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

Ayush Agarwal Proprietor Of M/S ... vs The State Of Madhya Pradesh
2025 Latest Caselaw 2779 MP

Citation : 2025 Latest Caselaw 2779 MP
Judgement Date : 6 August, 2025

Madhya Pradesh High Court

Ayush Agarwal Proprietor Of M/S ... vs The State Of Madhya Pradesh on 6 August, 2025

Author: Vivek Rusia
Bench: Vivek Rusia
         NEUTRAL CITATION NO. 2025:MPHC-IND:20867




                                                             1                      WP-28281-2025
                              IN     THE     HIGH COURT OF MADHYA PRADESH
                                                    AT INDORE
                                                        BEFORE
                                           HON'BLE SHRI JUSTICE VIVEK RUSIA
                                                           &
                                      HON'BLE SHRI JUSTICE BINOD KUMAR DWIVEDI
                                                   ON THE 6 th OF AUGUST, 2025
                                                  WRIT PETITION No. 28281 of 2025
                             AYUSH AGARWAL PROPRIETOR OF M/S SHAKAMBARI AGRO
                                                  FOODS
                                                  Versus
                                 THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                   Shri P. M. Choudhary, learned Senior Counsel assisted by Shri
                           Madhav Khandelwal, learned counsel for the petitioner.
                                   Shri Sudeep Bhargava, learned Deputy Advocate General for the
                           respondents / State.
                                                                 WITH
                                                  WRIT PETITION No. 28251 of 2025
                             AYUSH AGARWAL PROPRIETOR OF M/S SHAKAMBARI AGRO
                                                  FOODS
                                                  Versus
                                 THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                   Shri P. M. Choudhary, learned Senior Counsel assisted by Shri
                           Madhav Khandelwal, learned counsel for the petitioner.
                                   Shri Sudeep Bhargava, learned Deputy Advocate General for the
                           respondents / State.



Signature Not Verified
Signed by: RAVI PRAKASH
Signing time: 06-08-2025
19:01:24
          NEUTRAL CITATION NO. 2025:MPHC-IND:20867




                                                              2                                WP-28281-2025
                                                  WRIT PETITION No. 28260 of 2025
                             AYUSH AGARWAL PROPRIETOR OF M/S SHAKAMBARI AGRO
                                                  FOODS
                                                  Versus
                                 THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                 Shri P. M. Choudhary, learned Senior Counsel assisted by Shri
                           Madhav Khandelwal, learned counsel for the petitioner.
                                 Shri Sudeep Bhargava, learned Deputy Advocate General for the
                           respondents / State.

                                                                  ORDER

Per: Justice Vivek Rusia

Learned counsel for the parties jointly submits that the issue involved

in these petitions has been adjudicated by the Principal Bench at Jabalpur in the case of Ms. Light Group v/s The State of Madhya Pradesh & Others (Writ Petition No.11572 of 2025) on 24.04.2025. The order is reproduced below:-

''Petitioner impugns order dated 19.06.2024 whereby demand has been created against the petitioner. The order has been passed under Section 73 of the Central Goods and Services Tax Act, 2017 (hereinafter referred to as the Act).

2. Issue notice. Notice is accepted by learned counsel for respondents. With the consent of parties, the petition is taken up for final disposal.

3. Learned counsel for petitioner submits that the Petitioner was unaware of the order passed and could not prefer the appeal within time, initiation of any such proceedings and accordingly could not respond to the same. He submits that the said Show Cause Notice was uploaded on the portal in the category of, "Additional Notices" and was not communicated to the petitioner through any other mode of communication. He further submits that it was merely uploaded on the web portal under the tab of "Additional Notices and Orders", and accordingly, petitioner was unaware of any such proceedings initiated

NEUTRAL CITATION NO. 2025:MPHC-IND:20867

3 WP-28281-2025 against it.

4. Reference may be had to the judgment of the High Court of Madras in W.P. No.26457/2023, titled East Coast Constructions and Industries Ltd. East Coast Constructions and Industries Ltd. v. Assistant Commissioner (ST) v. Assistant Commissioner (ST) dated 11.09.2023 /[2023] 157 taxmann.com 66/(2023) 13 Centax 41 (Mad.), wherein the High Court of Madras has noticed that communications are placed under the heading of "View Notices and Orders" and "View Additional Notices and Orders". The Madras High Court had directed the respondents to address the issue arising out of posting of information under two separate headings. As per the petitioner, the Menu "View Additional Notices and Orders" were under the heading of "User Services" and not under the heading "View Notices and Orders".

