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

M/S.Orient Color Art Printers Private ... vs The Commissioner Of Gst & Central Excise ...
2025 Latest Caselaw 4936 Mad

Citation : 2025 Latest Caselaw 4936 Mad
Judgement Date : 17 June, 2025

Madras High Court

M/S.Orient Color Art Printers Private ... vs The Commissioner Of Gst & Central Excise ... on 17 June, 2025

Author: Mohammed Shaffiq
Bench: Mohammed Shaffiq
                                                                            W.P.(MD).No.14543 of 2024 etc., batch

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                         RESERVED ON: 12.03.2025

                                         PRONOUNCED ON : 17.06.2025

                                                     CORAM

                           THE HONOURABLE MR.JUSTICE MOHAMMED SHAFFIQ

                                           W.P.(MD).Nos.14543, 5198, 6655,
                                       6953, 6954, 7301, 7610, 19861, 19972,
                           20653, 21039, 21306, 21934, 23476 of 2024 and 24387 of 2022,
                                                        and
                                    W.M.P(MD) Nos.18478 of 2022, 4979, 6196,
                              6482, 6484, 6492, 6494, 6719, 6963, 12783, 12784, 16837,
                                     16838, 16947, 16948, 17511, 17827, 18033,
                                       18584, 18585, 19873 and 19875 of 2024

                W.P.(MD)No.14543 of 2024

                M/s.Orient Color Art Printers Private Limited,
                Represented by its Director N.V.Muralitharan,
                GSTIN 33AABC05469R1ZS,
                New no.414, Old No:169 F,
                Mundaga Nadar Street,
                Sivakasi-626 123.                                                            ... Petitioner

                                                   Vs.
                1.The Commissioner of GST & Central Excise (Appeals),
                  Coimbatore @ Circuit Office, Madurai,
                  4, Lal Bahadur Shastri Marg,
                  C R Buildings, Madurai-2.

                2.The Superintendent of GST and Central Excise,
                  Vilampatti Range,
                  CR Building, 1/749, Pallampatti Road,
                  Thiruthangal, Sivakasi.                                              ... Respondents

                1/44




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                         W.P.(MD).No.14543 of 2024 etc., batch

                W.P.(MD)No.5198 of 2024:

                M/s.Trichy Metals and Alloys,
                Rep. by its Managing Partner S.Sivakumar,
                S.F.No.536/2A, Kariyamanickam Road,
                Thathamangalam, Trichy 621 112.                                     .. Petitioner


                                                           Vs
                1.The Additional Commissioner
                   of GST (Appeal), Coimbatore,
                  Circuit Office at Trichirappalli,
                  No.1, Williams Road, Cantonment,
                  Trichirappalli.

                2.The Superintendent,
                  Central Goods and Services Tax and Central Excise,
                  Trichy-II Division-Musiri Range,
                  No.1 Williams Road, Cantonment, Trichy 620 001.                          .. Respondents

                W.P.(MD)No.6655 of 2024:

                M/s.Meena Agencies,
                GSTIN 33AAPPR9880A2ZB,
                Represented by its Proprietor V.C.Rajendran,
                Plot No.19, Ground Floor, Panchavananm,
                Kuruvikaransalai 3rd Street, Anna Nagar,
                Madurai 625 020.                                                      .. Petitioner


                                                           Vs
                Deputy State Tax Officer-1,
                Office of the Assistant Commissioner (ST),
                Madurai Rural (East) Assessment Circle,
                Madurai.                                                              .. Respondent




                2/44




https://www.mhc.tn.gov.in/judis           ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                         W.P.(MD).No.14543 of 2024 etc., batch

                W.P.(MD)Nos.6953 and 6954 of 2024

                M/s.DRA-SP-VM Joint Venture,
                Represented by its Authorised Signatory,
                Shri V.Manoharan,
                No.6, Raja Dhinagar Palace, East Street,
                Ramanathapuram 623 501.                                      ... Petitioner in both W.P.'s

                                                          Vs.

                1. The Commissioner of Commercial Taxes,
                   Ezhilagam, Chepauk,
                   Chennai 600 005.

                2. The State Tax Officer,
                   Ramanathapuram Assessment Circle,
                   K.T.M. Complex, Salai Street,
                   Ramanathapuram 623 501.                                ... Respondents in both W.P.'s


                W.P.(MD)No.7301 of 2024

                M/s.The Mens Park,
                Represented by its proprietor Mrs.Famitha Sulthana
                GSTIN 33ACKPF9009N1ZD,
                No.70, Puthen Banglow Road,
                East of Tower, Nagercoil.                                           ... Petitioner

                                                          Vs.

                1. The State Tax Officer (FAC),
                   Nagercoil-1, Assessment Circle,
                   Commercial Taxes Buildings,
                   Nagercoil.

                2. The State of Tamil Nadu,
                   Represented by its Secretary,
                   Commercial Taxes Department,
                   Fort St.George, Chennai 600 009.

                3/44




https://www.mhc.tn.gov.in/judis           ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                         W.P.(MD).No.14543 of 2024 etc., batch



                3. Union of India,
                   Secretary to the Government of India,
                   Miniostry of Finance (MOF),
                   Raj Path Marg, 'E' Block,
                   Central Secretariat, New Delhi 110011.                                     ... Respondents


                W.P.(MD)No.7610 of 2024
                M/s.C.G.Engineering Constructions,
                GSTIN 33AECPY8766R1ZC,
                Represented by its Proprietor D.Yesunesan,
                No.8/90-C, Kuruthencode, Kalkulam,
                Kanyakumari District – 629 805.                                     ... Petitioner

                                                          Vs.
                The State Tax Officer,
                Thuckalay-2, Assessment Circle,
                Nagercoil.                                                          ... Respondent


                W.P.(MD)No.19861 of 2024

                Mrs.Anand Padmavathy,
                Proprietrix, M/s.C S Agency,
                27, Rajaraja Cholan Nagar,
                Srinivasapuram, Thanjavur-613 009.                           ... Petitioner

                                                          Vs.
                The State Tax Officer-I,
                Commercial Tax Officer,
                Thanjavur-I, Assessment Circle,
                Thanjavur.                                                   ... Respondent




                4/44




https://www.mhc.tn.gov.in/judis           ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                        W.P.(MD).No.14543 of 2024 etc., batch



                W.P.(MD)No.19972 of 2024

                Mr.Antonysamy,
                Proprietor,
                A.M.Hardwares, 1-251A Main Road,
                Serndamangalam,
                Tenkasi District,
                Tirunelveli, Tamil Nadu-627 857.                                   ... Petitioner

                                                         Vs.
                The Deputy State Tax Officer-2,
                Sengottai Assessment Circle,
                Sengottai, Tamil Nadu.                                             ... Respondent


                W.P.(MD)No.20653 of 2024:

                M/s.KOG-KTV Food Products (India) Pvt. Ltd.,
                Represented by its Managing Director,
                Mr.K.T.V.Narayanan,
                No.C-85, C-68, C-88, 2nd Main Road,
                SIPCOT Industrial Complex, Madathur Road,
                Tuticorin-628 002.                                                 ... Petitioner

                                                         Vs.

