              KAYAMKULUAM, ALAPPUZHA, PIN - 690502
              BY ADVS.
              MEERA V.MENON
              R.SREEJITH
              K.KRISHNA


RESPONDENTS:

      1       STATE TAX OFFICER,STATE GOODS AND SERVICES TAX
              DEPARTMENT, KAYAMKULAM, ALAPPUZHA, PIN - 690502
      2       THE JOINT COMMISSIOENR (APPEALS)-II
              KERALA STATE GOODS AND SERVICES TAX DEPARTMENT, BAPPUJI
              NAGAR, ASRAMOM, KOLLAM, PIN - 691002
      3       UNION OF INDIA
              REPRESENTED BY SECRETARY TO GOVERNMENT, MINISTRY OF
              FINANCE (DEPARTMENT OF REVENUE), NORTH BLOCK, NEW
              DELHI, PIN - 110001
      4       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS
              GST POLICY WING, NORTH BLOCK, NEW DELHI, REPRESENTED BY
              PRINCIPAL COMMISSIONER (GST)., PIN - 110001
      5       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
              BY ADV SREEJITH P. R
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER



      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 25-



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                            WP(C) NO. 39042 OF 2022
PETITIONER:

              SASI NARAYANAN,AGED 68 YEARS,BINDHU SADANAM,
              CHENNITHALA, MAVELIKKARA, ALAPPUZHA, PIN - 690105
              BY ADV A.KRISHNAN


RESPONDENTS:

      1       ASSISTANT COMMISSIONER (WORKS CONTRACT),
              STATE GOODS & SERVICE TAX DEPARTMENT, BSNL BHAVAN, HEAD
              POST OFFICE ROAD, ALAPPUZHA, PIN - 688001
      2       JOINT COMMISSIONER APPEALS II,
              SGST DEPARTMENT, KOLLAM, PIN - 691002
      3       UNION OF INDIA,REPRESENTED BY SECRETARY TO GOVERNMENT,
              MINISTRY OF FINANCE (DEPARTMENT OF REVENUE), NORTH
              BLOCK, NEW DELHI, PIN - 110001
      4       CENTRAL BOARD OF INDIRECT TAXES & CUSTOMS,
              GST POLICY WING, NORTH BLOCK, NEW DELHI - 110 001,
              REPRESENTED BY PRINCIPAL COMMISSIONER (GST)
      5       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES DEPT.,
              GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
               BY ADVS.
              GOVERNMENT PLEADER SRI MUHAMMED RAFIQ
              SR.ADV.SREELAL N.WARRIER
              SRI P.R.SREEJITH


      THIS    WRIT   PETITION       (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
12.06.2024, ALONG WITH WP(C).32797/2022 AND CONNECTED CASES, THE
COURT ON 12.06.2024 DELIVERED THE FOLLOWING:
 WPC No.32797 of 2022 & conn cases       - 26-

                                       JUDGMENT

[WP(C) Nos.32797/2022, 33257/2022, 33632/2022, 33835/2022, 33933/2022, 34063/2022, 34065/2022, 34066/2022, 34113/2022, 34541/2022, 34700/2022, 34778/2022, 35259/2022, 35260/2022, 35522/2022, 35727/2022, 35795/2022, 35979/2022, 36132/2022, 36138/2022, 36858/2022, 37228/2022, 37767/2022, 38748/2022, 39042/2022]

This batch of writ petitions contains three sets of cases. In

some cases, the respective supplier had remitted the tax (GST) but

not reflected in their return GSTR due to some technical reasons.

Another set of petitioners are those who have received the goods

or services and have valid tax invoices, proof of payment of the

value of goods along with the GST component to the respective

suppliers, but the respective suppliers had not remitted the GST

on the supply made by them to the petitioners. The third set of

petitioners are those who are in possession of the invoice but

have no clear proof of payment of consideration and tax towards

the inward supply and might not have received goods in their

possession. Common questions of facts and law are involved in

these writ petitions. W.P.(C) Nos.31559/2019 and connected

matters were disposed on 4.6.2024 by this Court and the

controversy has been decided by judgment of even date.

