Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Presannaraj vs The Superintendent Of Gst And Central ...
2025 Latest Caselaw 489 Mad

Citation : 2025 Latest Caselaw 489 Mad
Judgement Date : 4 June, 2025

Madras High Court

Presannaraj vs The Superintendent Of Gst And Central ... on 4 June, 2025

Author: Krishnan Ramasamy
Bench: Krishnan Ramasamy
                                                                                       WP No. 19759 of 2025




                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 04-06-2025

                                                         CORAM

                        THE HONOURABLE MR JUSTICE KRISHNAN RAMASAMY

                                              WP No. 19759 of 2025
                                                      and
                                         W.M.P.Nos.22186 & 22187 of 2025
                Presannaraj                                                                              Petitioner
                S/o.Ganesan,
                Rep. by its AV INFRA Proprietor,
                1/333M, Kamaraj Nagar,
                Nallampalli,
                A.Jattihalli,
                Dharmapuri District 636 807.

                                                              Vs

                1. The Superintendent of GST and Central excise,
                Dharmapuri Range, No.4/631, B/1,
                Kadalaimandi St., Behind Government Medical College,
                Teachers Colony, Dharmapuri 636 701.

                2.M/s.Megha Engineering and Infrastructures Ltd.,
                Old No. 280A, NEW No.395, Meil House,
                Anna salai, Teynampet,Chennai 600 018.

                                                                               Respondents
                PRAYER: Writ Petition filed under Article 226 of the Constitution of India,
                praying to issue Writ of Certiorarified Mandamus, calling for the records
                pertaining to the order vide Reference Number ZA330325175604M for Suo
                Motto cancellation of the GST Registration No:33HHBPP7912R1ZN of the
                Petitioner and quash the same consequently direct the 1st Respondent to ensure


https://www.mhc.tn.gov.in/judis              ( Uploaded on: 06/06/2025 03:46:06 pm )
                                                                                             WP No. 19759 of 2025



                that the GST amount due to this petitioner by the 2nd Respondent is paid
                accordingly.

                                  For Petitioner          : Mr.A.Murugavel

                                  For Respondents         : Mr.Rajendran Raghavan,
                                                            Senior Standing Counsel,
                                                            For R1

                                                               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 Suo

Motto cancellation of the GST Registration No:33HHBPP7912R1ZN of the

Petitioner 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 consequential direction to the 1st Respondent to ensure that the

GST amount due to this petitioner by the 2nd Respondent is paid accordingly.

3. At the outset, it is submitted by both the learned Counsel for the

petitioner as well as the learned Senior Standing Counsel for the first

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )

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 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 /

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )

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

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.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )

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

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. Asfar as the second portion of the prayer sought for by the petitioner

for a direction to the first respondent to ensure that the GST amount due to this

petitioner by the 2nd respondent is paid. This Court is not inclined to pass any

order in this regard. Accordingly, the second portion of the prayer has been

rejected. In the event, the second respondent failed to remit any GST dues, the

petitioner is liable to pay. It is upto the first respondent to issue separate legal

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )

proceedings for any demand of GST amount, which was collected from the

petitioner already.

7. With the above observations and directions, this Writ Petition is

disposed of. No costs. Consequently, connected Miscellaneous Petitions are

closed.

04-06-2025 jd Index:Yes/No Speaking/Non-speaking order Internet:Yes Neutral Citation:Yes/No

To

1. The Superintendent of GST and Central excise, Dharmapuri Range, No.4/631, B/1, Kadalaimandi St., Behind Government Medical College, Teachers Colony, Dharmapuri 636 701.

2.M/s.Megha Engineering and Infrastructures Ltd., Old No. 280A, NEW No.395, Meil House, Anna salai, Teynampet,Chennai 600 018.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 03:46:06 pm )

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 )

 
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