                1.The Additional Commissioner (Appeals),
                  GST & Central Excise Commissionerate,
                  No.4, Lal Bahadur Shastri Road,
                  Revenue Building, B.B.Kulam,
                  Madurai-625 002.

                2.The Assistant Commissioner of CGST
                   & Central Excise,
                  Office of the Deputy Commissioner of CGST
                   & Central Excise, Tuticorin Division,
                  C-50, SIPCOT Industrial Complex,
                  Tuticorin-628 002.                                               ... Respondents

                5/44




https://www.mhc.tn.gov.in/judis          ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                          W.P.(MD).No.14543 of 2024 etc., batch

                W.P.(MD)No.21039 of 2024:

                M/s.Sri Saravana and Co.,
                Represented by its Proprietor Murugan,
                GSTIN 33ABMFS0175M1ZU,
                No.1/233a, Sempatti-Oddanchatram Road,
                Neelamalakottai, Dindigul-624 619.                                   ... Petitioner

                                                           Vs.
                The Deputy State Tax Officer,
                Office of the State Tax Officer,
                Nilakkottai Assessment Circle,
                Commercial Taxes Building,
                Nilakkottai.                                                         ... Respondent

                W.P.(MD)No.21306 of 2024

                Tvl.Meenakshi Store,
                Rep. By proprietor S.Srinivasan,
                No.22, Customs Lane,
                Beach Road, Tuticorin,
                Thoothukudi 628 001.                                                 ... Petitioner

                                                           Vs.
                1. The Deputy Commissioner (ST),
                   GST Appeal, Commercial Tax Building,
                   K.K.Nagar, Madurai.

                2. The State Tax Officer,
                   Tuticorin-II Assessment Circle,
                   Thoothukudi.                                                      ... Respondents


                W.P.(MD)No.21934 of 2024

                Tvl.Masilaa Enterprises,
                Rep. By its Proprietor R.Masilabalan,
                No.B1/55/4, Unjampatti,
                Annanji, Theni-625 531.                                              ... Petitioner

                6/44




https://www.mhc.tn.gov.in/judis            ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                        W.P.(MD).No.14543 of 2024 etc., batch



                                                         Vs.

                The Assistant Commissioner (ST),
                Theni-I, Theni.                                                    ... Respondent

                W.P.(MD)No.23476 of 2024

                Mr.Anbarasan,
                Proprietor,
                Tvl. A.R.Designer Tiles,
                10/936-1, Avudaikan Nagar,
                Kurumbalaperi, Tirunelveli,
                Tamil Nadu 627 806.                                                ... Petitioner

                                                         Vs.
                The Deputy State Tax Officer-1,
                (also known as Deputy Commercial Tax Officer),
                Office of the Assistant Commissioner (ST),
                Tenkasi Near Yaanaipalam,
                Tenkasi 627 811.                                                   ... Respondent


                W.P.(MD)No.24387 of 2022

                M/s.Trichy Metals and Alloys,
                Rep. By its Managing Partner S.Sivakumar,
                S.F.No.536/2A, Kariyamanickam Road,
                Thathamangalam, Trichy-621 112.                                    ... Petitioner

                                                         Vs.
                The Assistant Commissioner,
                Central Goods and Service Tax and Central Excise,
                Trichy-II Division,
                No.1, Williams Road,
                Cantonment, Trichy-620 001.                                        ... Respondent




                7/44




https://www.mhc.tn.gov.in/judis          ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                           W.P.(MD).No.14543 of 2024 etc., batch




                PRAYER in W.P.(MD)No.14543 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of Certiorari calling
                for the records on the file of the 1st Respondent in order in Appeal No.MDU-
                CGST-ADC-APP-32/2023 dated 31.07.2023 confirming the order dated
                25.04.2022        passed   by       the       2nd       Respondent         in     DIN      No.
                20220459X0000000BDC4             order         in      original       no.01/Sup/CGST/VPT
                Range/2022 for the assessment period from July 2017 to March 2020 and
                quash the both as cryptic, illegal, arbitrary, wholly without jurisdiction.


                PRAYER IN W.P.(MD)No.5198 of 2024:                       Writ petition filed under Article
                226 of the Constitution of India praying for issuance of a writ of certiorari, to
                call for the records on the file of 2nd respondent vide order in original 30/2022
                dated 17.06.2022 and Appeal order passed by the 1st respondent vide A.No.
                67/2022 GST(ADC)-TRY DIN No:20231159KV000000FB08 30.11.2023 and
                quash the same.


                PRAYER IN W.P.(MD)No.6655 of 2024:                       Writ petition filed under Article
                226 of the Constitution of India praying for issuance of a writ of certiorarified
                mandamus, to call for the records on the file of the respondent in GSTIN:
                33AAPPR9880A2ZB/2020-21 dated 16.10.2023 and to quash the same as
                illegal, arbitrary, wholly without jurisdiction and in violation of Rule 36(4) of
                TNGST Rules, 2017 and direct the respondent to issue notice to the petitioner
                then pass an assessment order afresh after affording an sufficient opportunity.


                PRAYER in W.P.(MD)No.6953 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of certiorari, to call
                for the records relating to the impugned assessment order No.

                8/44




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                                   W.P.(MD).No.14543 of 2024 etc., batch

                33AADAD7585P1Z4/2018-19 in Form GST DRC-7 dated 09.11.2023 passed
                by the 2nd respondent and quash the same in respect of Serial No.3 and 6.

                PRAYER in W.P.(MD)No.6954 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of certiorari, to call
                for the records relating to the impugned assessment order No.
                33AADAD7585P1Z4/2019-20 in Form GST DRC-7 dated 09.11.2023 passed
                by the 2nd respondent and quash the same in respect of Serial No.3.


                PRAYER in W.P.(MD)No.7301 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of certiorari, to call
                for      the      records     on    the    file     of     the      1 st      respondent   in   GSTIN:
                33ACKPF9009N1ZD/2017-18 dated 17.10.2023 passed by the 1st respondent
                under Section 73 of TNGST Act 2017 and quash the same.