2. The same points arise in the instant batch of writ

petitions. The operative portion of the judgment in WPC No.31559

of 2019 dated 4.6.2024 reads as follows:

"99. The Government had realized the difficulty in the initial roll out of the GST regime under the CGST/SGST Act and considered that GSTR 2A was not available initially in the Finance years 2017-2018 and 2018-2019 during the implementation of GST. In order to resolve all bona fide claims and mistakes, Circular No.183/15/2022- GST dated 27.12.2022 and Circular No. 193/05/2023- GST dated 17.07.2023 have been issued. Circulars cover the period from the introduction of GST till Section 16(2) (aa) was introduced with effect from 01.01.2022. The ITC can be availed by the recipient for the bona fide scenarios listed in those Circulars on submitting proof of payment to the Government by the supplier. Therefore, if, during the pendency of these writ petitions, the petitioners who could have got the benefits of these Circulars and could not avail the benefits within the time limit prescribed, may approach the appropriate GST authority within a period of thirty days from today to avail the benefit of the aforesaid Circulars, if the same is/are applicable to their case. The GST authorities will examine the claim of the individual dealer by applying the provisions of the Circulars, and it will grant applicable relief to eligible dealers.

100. Prior to the amendment in Section 39 by the Finance Act 2022, the date for furnishing the return under Section 39 was 30th September. Considering the difficulties in the initial stage of the implementation of the GST regime, its understanding, and

compliance, the Legislature effected the amendment and extended the time for filing the return for September to 30th November in each succeeding Financial Year. The amendment is only procedural to ease the difficulties initially faced by the dealers / taxpayers. Therefore, where for the period from 01.07.2017 till 30.11.2022, if a dealer has filed the return after 30th September and the claim for ITC was made before 30th November, the claim for ITC of such dealer should also be processed if he is otherwise entitled to claim the ITC. It has been pointed out in several cases which are pending before this Court that the claim was made before 30th November of the succeeding Financial Year, but the relevant period was 20th October, which was the extended date for furnishing the return under Section 39 for the month of September. Therefore, if a person has furnished the return for the month of September till 30th November, their claim should also be considered and processed and should not be rejected if the dealer did not furnish the return for the month of September on or before 20th October. This amendment being procedural has to be given retrospective effect and, therefore, it is provided that it should be treated that the time limit for furnishing the return for the month of September is 30th November in each Financial Year with effect from 01.07.2017, considering the peculiar nature of difficulties in the initial period of implementation of the GST regime. So far as the challenge to the constitutional validity of Section 16(2)(c) and Section 16(4) is concerned, the same is rejected.

Result:

101. The liberty is granted to the petitioners, who can claim the benefit of the two Circulars, namely, Circular No. 183/15/2022- GST dated 27.12.2022 and Circular No. 193/05/2023-

GST dated 17.07.2023 to make their claim within one month from today before the appropriate authority who shall examine the claim of the individual dealer and process the claim.

101.1 The time limit for furnishing the return for the month of September is to be treated as 30 th November in each financial year with effect from 01.07.2017, in respect of the petitioners who had filed their returns for the month of September on or before 30th November, and their claim for ITC should be processed, if they are otherwise eligible for ITC."

Hence, by adopting the reasoning, observations and

conclusions recorded in the judgment dated 04.06.2024 in W.P.(C)

Nos.31559/2019 and connected matters, these writ petitions stand

disposed of.

All Interlocutory Applications regarding interim matters stand

closed.

sd/-DINESH KUMAR SINGH, JUDGE

css/

APPENDIX OF WP(C) 33257/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF THE NOTIFICATION NO. 52/2020-CENTRAL TAX DATED 24-06-2020 ISSUED BY THE 2ND RESPONDENT Exhibit P2 COPY OF THE NOTIFICATION NO. 19/2021-CENTRAL TAX DATED 01-06-2021 ISSUED BY THE 2ND RESPONDENT Exhibit P3 COPY OF THE NOTIFICATION NO. 33/2021-CENTRAL TAX DATED 29-08-2021 ISSUED BY THE 2ND RESPONDENT Exhibit P4 COPY OF SHOW CAUSE NOTICE DATED 18-07-2022 ISSUED BY THE 1ST RESPONDENT Exhibit P5 COPY OF THE INTERIM ORDER IN WP(C) NO.

