Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.K.R.Estates Builders vs The Assistant Commissioner (St) (Fac)
2024 Latest Caselaw 20840 Mad

Citation : 2024 Latest Caselaw 20840 Mad
Judgement Date : 19 October, 2024

Madras High Court

M/S.K.R.Estates Builders vs The Assistant Commissioner (St) (Fac) on 19 October, 2024

Author: Mohammed Shaffiq

Bench: Mohammed Shaffiq

                                                                        W.P.(MD)No.20845 of 2024


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED : 19.10.2024

                                                      CORAM

                          THE HONOURABLE MR.JUSTICE MOHAMMED SHAFFIQ

                                       W.P.(MD)No.20845 of 2024
                                                 and
                                  W.M.P.(MD)Nos.17675 and 17676 of 2024


                M/s.K.R.Estates Builders,
                No.333/1, Courtralam Road,
                Tenkasi District,
                Represented by its Sole Proprietor,
                Kalidasan Rajagopalan                                           ... Petitioner

                                                       Vs.

                The Assistant Commissioner (ST) (FAC),
                Tenkasi District,
                Tenkasi.                                                        ... Respondent


                PRAYER: Writ Petition filed under Article 226 of the Constitution of India for
                issuance of Writ of Certiorarified Mandamus, to call for the records pertaining
                to the order dated 14.12.2023 in GSTIN.33ACQPR3056D1ZL/2017-2018
                passed by the respondent, set aside the same and to direct the respondent to redo
                the assessment for the year 2017-2018 by providing an opportunity to the
                petitioner.




               1/6
https://www.mhc.tn.gov.in/judis
                                                                           W.P.(MD)No.20845 of 2024


                                      For Petitioner      : Mr.M.Dinesh Hari Sudarsan

                                      For Respondent     : Mr.R.Suresh Kumar
                                                           Additional Government Pleader

                                                   ORDER

The present Writ Petition is filed challenging the order dated 14.12.2023,

on the premise that the petitioner was found to have allegedly indulged in bill

trading activity that issuance of invoices without involvement of/supply of

goods.

2. It is found in the assessment order that a show cause notice was issued

in Form DRC 01 on 08.08.2023 through GST portal. However, the petitioner

had not chosen to file any objection neither appeared for personal hearing.

Subsequently, three reminders were also sent calling upon the petitioner to

appear for personal hearing which was also not availed of by him.

3. It is submitted by the learned counsel for the petitioner that the

petitioner concern is not indulged in the building construction and it is

registered under GST Act. The petitioner has also paid appropriate taxes and

returns regularly. The petitioner was unaware of the personal hearing dates in

the show cause notice, as it had been uploaded in the GSTIN portal. It was

https://www.mhc.tn.gov.in/judis

further submitted that the petitioner was unable to access the GSTIN portal and

thus unable to file his objection.

4. The limited issue that arises for consideration is that the respondent

while perusing the petitioner's GSTR-3B returns for the year 2017-2018, found

that the petitioner had wrongly claimed the Input Tax Credit in respect of

invoices with regard to which it was found in the impugned order that there was

no involvement / supply of goods. It is submitted by the learned counsel for the

petitioner that if the petitioner is provided with an opportunity, he would be able

to explain the alleged discrepancies.

5. The learned counsel for the petitioner would place reliance upon the

recent judgment of this Court in the case of M/s.K.Balakrishnan, Balu Cables

vs. O/o. the Assistant Commissioner of GST & Central Excise in W.P.

(MD)No.11924 of 2024 dated 10.06.2024.

6. It was submitted by the learned counsel for the petitioner that with the

introduction of GST, there were several technical glitches in the portal and the

assessees were also taking time to adapt to the e-mechanism and it was only in

https://www.mhc.tn.gov.in/judis

view of the same that the petitioner was unable to respond to the above notices

and the order of adjudication. It was further submitted that that the petitioner is

ready and willing to pay 25% of the disputed tax and that he may be granted one

final opportunity before the adjudicating authority to put forth their objections

to the proposal, to which the learned Additional Government Pleader appearing

for the respondent does not have any serious objection.

7. In view thereof, the impugned order is set aside and the petitioner shall

deposit 25% of the disputed tax within a period of two (2) weeks from the date

of receipt of a copy of this order. On complying with the above condition, the

impugned order of assessment shall be treated as show cause notice and the

petitioner shall submit its objections within a period of four (4) weeks from the

date of receipt of a copy of this order along with supporting

documents/material. If any such objections are filed, the same shall be

considered by the respondent and orders shall be passed in accordance with law

after affording a reasonable opportunity of hearing to the petitioner. If the above

deposit is not paid or the objections are not filed within the stipulated period,

i.e., two weeks and four weeks respectively, from the date of receipt of a copy

of this order, the impugned order of assessment shall stand revived.

https://www.mhc.tn.gov.in/judis

8. Accordingly, the Writ Petition stands disposed of. There shall be no

order as to costs. Consequently, connected miscellaneous petitions are closed.

19.10.2024

NCC:yes/no Index:yes/no Internet:yes/no Nsr

To:

The Assistant Commissioner (ST) (FAC), Tenkasi District, Tenkasi.

https://www.mhc.tn.gov.in/judis

MOHAMMED SHAFFIQ, J.

Nsr

19.10.2024

https://www.mhc.tn.gov.in/judis

 
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