                PRAYER in W.P.(MD)No.7610 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of Certiorarified
                Mandamus calling for the records on the file of the respondent in GSTIN:
                33AECPY8766R1ZC/2018-19 dated 25.04.2023 and to quash the same as
                illegal, arbitrary, wholly without jurisdiction and direct the respondent to issue
                notice to the petitioner then pass an assessment order after affording an
                sufficient opportunity by following CBIC Circular No.183/15/2022-GST
                (F.No.CBIC-20001/2/2022-GST), dated 27.12.2022 within such time as may
                be directed by this Court.


                PRAYER in W.P.(MD)No.19861 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of Certiorarified
                Mandamus            to      set    aside     the      impugned             18.05.2022      in   GSTIN:
                3BOTPP7894DIZ8/2018-19 summarized under FORM GST DRC-07 dated
                18.05.2022 under reference No.ZD3305220080038 as to set aside by calling


                9/44




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                           W.P.(MD).No.14543 of 2024 etc., batch

                the entire records pursuant to the order under reference No.220202220596064
                dated 18.05.2022 for the period April 2018 to March 2019 summarised under
                FORM GST DRC-07 dated 27.04.2022 under reference No.ZD3305220080038
                as to set aside by calling the entire records on the file of respondent.


                PRAYER in W.P.(MD)No.19972 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of Certiorari calling
                for the records on the file of the Respondent herein in GST No.
                33APPPA9656J1ZH/2018-19 dated 10.04.2024 and quash the same.


                PRAYER in W.P.(MD)No.20653 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of Certiorari calling
                for the records pertaining to the impugned order-in-appeal No.MDU-CGST-
                ADC-APP-66/2024 dated 03.07.2024 passed in A.No.203/2024-GST-ADC-
                MDU and quash the same.


                PRAYER in W.P.(MD)No.21039 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of Certiorarified
                Mandamus calling for the records on the file of the respondent in GSTIN:
                33ABMFS0175M1ZU/2019-20 dated 07.07.2023 for the assessment year
                2019-20 passed by the respondent under Section 73 of TNGST Act 2017 and
                consequential notice of attachment dated 02.08.2024 issued in Form GST
                DRC-16 issued under Section 79 of the TNGST Act 2017 and to quash the
                same as cryptic, barred by limitation, non-speaking, illegal, arbitrary and
                wholly without jurisdiction and direct the respondent to pass assessment order
                afresh after affording opportunity of personal hearing to the petitioner.




                10/44




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                          W.P.(MD).No.14543 of 2024 etc., batch

                PRAYER in W.P.(MD)No.21306 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of certiorarified
                mandamus to call for the records on the file of 1st respondent in statutory
                appeal order vide AP/GST/T/414/2023 dated 30.01.2024 and assessment order
                passed by the 2nd respondent vide GSTIN: 33BDPPS1409G1ZJ/2017-18 dated
                04.10.2023 and quash the same as illegal as devoid of merits.


                PRAYER in W.P.(MD)No.21934 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of Certiorarified
                Mandamus calling for the impugned assessment order on the file of respondent
                vide GSTIN:33ALSPM9865C1ZM/2017-18 dated 13.12.2023 and quash the
                same as illegal and devoid of merits and direct the respondent to redo the
                assessment proceedings for the year 2017-18.


                PRAYER in W.P.(MD)No.23476 of 2024: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of certiorari, to call
                for the records on the files of the respondent herein in GST No.
                33BNXPA5484R1Z2/2019-20 dated 31.08.2024 and quash the same.


                PRAYER in W.P.(MD)No.24387 of 2022: Writ petition filed under Article 226
                of the Constitution of India praying for issuance of a writ of Certiorari calling
                for the records pertaining to the impugned proceedings of the respondent in
                DIN:20220659XN0200121667 dated 30.06.2022 and quash the same as illegal
                and devoid of merits.




                11/44




https://www.mhc.tn.gov.in/judis            ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                              W.P.(MD).No.14543 of 2024 etc., batch

                          For Petitioners in
                          W.P.(MD)Nos.24387 of 2022,
                          5198, 21934, 21306 of 2024           : Mr.Raja Karthikeyan


                          W.P.(MD)Nos.6655, 7610,              : Mr.N.Sudalaimuthu
                          14543, 7301 of 2024


                          W.P.(MD)No.19861 of                  : Mr.R.Sriram
                          2024
                          W.P.(MD)No.20653 of 2024             : Mr.Hari Radhakrishnan


                          W.P.(MD)No.19972,
                          23476 of 2024                        : Ms.S.Esai Rani


                          W.P.(MD)No.21039 of 2024             : Mr.S.Karunakar


                          W.P.(MD)No.6953 and
                          6954 of 2024                         : Mr.S.Jai Kumar


                For Respondents:
                          W.P.(MD)Nos.5198, 14543              : Mr.N.Dilipkumar
                          of 2024                                Senior Standing Counsel


                          W.P.(MD)No.6655, 7610,              : Mr.R.Suresh Kumar
                          19972, 21306, 21039 of 2024 Additional Govt. Pleader


                          W.P.(MD)Nos.21934, 19861 : Mr.J.K.Jayaselan
                          6953, 6954, 23476 of 2024              Government Advocate
                          W.P.(MD)No.20653 of 2024             : Mr.R.Gowrishankar
                12/44




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                             W.P.(MD).No.14543 of 2024 etc., batch

                                                                Senior Standing Counsel
                          W.P.(MD)No.7301 of 2024             : Mr.R.Suresh Kumar
                                                               Government Advocate for R1 and R2


                                                               Mr.R.Senthil Kumar
                                                               Central Government Standing
                                                               Counsel for R3
                          W.P.(MD) No.24387 of 2022 : M/s.S.Ragaventhree
                                                              Junior Standing Counsel


                                                     COMMON ORDER

The common question that arises in this batch of writ petitions is as to

whether a demand for reversal of input tax credit could be sustained only on

account of mismatch between Form GSTR 2A and Form GSTR-3B of a

taxpayer. It is pertinent to note here that the petitioners have neither questioned

nor addressed any arguments on the validity of Section 16(2)(c) or Section

16(2)(aa) (for the period post 01.01.2022), or the relevant Rules pertaining to

available of input tax credit in these writ petitions. Consequently, the scope of

judicial review that is available to this Court while examining the aforesaid

question is limited. At the outset it may be relevant to state that inasmuch as

the provisions of the CGST and SGST Act are identical the issue raised in this

batch of writ petitions are dealt with considering the provisions under the

CGST Act and the same would govern orders made invoking the SGST Act.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

2. For the purpose of disposing of the present batch of writ petitions, the

facts in W.P(MD)No.5198 of 2024, shall be dealt with:

a) Petitioner is engaged in manufacture of Lead and Alloys falling under

HSN-78011000. During audit, for the period, July 2017 to March 2018, two

defects were noticed, which inter alia included mismatch between FORM

GSTR 2A and FORM GSTR 3B to the tune of Rs.8,09,334/-.

b) In view of the above mismatch/discrepancy between GSTR 2A and

GSTR 3B, a show cause notice dated 17.02.2021, was issued by the

revenue/department proposing to reverse input tax credit to the extent of

mismatch between GSTR 2A and GSTR 3B.

c) After following procedure contemplated under the GST Act, the order

of adjudication in OIO No.01/2022 dated 17.06.2022 was passed, confirming

the proposal to reverse the input tax credit, in view of mismatch between

GSTR 2A and GSTR 3B. Aggrieved by the above order reversing the input tax

credit in view of mismatch between GSTR 2A and GSTR 3B, an appeal was

preferred before the Additional Commissioner (Appeals), Coimbatore. Before

the appellate authority, petitioner furnished Chartered Accountant Certificates

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

as provided in Circular No.183/15/2022-GST dated 27.12.2022 for Rs.