10824/2022 DATED 29-03-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA

APPENDIX OF WP(C) 33632/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF AASSESMENT ORDER ISSUED BY THE 1ST RESPONDENT DTD. 21-07-2022 Exhibit P2 COPY OF ORDER IN WPC NO. 30146/22 OF THIS HON'BLE COURT DTD. 23-09-2022

APPENDIX OF WP(C) 33835/2022

PETITIONER EXHIBITS Exhibit-P1 COPY OF THE SHOW-CAUSE NOTICE DATED 22-08- 2022 ISSUED BY THE 1ST RESPONDENT Exhibit-P4 COPY OF THE INTERIM ORDER IN WP(C) NO.

20934/2022 DATED 28-06-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA Exhibit-P2 COPY OF SUMMARY OF SHOW-CAUSE NOTICE IN FORM GST DRC-01 DATED 22-08-2022 ISSUED BY THE 1ST RESPONDENT Exhibit-P3 COPY OF THE REPLY DATED 14-10-2022 FILED BY THE PETITIONER AGAINST EXT. P1 AND P2 NOTICES

APPENDIX OF WP(C) 33933/2022

PETITIONER EXHIBITS Exhibit P1 COPYOF SHOW CAUSE NOTICE ISSUED BY THE 1ST RESPONDENT DTD. 13-06-2022 Exhibit P2 COPY OF ORDER IN WPC NO. 30146/2022 OF THIS HON'BLE COURT DTD. 23-09-2022

APPENDIX OF WP(C) 34063/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF THE SHOW-CAUSE NOTICE DATED 06-10- 2022 ISSUED BY THE 1ST RESPONDENT Exhibit P2 COPY OF SUMMARY OF SHOW-CAUSE NOTICE IN FORM GST DRC-01 DATED 06-10-2022 ISSUED BY THE 1ST RESPONDENT Exhibit P3 COPY OF ADJOURNMENT REQUEST DATED 19-10-2022 FILED BY THE PETITIONER AGAINST EXT. P1 AND P2 NOTICES Exhibit P4 COPY OF THE INTERIM ORDER IN WP(C) NO.

20934/2022 DATED 28-06-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA

APPENDIX OF WP(C) 34065/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF THE SHOW-CAUSE NOTICE DATED 27-08- 2022 ISSUED BY THE 1ST RESPONDENT Exhibit P2 COPY OF SUMMARY OF SHOW-CAUSE NOTICE IN FORM GST DRC-01 DATED 27-08-2022 ISSUED BY THE 1ST RESPONDENT Exhibit P3 COPY OF THE REPLY DATED 14-10-2022 FILED BY THE PETITIONER AGAINST EXT. P1 AND P2 NOTICES Exhibit P4 COPY OF THE INTERIM ORDER IN WP(C) NO.

20934/2022 DATED 28-06-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA

APPENDIX OF WP(C) 34066/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF THE SHOW-CAUSE NOTICE DATED 26-09- 2022 ISSUED BY THE 1ST RESPONDENT Exhibit P2 COPY OF SUMMARY OF SHOW-CAUSE NOTICE IN FORM GST DRC-01 DATED 26-09-2022 ISSUED BY THE 1ST RESPONDENT Exhibit P3 COPY OF ADJOURNMENT REQUEST DATED 10-10-2022 FILED BY THE PETITIONER AGAINST EXT. P1 AND P2 NOTICES Exhibit P4 COPY OF THE INTERIM ORDER IN WP(C) NO.

