Citation : 2025 Latest Caselaw 3346 MP
Judgement Date : 27 January, 2025
NEUTRAL CITATION NO. 2025:MPHC-GWL:1817
1 WP-1691-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE G. S. AHLUWALIA
&
HON'BLE SHRI JUSTICE HIRDESH
ON THE 27th OF JANUARY, 2025
WRIT PETITION No. 1691 of 2025
M/S PARTH ENTERPRISES THROUGH PRIPRIETOR SHRI
DHANNADRA YADUWANSHI
Versus
JOINT COMMISSIONER (APPEALS) OFFICE OF COMMISSIONER
(APPEALS) AND OTHERS
Appearance:
Shri Khushal Singh Sengar, Advocate for the petitioner.
Shri Harshavardhan Topre, Advocate for respondents.
ORDER
Per: Justice Gurpal Singh Ahluwalia
This petition, under Article 226 of Constitution of India, has been filed against the order dated 15.10.2024 passed by Joint Commissioner (Appeals), Office of the Commissioner (Appeals), Central Goods and Services Tax &
Central Excise, Bhopal in appeal number 599/GST/BPL/APPL/2023, and order dated 06.02.2023 passed by the Superintendent, CGST & Central Excise, Range-II, Division-I, Gwalior, in case number 10/SUPDT/GST/ADJ/R-II/DIV-I/2022-23.
2. It is submitted that against the order dated 06.02.2023, petitioner preferred an appeal which has been dismissed by order dated 15.10.2024 on the ground of delay.
NEUTRAL CITATION NO. 2025:MPHC-GWL:1817
2 WP-1691-2025
3. Admittedly, the appeal was filed on 12.09.2023, i.e. after more than 7 months of passing of the impugned order. Section 107 of GST Act reads as under:-
Section 107 :- Appeals to Appellate Authority :
(1) Any person aggrieved by any decision or order passed under this Act or the State Goods and Services Tax Act or the Union Territory Goods and Services Tax Act by an adjudicating authority may appeal to such Appellate Authority as may be prescribed within three months from the date on which the said decision or order is communicated to such person.
(2) The Commissioner may, on his own motion, or upon request from the Commissioner of State tax or the Commissioner of Union territory tax, call for and examine the record of any proceedings in which an adjudicating authority has passed any decision or order under this Act or the State Goods and Services Tax Act or the Union Territory Goods and Services Tax Act, for the purpose of satisfying himself as to the legality or propriety of the said decision or order and may, by order, direct any officer subordinate to him to apply to the Appellate Authority within six months from the date of communication of the said decision or order for the determination of such points arising out of the said decision or order as may be specified by the Commissioner in his order.
(3) Where, in pursuance of an order under sub-
section (2), the authorised officer makes an application to the Appellate Authority, such application shall be dealt with by the Appellate Authority as if it were an appeal made against the decision or order of the adjudicating authority and such authorised officer were an appellant and the provisions of this Act relating to appeals shall apply to such application.
(4) The Appellate Authority may, if he is satisfied that the appellant was prevented by sufficient cause from presenting the appeal within the aforesaid period of three months or six months, as the case may be, allow it
NEUTRAL CITATION NO. 2025:MPHC-GWL:1817
3 WP-1691-2025 to be presented within a further period of one month. (5) Every appeal under this section shall be in such form and shall be verified in such manner as may be prescribed.
(6) No appeal shall be filed under sub-section (1), unless the appellant has paid--
(a) in full, such part of the amount of tax, interest, fine, fee and penalty arising from the impugned order, as is admitted by him; and
(b) a sum equal to ten per cent. of the remaining amount of tax in dispute arising from the said order, [subject to a maximum of twenty-five crore rupees,] in relation to which the appeal has been filed. (7) Where the appellant has paid the amount under sub-section (6), the recovery proceedings for the balance amount shall be deemed to be stayed. (8) The Appellate Authority shall give an opportunity to the appellant of being heard.
(9) The Appellate Authority may, if sufficient cause is shown at any stage of hearing of an appeal, grant time to the parties or any of them and adjourn the hearing of the appeal for reasons to be recorded in writing:
Provided that no such adjournment shall be granted more than three times to a party during hearing of the appeal.
(10) The Appellate Authority may, at the time of hearing of an appeal, allow an appellant to add any ground of appeal not specified in the grounds of appeal, if it is satisfied that the omission of that ground from the grounds of appeal was not wilful or unreasonable. (11) The Appellate Authority shall, after making such further inquiry as may be necessary, pass such order, as it thinks just and proper, confirming, modifying or annulling the decision or order appealed against but shall not refer the case back to the adjudicating authority that passed the said decision or order:
Provided that an order enhancing any fee or penalty or fine in lieu of confiscation or confiscating goods of greater value or reducing the amount of refund or input tax credit shall not be passed unless the appellant has been given a reasonable opportunity of showing cause against the proposed order:
NEUTRAL CITATION NO. 2025:MPHC-GWL:1817
4 WP-1691-2025 Provided further that where the Appellate Authority is of the opinion that any tax has not been paid or short- paid or erroneously refunded, or where input tax credit has been wrongly availed or utilised, no order requiring the appellant to pay such tax or input tax credit shall be passed unless the appellant is given notice to show cause against the proposed order and the order is passed within the time limit specified under section 73 or section 74.
(12) The order of the Appellate Authority disposing of the appeal shall be in writing and shall state the points for determination, the decision thereon and the reasons for such decision.
(13) The Appellate Authority shall, where it is possible to do so, hear and decide every appeal within a period of one year from the date on which it is filed:
Provided that where the issuance of order is stayed by an order of a court or Tribunal, the period of such stay shall be excluded in computing the period of one year. (14) On disposal of the appeal, the Appellate Authority shall communicate the order passed by it to the appellant, respondent and to the adjudicating authority.
(15) A copy of the order passed by the Appellate Authority shall also be sent to the jurisdictional Commissioner or the authority designated by him in this behalf and the jurisdictional Commissioner of State tax or Commissioner of Union Territory Tax or an authority designated by him in this behalf.
(16) Every order passed under this section shall, subject to the provisions of section 108 or section 113 or section 117 or section 118 be final and binding on the parties..
Therefore, it is clear from Section 107(4) of GST Act that the Appellate Authority has jurisdiction to condone the delay of 30 days only. Admittedly, in the present case, the appeal was barred by more than 3 months. Accordingly, the Appellate Authority has rightly held that since it has jurisdiction to condone delay of 30 days only, and the appeal is barred by
NEUTRAL CITATION NO. 2025:MPHC-GWL:1817
5 WP-1691-2025 more than 3 months, therefore, the delay cannot be condoned.
4. The only question for consideration is as to whether in view of specific provision under Section 107(4) of GST Act, that only delay of 30 days can be condoned, whether other provisions of Limitation Act would apply to the appeal filed under Section 107 of GST Act or not?
Section 107 of GST Act is a complete code in itself. Since Section 107(4) of GST Act provides for condonation of delay of 30 days only, therefore the provision of Section 5 of Limitation Act would not apply.
5. Counsel for petitioner could not point out any provision, order, or judgment which empowers the Appellate Authority to condone the delay of more than one month. As appellate authority had no jurisdiction to condone the delay of more than one month, no illegality was committed by the Appellate Authority by dismissing the appeal as barred by time.
6. Accordingly, petition fails and is hereby dismissed.
(G. S. AHLUWALIA) (HIRDESH)
JUDGE JUDGE
(and)
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!