1,64,722/- of total mismatch between GSTR 2A and GSTR 3B of Rs.

8,09,334/-. Pursuant thereto, appellate authority, modified the order and

allowed petitioner's availment of input tax credit to the extent of Rs.1,64,722/-

with regard to which Chartered Accountant Certificates were furnished by the

petitioner as contemplated in the above circulars.

d) The order in original was confirmed in respect of the remaining input

tax credit to the extent of Rs.6,44,612/-. It is against this order of appellate

authority, the present writ petition is filed.

3. Though a further appeal is available before the Tribunal, however the

Tribunal is not functional, the present writ petition, challenging the order of the

appellate authority is entertained.

4. Against the above background, the common question that arises for

consideration in this batch of Writ petitions is as to the legality/correctness of

orders of assessments/adjudications disallowing/reversing input tax credit on

the ground of mismatch between GSTR 2A and GSTR 3B.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

5. Case of the Petitioner:

i) Section 16(1) of the Central Goods and Services Tax Act, 2017

(hereinafter referred to as "the Act"), states that a registered person will be

entitled to take credit of input tax charged on any supply of goods or services

or both to him which are used or intended to be used in the course or

furtherance of his business.

ii) Section 16(2) of the Act contains a ‘non-obstante clause’ and provides

that a recipient of supply would be entitled to ITC only on satisfaction of the

conditions enumerated in the said sub-section.

iii) Section 16(2)(c) read with the first part of Section 16(2) of the Act

would provide that notwithstanding anything contained in Section 16, no

registered person shall be entitled to credit of any input tax in respect of any

supply of goods or services unless, tax charged in respect of such supply has

been actually paid to Government, either in cash or through utilization of input

tax credit admissible in respect of the said supply. However, this clause is made

subject to Section 41 of the CGST/SGST Act. Clause (c) to subsection (2) to

Section 16 of the CGST/SGST Act is the only clause which is made subject to

Section 41 of CGST/SGST Act.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

iv) Section 41 of the Act grants provisional credit (as it was prior to

01.10.2022) to recipients of supplies based on self-assessment. This

provisional credit can be used by the recipient to discharge output tax liability.

It is well settled that the expression 'subject to', conveys the idea of a provision

yielding place to another provision or other provisions to which it is made

subject. [Chandavarkar Sita Ratna Rao v. Ashalata S. Guram (1986) 4 SCC

447.]

v) That Section 16(2)(c) yields to Section 41 of the Act to enable

recipients to avail provisional credit even though the supplier is yet to pay tax

to the Government in respect of the supply made. The reason for this legislative

scheme being that law envisages the condition under Section 16(2)(c) would be

fulfilled only through a specific system-based matching mechanism prescribed

under Section 42 of the Act read with Rules 69 to 72 of the Central Goods and

Service Tax Rules (hereinafter referred to as "CGST Rules").

vi) That the GST law originally envisaged that the mandate laid down in

Section 16(2)(c) of the Act would be fulfilled only through matching

mechanism provided for in Section 42 read with Rules 69 to 72 of the CGST

Rules. Section 42 of the Act was omitted with effect from 1st October, 2022

vide Finance Act, 2022.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

vii) That the parent act itself envisaged a system-based matching

mechanism of granting and denying ITC when a supplier fails to remit tax to

the Government. The legislature in its wisdom provided only for the aforesaid

mechanism to ensure seamless flow of ITC. In this regard, reference was made

to Report of the Comptroller and Auditor General of India for the year ended

March, 2018.

viii) Till date, system-based matching mechanism envisaged originally

when GST was introduced has not been implemented and in fact, Government

has decided to no longer pursue this effort. Appropriate amendments have also

been made in this regard.

ix) Taxpayers are filing summary return in Form GSTR-3B through

which tax is paid and ITC is availed. There is no methodology/mechanism

available to verify whether the supplier has in fact paid tax in respect of the

supplies made.

x) It is for this reason, the GST Council in their discussions also

acknowledged that the intention is not to restrict the flow of ITC due to non-

payment of the GST on the output supplies made by the supplier. In fact, it was

also recognised that recoveries could be made from the suppliers first and from

the buyers only in exceptional circumstances such as missing suppliers/closure

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

of business etc. Reliance was placed on Minutes of the 27th GST Council

Meeting held on 04th May, 2018.

xi) In the absence of above matching mechanism, Section 16(2)(c)

continued to yield to Section 41 of the Act. The credit provisionally granted to

the recipients remained intact in their hands. Such credit could be utilised by

the recipients for payment of output tax liabilities as provided for in Section

41(2) of the Act. The law does not contemplate a mechanism through which a

recipient can finalise such provisional credit on his own.

xii) To fulfil the requirement of Section 16(2)(c) of the Act, the Revenue

was vested with the onus to effectuate the system-based mechanism of

matching. For determining whether the requirement of Section 16(2)(c) of the

Act has been fulfilled, GST law does not provide for or recognise any other

alternate route (i.e., other than the system-based matching mechanism).

xiii) Accordingly,it is submitted that the provisional credits availed by

recipients in the absence of the system-based matching mechanism are duly

eligible in terms of Section 16 read with Section 41 of the Act.