20934/2022 DATED 28-06-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA

APPENDIX OF WP(C) 34113/2022

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE ORDER FOR CANCELLATION OF REGISTRATION DATED 08.02.2021 Exhibit P2 TRUE COPY OF THE PROCEEDINGS OF ASSESSMENT PASSED BY THE 1ST RESPONDENT DATED 29.07.2022 Exhibit P3 TRUE COPY OF THE ORDER UNDER SECTION 73(9) PASSED BY THE 1ST RESPONDENT DATED 29.07.2022 Exhibit P4 TRUE COPY OF THE DEMAND NOTICE IN FORM GST DRC -07 DATED 29.07.2022

APPENDIX OF WP(C) 34541/2022

PETITIONER EXHIBITS Exhibit P1 COP[Y OF SHOW CAUSE NOTICE ISSUED BY THE 1ST RESPONDENT DTD. 13-09-2022 Exhibit P2 COPY OF ORDER IN WPC NO.30146/22 OF THIS HON'BLE COURT DTD. 23-09-2022

APPENDIX OF WP(C) 34700/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF NOTICE IN FORM GST DRC 01A ISSUED BY THE 1ST RESPONDENT DTD. 14-09-2022 Exhibit P2 COPY OF ORDER IN WPC NO. 32854/22 OF THIS HON'BLE COURT DTD. 18-10-2022

APPENDIX OF WP(C) 34778/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF SHOW CAUSE NOTICE ISSUED BY THE 1ST RESPONDENT DTD. 24-09-2022 Exhibit P2 COPY OF ORDER IN WPC NO. 30146/22 OF THIS HON'BLE COURT DTD. 23-09-2022

APPENDIX OF WP(C) 35259/2022

PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SHOW CAUSE NOTICE UNDER SEC.73 DATED 6.10.2022 Exhibit P2 A TRUE COPY OF THE NOTIFICATION NO. 49/2019 -

CENTRAL TAX DATED 09.10.2019 Exhibit P3 A TRUE COPY OF THE NOTIFICATION NO. 75/2019 -

CENTRAL TAX DATED 26.12.2019 Exhibit P4 HON'BLE COURT HAS GRANTED STAY AGAINST FURTHER ACTIONS COPY OF THE STAY ORDER IN WRIT PETITION NO. 26515/2021 DATED 25/11/2021

APPENDIX OF WP(C) 35260/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF SHOW CAUSE NOTICE ISSUED BY THE 1ST RESPONDENT DTD. 19-07-2022 Exhibit P2 COPY OF ORDER IN WPC NO. 30146/22 OF THIS HON'BLE COURT DTD. 23-09-2022

APPENDIX OF WP(C) 35522/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF SHOW CAUSE NOTICE ISSUED BY THE 1ST RESPONDENT DTD. 17-110-2022 Exhibit P2 COPY OF ORDER IN WPC NO. 32854/22 OF THIS HON'BLE COURT DTD. 18-10-2022

APPENDIX OF WP(C) 35727/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF THE SHOW-CAUSE NOTICE DATED 12-10- 2022 ISSUED BY THE 1ST RESPONDENT Exhibit P2 COPY OF SUMMARY OF SHOW-CAUSE NOTICE IN FORM GST DRC-01 DATED 12-10-2022 ISSUED BY THE 1ST RESPONDENT Exhibit P3 COPY OF THE REPLY DATED 03-11-2022 FILED BY THE PETITIONER AGAINST EXT. P1 AND P2 NOTICES Exhibit P4 COPY OF THE INTERIM ORDER IN WP(C) NO.

20934/2022 DATED 28-06-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA

APPENDIX OF WP(C) 35795/2022

PETITIONER EXHIBITS Exhibit.P1 COPY OF THE SHOW-CAUSE NOTICE DATED 29-10- 2022 ISSUED BY THE 1ST RESPONDENT Exhibit.P2 COPY OF SUMMARY OF SHOW-CAUSE NOTICE IN FORM GST DRC-01 DATED 29-10-2022 ISSUED BY THE 1ST RESPONDENT Exhibit.P3 COPY OF REPLY BY PETITIONER DATED 05-11-2022 FILED BY THE PETITIONER AGAINST EXT. P1 AND P2 NOTICES Exhibit4 COPY OF THE INTERIM ORDER IN WP(C) NO.

