Citation : 2025 Latest Caselaw 1088 Mad
Judgement Date : 4 June, 2025
WP No. 18694 of 2025
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 04-06-2025
CORAM
THE HONOURABLE MR JUSTICE KRISHNAN RAMASAMY
WP No. 18694 of 2025
and
W.M.P.No.20923 of 2025
Venkatesan Petitioner
Vs
1. The Commercial Tax Officer,
Villupuram I.
2.The Deputy Commissioner (CT)
Villupuram. Respondents
PRAYER: Writ Petition filed under Article 226 of the Constitution of India,
praying to issue Writ of Certiorarified Mandamus, calling for the records
relating to the impugned Order for Cancellation of Registration vide Form GST
REG -19 bearing Ref. No:ZA330124053705V dated 11.01.2024 passed by the
1st Respondent and along with consequential proceeding acknowledgement for
submission of appeal in vide FORM GST APL-02 bearing reference No.
ZD330425016299F dated 02.04.2025 issued by the 2nd Respondent and quash
the same, and further direct the Respondents to restore the GST registration of
the Petitioner vide GSTIN- 33ADLPV7872M3ZJ.
For Petitioner : Ms.R.Hemalatha
For Respondents : Mr.V.Prasanth Kiran,
Government Advocate (Tax)
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )
WP No. 18694 of 2025
ORDER
By consent of both sides, this writ petition is taken up for final disposal at
the stage of admission itself.
2. The present Writ Petition is filed challenging the order of the
cancellation of the registration of the petitioner dated 11.01.2024 on the premise
that the statutory returns has not been filed for a continuous period of more than
six months, thereby invoking Section 29(2) of CGST Act and the consequential
proceeding acknowledgement for submission of appeal in vide FORM GST
APL-02 bearing reference No. ZD330425016299F dated 02.04.2025 issued by
the 2nd Respondent and quash the same, and further direct the Respondents to
restore the GST registration of the Petitioner.
3. At the outset, it is submitted by both the learned counsel for the
petitioner as well as the learned Government Advocate for the Respondent that
the issue stands covered by a series of judgments, commencing with the
decision in Tvl.Suguna Cutpiece Center Vs. Appellate Deputy Commissioner
(ST) (GST) and others, wherein, under identical circumstances, this Court has
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )
directed the revocation of registration subject to conditions.
4. This Court has been consistently following the directions issued in
Tvl.Suguna Cutpiece Center's case. The relevant portion of the order is
extracted hereunder:
“229. In the light of the above discussion, these Writ
Petitions are allowed subject to the following conditions:
i. The petitioners are directed to file their returns for the
period prior to the cancellation of registration, if such returns have
not been already filed, together with tax defaulted which has not
been paid prior to cancellation along with interest for such belated
payment of tax and fine and fee fixed for belated filing of returns
for the defaulted period under the provisions of the Act, within a
period of forty five (45) days from the date of receipt of a copy of
this order, if it has not been already paid.
ii. It is made clear that such payment of Tax, Interest, fine /
fee and etc. shall not be allowed to be made or adjusted from and
out of any Input Tax Credit which may be lying unutilized or
unclaimed in the hands of these petitioners.
iii. If any Input Tax Credit has remained utilized, it shall not
be utilised until it is scrutinized and approved by an appropriate or
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )
a competent officer of the Department.
iv. Only such approved Input Tax Credit shall be allowed for
being utilized thereafter for discharging future tax liability under
the Act and Rule.
v. The petitioners shall also pay GST and file the returns for
the period subsequent to the cancellation of the registration by
declaring the correct value of supplies and payment of GST shall
also be in cash.
vi. If any Input Tax Credit was earned, it shall be allowed to
be utilised only after scrutinising and approving by the
respondents or any other competent authority.
vii.The respondents may also impose such restrictions /
limitation on petitioners as may be warranted to ensure that there
is no undue passing of Input Tax Credit pending such exercise and
to ensure that there is no violation or an attempt to do bill trading
by taking advantage of this order.
viii.On payment of tax, penalty and uploading of returns, the
registration shall stand revived forthwith.
ix. The respondents shall take suitable steps by instructing
GST Network, New Delhi to make suitable changes in the
architecture of the GST Web portal to allow these petitioners to file
their returns and to pay the tax/penalty/fine.
x. The above exercise shall be carried out by the respondents
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )
within a period of thirty (30) days from the date of receipt of a
copy of this order.
xi. No cost.
xii. Consequently, connected Miscellaneous Petitions are
closed.”
5. In view thereof, the benefit extended by this Court vide its earlier
order in Suguna Cutpiece Centre's case cited supra, may be extended to the
petitioner.
6. Accordingly, this Writ Petition is disposed of on the above terms.
No costs. Consequently, connected miscellaneous petition is closed.
04-06-2025 jd Index:Yes/No Speaking/Non-speaking order Internet:Yes Neutral Citation:Yes/No To
1. The Commercial Tax Officer, Villupuram I.
2.The Deputy Commissioner (CT) Villupuram.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )
KRISHNAN RAMASAMY J.
jd
04-06-2025
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )
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!