6. Case of respondent:

a) GST is a destination-based tax. Input Tax Credit is a basic/ core

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

concept of GST.

b) ITC is a concession and cannot be claimed as a matter of right. A

registered person is eligible to ITC subject to complying/fulfilling conditions

and restrictions imposed under the Act.

c) Section 16(1) of the Act deals with entitlement to take input tax credit

and provides as under:

i) Every registered person shall be entitled to take credit of input tax

charged on any goods or services or both to him.

ii) Taxable person should use or intend to use the said goods or services

or both in the course of furtherance of his business.

iii) Credit must be reflected in the statement of inward supplies of such

taxable person in Form GSTR-2A.

iv) ITC is subject to such conditions and restrictions, that may be

prescribed.

v) ITC can be availed only in the manner specified in Section 49 of the

Act.

d) Section 16(2) of the Act deals with the conditions for taking ITC.

i) Taxable person should have received the goods or services or both.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

ii) Taxable person should have furnished the return under Section 39 of

the Act.

iii) The tax charged in respect of such supply should have been actually

paid to the government either in cash or through utilization of admissible input

tax credit subject to the provisions of Section 41 of the Act.

iv) Taxable person should have a tax invoice or debit note issued by a

supplier registered under the Act or such other tax-paying documents that are

prescribed.

e) To mitigate the difficulty faced by the petitioner/assessee on their

Input Tax Claim, which was being rejected in view of mismatch between

GSTR 2A and GSTR 3B, two circulars were issued viz., No.183/15/2022 GST

dated 27.12.2022 and Circular No.193/5/2023 GST dated 17.07.2023.

7. Two questions arise for consideration viz.,

a) Whether the non-operationalization of returns, in Form GSTR 2,

GSTR 1A and GSTR 3 has any effect of the validity of the proceedings

denying the petitioner's claim of Input Tax Credit on the ground of mismatch

between GSTR 3B and GSTR 2A ?

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

b) What is the mechanism for resolving issues relating to denial of Input

Tax Credit in case of discrepancy between GSTR 2A and GSTR 3B ?

8. Both the issues need not detain this Court for long, as the first

question I would think stands answered/resolved by the Supreme Court in the

case of Union of India v. Bharti Airtel Ltd. reported in (2022) 4 SCC 328.

The second issue also appears to have been addressed by CBIC by issuance of

Circular No. 183/15/2022-GST and Circular No. 193/05/2023-GST.

9. Before proceeding further it would be necessary to examine Section

16 of the Act in particular sub-section (2) to Section 16 of the Act which reads

as under:

“(2) Notwithstanding anything contained in this section, no registered person shall be entitled to the credit of any input tax in respect of any supply of goods or services or both to him unless,-

(a) he is in possession of a tax invoice or debit note issued by a supplier registered under this Act, or such other tax paying documents as may be prescribed;

(aa) the details of the invoice or debit note referred to in clause (a) has been furnished by the supplier in the statement of outward supplies and such details have been communicated to the recipient of such invoice or debit note in the manner specified under section 37;

(b) he has received the goods or services or both.

Explanation.- For the purposes of this clause, it shall be deemed that the registered person has received the goods or, as the case may be, services-

(i) where the goods are delivered by the supplier to a recipient or any

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

other person on the direction of such registered person, whether acting as an agent or otherwise, before or during movement of goods, either by way of transfer of documents of title to goods or otherwise;

(ii) where the services are provided by the supplier to any person on the direction of and on account of such registered person; (ba) the details of input tax credit in respect of the said supply communicated to such registered person under section 38 has not been restricted;

(c) subject to the provisions of section 41, the tax charged in respect of such supply has been actually paid to the Government, either in cash or through utilisation of input tax credit admissible in respect of the said supply; and

(d) he has furnished the return under section 39:

Provided that where the goods against an invoice are received in lots or instalments, the registered person shall be entitled to take credit upon receipt of the last lot or instalment:

Provided further that where a recipient fails to pay to the supplier of goods or services or both, other than the supplies on which tax is payable on reverse charge basis, the amount towards the value of supply along with tax payable thereon within a period of one hundred and eighty days from the date of issue of invoice by the supplier, an amount equal to the input tax credit availed by the recipient shall be paid by him along with interest payable under section 50, in such manner as may be prescribed:

Provided also that the recipient shall be entitled to avail of the credit of input tax on payment made by him 10[to the supplier] of the amount towards the value of supply of goods or services or both along with tax payable thereon.”

10. From a reading of the above provision, it would be clear that the

following conditions must be complied with by a claimant/recipient to be

entitled to avail Input Tax Credit viz., (prior to 01.01.2022)

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

a) The registered person ought to be in possession of a tax invoice or

debit note from a supplier who is registered under the GST Act to claim ITC or

or such other tax paying documents

b) Registered person must have received the goods and/or services in

question.

c) The recipient must have furnished his returns under Section 39 of the

Act.

11. Section 16 of CGST Act was amended by insertion of Clause (aa) to

Section 16(2) of the Act and the relevant portion reads as under:-

“.......Amendment inserted by Finance Act 2021 w.e.f. 1-1-2022 vide Noti.No.39/2021-Central Tax, dt.21-12-2021.

(aa) the details of the invoice or debit note referred to in clause (a) has been furnished by the supplier in the statement of outward supplies and such details have been communicated to the recipient of such invoice or debit note in the manner specified under section 37;

........Amendment inserted by Finance Act 2022 (6 of 2022), w.e.f. 1-10-2022 vide SO 4569 (E), dt.28-9-2022.

(ba) the details of input tax credit in respect of the said supply communicated to such registered person under section 38 has not been restricted;

(c) subject to the provisions of section 41, the tax charged in respect of such supply has been actually paid to the Government, either in cash or through utilisation of input tax credit admissible in respect of the said supply;

............”

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

12.The present batch of Writ Petitions are concerned with assessment

years prior to 2021.

13.The thrust of the Petitioner's argument is that the Act had originally

contemplated that in a Business to Business (B2B) transaction, a supplier (of

goods/services) and a recipient (of goods/services) would interact with each

other through a common electronic portal. The statutory framework ought to

provide for payment of tax and furnishing of returns including availing/taking

and utilisation of credit. Sections 37, 38 read with Section 42 of the Act and

Rules 59 and 60 of the CGST Rules, as it originally stood, set out features to be

provided in the common portal. It provided/contemplated auto-population of

records of supplier and recipient and to facilitate interaction of GSTN through

Forms GSTR-1, 1A, 2, 2A and 3 and generation and filing of periodical

returns. It contemplated an automatic matching, reversal and claim of ITC.

14. Return in Form GSTR-3B was introduced as a stopgap arrangement.

Form GSTR-3B is a summary return and does not contain invoice-wise details.

Recipient had no access to the vendor's returns and no facility to verify the

correctness of the ITC taken based on whether the supplier had actually paid

the taxes to the Government.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

15. Assessees were given to understand right from 2015 that the system

of return filing will be automated under GST. The entire industry and trade

accordingly contemplated system changes based on these declarations i.e.

return filing and taking/utilizing credit to be on the basis of auto-populated

returns. It may be relevant to note that a few days before implementation of

GST, even though Sections 37, 38, 39, 42 and 43 were notified and were

brought into force, but in view of technical difficulties faced in making GSTR

2 and GSTR 3 operational, returns in Form GSTR 3B was introduced in view

of Form GSTR 3 and was intended to be a stopgap/temporary arrangement vide

Notification No.10 of 2017-Central Tax dated 28.06.2017. In October 2019,

by amending Rule 61(5) retrospectively Form GSTR-3B was regularized as

specified return under Section 39 of the Act. The Automated system of returns

and reconciliation contemplated under Sections 37 to 39 was formally done

away with.