20934/2022 DATED 28-06-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA

APPENDIX OF WP(C) 35979/2022

PETITIONER EXHIBITS Exhibit P1 COPYOF ASSESSMENT ORDER ISSUED BY THE 1ST RESPONIDENT FOR THE YEAR 2017-18 DTD. 13-04-

Exhibi P2 COPY OF APPEAL FILED BY THE PETITIONER BEFORE THE 2ND RESPONDENT DTD.25-05-2022 Exhibit P3 COPY OF APPELLATE ORDER ISSUED BY THE 2ND RESPONDENT DTD. 12-07-2022 Exhibit P4 COPY OF ORDER IN WPC NO. 31157/22 OF THIS HON'BLE COURT DTD. 30-09-2022

APPENDIX OF WP(C) 36132/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF SHOW CAUSE NOTICE ISSUED BY THE 1ST RESPONDENT DTD. 12-09-2022 Exhibit P2 COPY OF ORDER IN WPC NO. 30146/22 OF THIS HON'BLE COURT DTD. 23-09-2022

APPENDIX OF WP(C) 36138/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF SHOW CAUSE NOTICE ISSUED BY THE 1ST RESPONDENT DTD. 01-10-2022 Exhibit P2 COPY OF ORDER IN WPC NO. 30146/22 OF THIS HON'BLE COURT DTD. 23-09-2022

APPENDIX OF WP(C) 36858/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF SHOW CAUSE NOTICE ISSUED BY THE 1ST RESPONDENT DTD. 12-10-2022) Exhibit P2 COPY OF ORDER IN WPC NO. 30146/2022 OF THIS HON'BLE COURT DTD. 23-09-2022

APPENDIX OF WP(C) 37228/2022

PETITIONER EXHIBITS Exhibit.P1 COPY OF SHOW CAUSE NOTICE DATED 22-10-2022 ISSUED BY THE 1ST RESPONDENT Exhibit.P2 COPY OF THE INTERIM ORDER IN WP(C) NO.

20934/2022 DATED 28-06-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA

APPENDIX OF WP(C) 37767/2022

PETITIONER EXHIBITS Exhibit.P1 COPY OF THE NOTICE IN FORM GST DRC-01A DATED 18-10-2022 ISSUED BY THE 1ST RESPONDENT Exhibit.P2 COPY OF THE INTERIM ORDER IN WP(C) NO.

20934/2022 DATED 28-06-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA Exhibit.P3 COPY OF THE INTERIM ORDER IN WP(C) NO.

10824/2022 DATED 29-03-2022 PASSED BY THE HON'BLE HIGH COURT OF KERALA

APPENDIX OF WP(C) 38748/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF ASSESSMENT OPRDER ISSUED BY THE 1ST RESPONDENT DTD. 07-02-2022 Exhibit P2 COPY OF ORDER ISSUED BY THE 2ND RESPONDENT DTD. 24-06-2022 Exhibit P3 COPY OF ORDER IN WPC NO. 31157/22 OF THIS HON'BLE COURT DTD. 30-09-2022

APPENDIX OF WP(C) 39042/2022

PETITIONER EXHIBITS Exhibit p1 TRUE COPY OF ORDER DATED 13.12.2021 ISSUED TO PETITIONER BY R1.

Exhibit p2 TRUE COPY OF ORDER DATED 19.04.2022 ISSUED TO PETITIONER BY R2 Exhibit P3 - TRUE COPY NOTIFICATION NO. 49/2019 -

CENTRAL TAX, DATED 09-10-2019 Exhibit P3 (a) TRUE COPY OF NOTIFICATIONNO. 75/2019 -

CENTRAL TAX, DATED 26-12-2019 Exhibit p3 (b) COPY OF NOTIFICATION NO. 94/2020 -CENTRAL TAX DATED 22-12-2020 Exhibit p4 TRUE COPY OF ORDER DATED 30-09-2022 IN W.P. (C) NO. 31157/2022 OF THIS HON'BLE COURT

APPENDIX OF WP(C) 32797/2022

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE SHOW CAUSE NOTICE ISSUED BY RESPONDENT NO.1, DATED 27.09.2022. Exhibit P2 TRUE COPY OF THE ORDER OF THIS HON'BLE COURT IN WP(C) NO. 30146 OF 2022, DATED 23.09.2022. Exhibit P3 TRUE COPYOF THE ORDER OF THIS HON'BLE COURT IN WP(C) NO. 31354 OF 2022, DATED 06.10.2022.

 
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