5. This issue is further highlighted by another judgment of the Madras High Court dated 31.07.2023 in W.P. No.22369/2023 Sabari Infra (P.) Ltd. v. Asstt. Commissioner (ST) [2023] 154 taxmann.com 147/(2023) 10 Centax 92 (Mad.) connected petitions, wherein the Madras High Court has noticed as under :-

"3. The only ground on which the, the impugned orders are under challenge is that the notices, which preceded the impugned orders were hosted in the Dashboard of the petitioner meant for 'Additional Notices and Orders ' whereas, the notices should have been hosted by the respondent in the Dash Board for,, View Notices and Orders'.

4. The learned counsel for the petitioner has drawn attention to the manual copy given by the respondent in the web portal, which reads as under:-

"How can I view or download the notices and demand orders issued by the GST tax authorities?

To view or download the notices and demand orders issues by the GST tax authorities, perform the following steps :

1. Access the www.gst.gov.in URL. The GST Home page is displayed.

2. Login to the GST Portal with valid credentials.

3. Click the Services User Services View Notices and Orders command.

5. It is submitted that had the notice been uploaded in the correct place, the petitioner would have seen it and replied to the same and participated in the proceedings. Since the Notices and the Orders were hosted in the Dashboard of the petitioner meant for "Additional Notices and Orders", the petitioner failed to notice and file a reply to the Show Cause Notice.

XXXX XXKK XXXX

9. The problem has arisen on account of the complex architecture of

NEUTRAL CITATION NO. 2025:MPHC-IND:20867

4 WP-28281-2025 the web portal. It has been designed to facilitate easy access of informations. It has however resulted in the petitioner failing to notice the notice that was issued to the petitioner prior to the impugned order on 20.03.2023. It went unnoticed by the petitioner, as a result of which, the impugned orders have been passed on 29.04.2023."

6. Attention is also drawn to yet another judgment of Madras High Court dated 08.02.2024 in Writ Petition No.2746/2024, titled Murugesan Murugesan Jayalakshmi v. State Tax Officer [2024] 159 taxmann.com 545/103 GST133/2024 (84) G.S.T.L. 178 (Mad.)/(2024) 15 Centax 369 (Mad.), wherein the Madras High Court has noticed that the said issue has been addressed and the portal has been redesigned and both the "View Notices" tab and "View Additional Notices" tab are under one heading.

7. Reference is also made to the Judgment of the Division Bench of the Delhi High Court in Umang Realtech (P.) Ltd v. Union of India [2024] 162 taxmann.com 817 (Delhi) and in Anhad Impex and another Vs. Assistance Commissioner [2024] SCC Online Delhi 1135, to which one of us (Sanjeev Sachdeva J.) was a party, wherein in similar circumstances, the Judgments of the Madras High Court have been relied upon to hold insufficiency of service of show cause notice and violation of principles of natural justice.

8. Clearly, petitioner has made out a case that Petitioner has missed out the receipt of the notice and accordingly could not respond to the Show Cause Notice because it was merely uploaded on the portal under the category of "Additional Notices" tab and accordingly could not respond to the Show Cause Notice. The impugned order categorically records that the tax payers was put to notice however, no reply by way of GST DRC-13. However, the tax payer neither deposited the tax amount nor filed any response the said notice and consequently, the demand has been created against the petitioner.

9. Perusal of the impugned order shows that the impugned order categorically records that the taxpayer has not replied or appeared in person. Consequently, we are of the view that petitioner needs to be granted one opportunity to respond to the Show Cause Notice and thereafter, the Show Cause Notice to be re-adjudicated.

10. In view of the above, impugned orders dated 19.06.2024 is set aside. Respondents shall open the portal to enable the Petitioner to file a response to the said Show Cause Notices Form GST DRC-01 which shall be filed within a period of two weeks. Thereafter, the Proper Officer shall re- adjudicate the Show Cause Notices after giving an opportunity of personal hearing and shall pass fresh speaking orders in accordance with law within the period prescribed under Section 75 (3) of the Act.

NEUTRAL CITATION NO. 2025:MPHC-IND:20867

5 WP-28281-2025

12. It is clarified that this Court has neither considered nor commented upon the merits of the contentions of either party. All rights and contentions of parties are reserved.

13. Petition is disposed of in the above terms.''

In view of the above, the impugned order dated 20.03.2024 (Annexure-P/2) is hereby quashed. These matters are remanded back to the Proper Officer for fresh adjudication.

Writ Petitions stand allowed.

Let a copy of this order be kept in the connected writ petitions also.

                                     (VIVEK RUSIA)                              (BINOD KUMAR DWIVEDI)
                                         JUDGE                                          JUDGE
                           Ravi

 
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