16. Against this background, question that arises for consideration is

whether non operability of relevant statutory form in Form GSTR 2 and 3

would have any bearing on the claim of ITC under the GST Act. The above

question need not detain us for long inasmuch as the Apex Court in the case of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

Union of India vs. Bharti Airtel Ltd., (2022) 4 SCC 328, had rejected similar

contentions and held as under:

“46. Reverting to the analysis of the issues and contentions done by the High Court, it is primarily focused on the grievance of the writ petitioner that due to non-operability of Form GSTR-2A at the relevant time (July to September 2017), it had been denied of access to the information about its electronic credit ledger account and consequently, availing of ITC for the relevant period and instead to discharge the OTL by paying cash to its vendors. Thus, it has resulted in payment of double tax and unfair advantage to the tax authorities because of their failure to operationalise the statutory forms enabling auto-populating statement of inward supplies of the recipient and outward supplies including facility of matching and correcting the discrepancies electronically.

47. The High Court, however, did not enquire into the cardinal question as to whether the writ petitioner was required to be fully or wholly dependent on the auto generated information in the electronic common platform for discharging its obligation to pay OTL for the relevant period between July and September 2017. The answer is — an emphatic No. In that, the writ petitioner being a registered person, was under a legal obligation to maintain books of accounts and records as per the provisions of the 2017 Act and Chapter VII of the 2017 Rules regarding the transactions in respect of which the OTL would occur. Even in the past (till recently up to the 2017 Act came into force), during the pre-GST regime, the writ petitioner (being registered person/assessee) had been maintaining such books of accounts and records and submitting returns on its own. No such auto-populated electronic data was in vogue. It is the same pattern which had to be followed by the registered person in the post-GST regime.

48. As per the scheme of the 2017 Act, it is noticed that registered person is obliged to do self-assessment of ITC, reckon its eligibility to ITC and of OTL including the balance amount lying in cash or credit ledger primarily on the basis of his office record and books of accounts required to be statutorily preserved and updated from time to time. That he could do even without the common electronic portal as was being done in the past till recently pre-GST regime. As regards liability to pay OTL, that is on the basis of the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

transactions effected during the relevant period giving rise to taxable event. The supply of goods and services becomes taxable in respect of which the registered person is obliged to maintain agreement, invoices/challans and books of accounts, which can be maintained manually/electronically. The common portal is only a facilitator to feed or retrieve such information and need not be the primary source for doing self-assessment. The primary source is in the form of agreements, invoices/challans, receipts of the goods and services and books of accounts which are maintained by the assessee manually/electronically. These are not within the control of the tax authorities. This was the arrangement even in the pre-GST regime whilst discharging the obligation under the concerned legislation(s).

The position is no different in the post-GST regime, both in the matter of doing self-assessment and regarding dealing with eligibility to ITC and OTL. Indeed, that self-assessment and declarations would be any way subject to verification by the tax authorities. The role of tax authorities would come at the time of verification of the declarations and returns submitted/filed by the registered person.

49. Section 16 of the 2017 Act deals with eligibility of the registered person to take credit of input tax charged on any supply of goods or services or both to him which are used or intended to be used in the course or furtherance of his business. The input tax credit is additionally recorded in the electronic credit ledger of such person under the Act. The “electronic credit ledger” is defined in Section 2(46) and is referred to in Section 49(2) of the 2017 Act, which provides for the manner in which ITC may be availed. Section 41(1) envisages that every registered person shall be entitled to take credit of eligible input tax, as self-assessed, in his return and such amount shall be credited on a provisional basis to his electronic credit ledger.

50. As aforesaid, every assessee is under obligation to self- assess the eligible ITC under Sections 16(1) and 16(2) and “credit the same in the electronic credit ledger” defined in Section 2(46) read with Section 49(2) of the 2017 Act. Only thereafter, Section 59 steps in, whereunder the registered person is obliged to self-assess the taxes payable under the Act and furnish a return for each tax period as specified under Section 39 of the Act. To put it differently, for submitting return under Section 59, it is the registered person who has to undertake necessary measures including of maintaining

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

books of accounts for the relevant period either manually or electronically. On the basis of such primary material, self- assessment can be and ought to be done by the assessee about the eligibility and availing of ITC and of OTL, which is reflected in the periodical return to be filed under Section 59 of the Act.

51. Section 59 does make reference to Section 39, which deals with furnishing of returns, but the fact remains that for furnishing of returns, preparatory work has to be done by the assessee himself and is not fully or wholly dependent on the common electronic portal for that purpose. Just couple of weeks before the relevant period between July and September 2017, the writ petitioner/Respondent 1 had been doing that exercise which it was expected to continue even under the post-GST scheme. The factum of non-operability of Form GSTR-2A, therefore, is flimsy plea taken by the writ petitioner/Respondent 1. Indeed, if the stated form was operational, the same would have come handy to the writ petitioner for doing self-assessment regarding eligibility of ITC and availing thereof. But it is a feeble excuse given by the writ petitioner/Respondent 1 to assail the condition specified in the impugned Circular dated 29-12-2017 regarding the rectification of the return submitted manually in Form GSTR-3B for the relevant period (July to September 2017).

.....

54. The entire edifice of the grievance of the writ petitioner (Respondent 1) was founded on non-operability of Form GSTR-2A during the relevant period, which plea having been rejected as untenable and flimsy, it must follow that the writ petitioner/Respondent 1 with full knowledge and information derived from its books of accounts and records, had done self-assessment and assessed the OTL for the relevant period and chose to discharge the same by paying cash. Having so opted, it is not open to the respondent to now resile from the legal option already exercised. It is for that reason, the respondent has advisedly propounded a theory that in absence of (electronic-auto populated record) mechanism made available as per Sections 37 and 38, return filed in Form GSTR-3B is not ascribable to Section 39(9) of the 2017 Act read with Rule 61(5) of the 2017 Rules. This is yet another untenable plea taken by Respondent 1. For, the appellant having realised that the mechanism specified in Sections 37 and 38 of the 2017 Act cannot be

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

put in place due to non-operability of the forms governing such mechanism, had to amend the rules to make a stopgap arrangement until the entire mechanism became operational. The appellant not only amended the statutory rule but also provided for filing of return manually in Form GSTR-3B electronically through the common portal with effect from July 2017. This is manifest from the circulars/notifications issued from time to time including the timeline for submitting the returns.

55. It is futile to urge that Section 39(9) has no application to the fact situation of the present case. In that, allowing filing of return in Form-GSTR-3B albeit a stopgap arrangement, is ascribable to Section 39 of the 2017 Act read with Rule 61 of the 2017 Rules. Indeed, it is not comparable to the mechanism specified for electronically generated Form GSTR-3 referable to Rule 61. Nevertheless, Form GSTR-3B is prescribed as a “return” to be furnished by the registered person and by the subsequent amendment of Rule 61(5) brought into force with effect from 1-1-2017, it has been clarified that such person need not furnish return in Form GSTR-3 later on. Notably, the validity of that amendment including that of Notification dated 9-10-2019 bearing No. 49/2019, is not put in issue before us.

56. No doubt, in the initial stages, it was notified that Form GSTR-3B will be in lieu of Form GSTR-3 but that was soon corrected by deletion of that expression. At the same time, as the mechanism for furnishing return in terms of Sections 37 and 38 was not operationalised during the relevant period (July to September 2017) and became operational only later, the efficacy of Form GSTR-3B being a stopgap arrangement for furnishing of return, as was required under Section 39 read with Rule 61, would not stand whittled down in any manner. It would still be considered as a return for all purposes though filled manually electronically. .....

66. We need not multiply the authorities referred to in the judgments concerned, and cited before us, as in our opinion, these decisions have not dealt with the cardinal aspect of statutory obligation fastened upon the registered person to maintain books of accounts and record within the meaning of Chapter VII of the 2017 Rules, which are primary documents and source material on the basis of which self-assessment is done by the registered person

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

including about his eligibility and entitlement to get ITC and of OTL. Form GSTR-2A is only a facilitator for taking an informed decision while doing such self-assessment. Non-performance or non- operability of Form GSTR-2A or for that matter, other forms, will be of no avail because the dispensation stipulated at the relevant time obliged the registered person to submit returns on the basis of such self-assessment in Form GSTR-3B manually on electronic platform. The provision contained in Section 39(9) of the 2017 Act and Rule 61 of the Rules framed thereunder, as applicable at the relevant time, apply with full vigour to the returns filed by the registered person in Form GSTR-3B.

67. Significantly, the registered person is not denied of the opportunity to rectify omission or incorrect particulars, which he could do in the return to be furnished for the month or quarter in which such omission or incorrect particulars are noticed. Thus, it is not a case of denial of availment of ITC as such. If at all, it is only a postponement of availment of ITC. The ITC amount remains intact in the electronic credit ledger, which can be availed in the subsequent returns including the next financial year. It is a different matter that despite the availability of funds in the electronic credit ledger, the registered person opts to discharge OTL by paying cash. That is a matter of option exercised by the registered person on which the tax authorities have no control, whatsoever, nor they have any role to play in that regard. Further, there is no express provision permitting swapping of entries effected in the electronic cash ledger vis-à-vis the electronic credit ledger or vice versa.

..........”

17. It may also be relevant to refer to the Division Bench judgment of

this Court dated 09.05.2025 in W.P.No.5978 and 5983 of 2020, wherein while

considering the restrictions under Section 36(4) of the GST Rules it was held

as under:

“104. In any event, as mentioned above, the temporary deprivation of full Input Tax Credit (ITC) has now been resolved with the implementation of Form GSTR 2A vide Notification No. 79 dated

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

15.10.2020.

105. Thus, the issue had also become academic at this distant point of time as the IT system has evolved. It enables the recipient to avail Input Tax Credit (ITC) on the strength of informations reflected in Form GSTR 2A inserted vide Notification No.79 dated 15.10.2020.”

18. In the light of the above judgment of the Supreme Court and the

Division Bench of this Court, I find no merit in the submission of the learned

counsel for petitioner.

19. Now coming to the second issue

“What is the mechanism for resolving issues relating to denial

of Input Tax Credit in view of discrepancy between GSTR 2A

and GSTR 3B”

19.1. This Court finds that pursuant to representation of the trade as well

as tax authorities seeking clarification regarding the manner of dealing with the

discrepancies between Form GSTR 2A and 3B Circular 183/15/2022-GST

came to to be issued to ensure uniformity in the implementation of provisions

of law across field formation and Board in exercise of its power conferred

under Section 168 (1) of the Act clarified as under:

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

CircularNo.183/15/2022-GST

F.No.CBIC-20001/2/2022-GST Government of India Ministry of Finance Department of Revenue Central Board of Indirect Taxes and Customs GST Policy Wing

.....

3. In order to ensure uniformity in the implementation of the provisions of the law across the field formations, the Board, in exercise of its powers conferred under section168(1) of the CGST Act, hereby clarifies as follows:

                   S.No.                    Scenario                                         Clarification
                      a.     Where the supplier has failed to file In such cases, the difference in ITC

FORM GSTR-1for a tax period but claimed by the registered person in his has filed the return in FORM return in FORM GSTR-3B and that GSTR-3B for said tax period, due to available in FORM GSTR-2A may be which the supplies made in the said handled by following the procedure tax period do not get reflected in provided in para 4 below.

FORM GSTR-2A of the recipients.

b. Where the supplier has filed FORM In such cases, the difference in ITC GSTR-1 as well as return in FORM claimed by the registered person in his GSTR-3B for a tax period, but has return in FORM GSTR-3B and that failed to report a particular supply in available in FORM GSTR-2A may be FORM GSTR-1, due to which the handled by following the procedure said supply does not get reflected in provided in para 4 below. FORM GSTR-2A of the recipient.

c. Where supplies were made to a In such cases, the difference in ITC registered person and invoice is claimed by the registered person in his issued as per Rule 46 of CGST Rules return in FORM GSTR-3B and that containing GSTIN of the recipient, available in FORM GSTR-2A may be but supplier has wrongly reported the handled by following the procedure said supply as B2C supply, instead of provided in para 4 below. B2B supply, in his FORM GSTR-1, due to which the said supply does not get reflectedin FORM GSTR-2A of the said registered person.







https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                                        W.P.(MD).No.14543 of 2024 etc., batch

                   S.No.                           Scenario                                        Clarification
                      d.     Where the supplier has filed FORM In such cases, the difference in ITC

GSTR-1 as well as return in FORM claimed by the registered person in his GSTR-3B for a tax period, but he has return in FORM GSTR-3B and that declared the supply with wrong available in FORM GSTR-2A may be GSTIN of the recipient in FORM handled by following the procedure GSTR-1. provided in para 4 below.

In addition, the proper officer of the actual recipient shall intimate the concerned jurisdictional tax authority of the registered person, whose GSTIN has been mentioned wrongly, that ITC on those transactions is required to be disallowed, if claimed by such recipients in their FORM GSTR-3B. However, allowance of ITC to the actual recipient shall not depend on the completion of the action by the tax authority of such registered person, whose GSTIN has been mentioned wrongly, and such action will be pursued as an independent action.

20. While the above circular provided for the manner of dealing with

discrepancies between GSTR-2B and GSTR-3A representations were made

seeking clarification regarding the manner of dealing with such discrepancies

during the period 01.04.2019 to 31.12.2021. This was followed by Circular No.

193/05/2023-GST, wherein the following instructions were issued:

“.............

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

4. In order to ensure uniformity in the implementation of the provisions of the law across the field formations, the Board, in exercise of its powers conferred under section 168(1) of the CGST Act, hereby clarifies as follows:

(i) Since rule 36(4) came into effect from 09.10.2019 only, the guidelines provided by Circular No. 183/15/2022-GST dated 27 th December, 2022 shall be applicable, in toto, for the period from 01.04.2019 to 08.10.2019.

(ii) In respect of period from 09.10.2019 to 31.12.2019, rule 36(4) of CGST Rules permitted availment of Input tax credit by a registered person in respect of invoices or debit notes, the details of which have not been furnished by the suppliers under sub-section (1) of section 37, in FORM GSTR-1 or using IFF to the extent not exceeding 20 per cent. of the eligible credit available in respect of invoices or debit notes, the details of which have been furnished by the suppliers under sub-section (1) of section 37 in FORM GSTR-1 or using IFF. Accordingly, the guidelines provided by Circular No. 183/15/2022-GST dated 27 th December, 2022 shall be applicable for verification of the condition of clause (c) of sub-section (2) of Section 16 of CGST Act for the said period, subject to the condition that availment of Input tax credit by the registered person in respect of invoices or debit notes, the details of which have not been furnished by the suppliers under sub-section (1) of section 37, in FORM GSTR-1 or using IFF shall not exceed 20 per cent. of the eligible credit available in respect of invoices or debit notes the details of which have been furnished by the suppliers under sub-section (1) of section 37 in FORM GSTR-1 or using IFF. This is clarified through an illustration below:

Illustration:

Consider a case where the total amount of ITC available as per FORM GSTR-2A of the registered person was Rs. 3,00,000, whereas, the amount of ITC availed in FORM GSTR-3B by the said registered person during the corresponding tax period was Rs. 5,00,000. However, as per rule 36(4) of CGST Rules as applicable during the said period, the said registered person was not allowed to avail ITC in excess of an amount of Rs 3,00,000*1.2 = Rs.3,60,000.

In the above case, the ITC of Rs 1,40,000 which has been availed in excess of Rs. 3,60,000 shall not be admissible as per rule 36(4) of CGST Rules as applicable during the said period even if the requisite certificate as prescribed in Circular No. 183/15/2022-GST dated 27.12.2022 is submitted by the registered person. Therefore, ITC availed in FORM GSTR-3B in excess of that available in FORM GSTR-2A up to an amount of Rs 60,000 only (i.e. 3,60,000-3,00,000) can be allowed subject to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

production of the requisite certificates as per Circular No. 183/15/2022- GST dated 27.12.2022.

(iii) Similarly, for the period from 01.01.2020 to 31.12.2020, when rule 36(4) of CGST Rules allowed additional credit to the tune of 10% in excess of the that reported by the suppliersin their FORM GSTR-1 or IFF, the guidelines provided by Circular No. 183/15/2022-GST dated 27 th December, 2022 shall be applicable, for verification of the condition of clause (c) of sub-section (2) of Section 16 of CGST Act for the said period, subject to the condition that availment of Input tax credit by the registered person in respect of invoices or debit notes, the details of which have not been furnished by the suppliers under sub-section (1) of section 37, in FORM GSTR-1 or using the IFF shall not exceed 10 per cent. of the eligible credit available in respect of invoices or debit notes the details of which have been furnished by the suppliers under sub-

section (1) of section 37 in FORM GSTR-1 or using the IFF.

(iv) Further, for the period from 01.01.2021 to 31.12.2021, when rule 36(4) of CGST Rules allowed additional credit to the tune of 5% in excess of that reported by the suppliers in their FORM GSTR-1 or IFF, the guidelines provided by Circular No. 183/15/2022-GST dated 27th December, 2022 shall be applicable, for verification of the condition of clause (c) of sub-section (2) of Section 16 of CGST Act for the said period, subject to the condition that availment of Input tax credit by the registered person in respect of invoices or debit notes, the details of which have not been furnished by the suppliers under sub-section (1) of section 37, in FORM GSTR-1 or using the IFF shall not exceed 5 per cent. of the eligible credit available in respect of invoices or debit notes the details of which have been furnished by the suppliers under sub- section (1) of section 37 in FORM GSTR-1 or using the IFF.

5. It is further clarified that consequent to insertion of clause (aa) to sub- section (2) of section 16 of the CGST Act and amendment of rule 36(4) of CGST Rules w.e.f. 01.01.2022, no ITC shall be allowed for the period 01.01.2022 onwards in respect of a supply unless the same is reported by his suppliers in their FORM GSTR-1 or using IFF and is communicated to the said registered person in FORM GSTR-2B.

6. Further, it may be noted that proviso to rule 36(4) of CGST Rules was inserted vide Notification No. 30/2020-CT dated 03.04.2020 to provide that the condition of rule 36(4) shall be applicable cumulatively for the period February to August, 2020 and ITC shall be adjusted on cumulative basis for the said months in the return for the tax period of September 2020. Similarly, second proviso to rule 36(4) of CGST Rules was substituted vide Notification No.27/2021-CT dated 01.06.2021 to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

provide that the condition of rule 36(4) shall be applicable cumulatively for the period April to June, 2021 and ITC shall be adjusted on cumulative basis for the said months in the return for the tax period of June 2021. The same may be taken into consideration while determining the amount of ITC eligibility for the said tax periods.

7. It may also be noted that these guidelines are clarificatory in nature and may be applied as per the actual facts and circumstances of each case and shall not be used in the interpretation of the provisions of law.

8. These instructions will apply only to the ongoing proceedings in scrutiny/ audit/investigation, etc. for the period 01.04.2019 to 31.12.2021 and not to the completed proceedings. However, these instructions will apply in those cases during the period 01.04.2019 to 31.12.2021 where any adjudication or appeal proceedings are still pending.”

21. A reading of the above circulars would show that whenever there is a

discrepancy in the Input Tax Credit claim between GSTR-3B and GSTR-2A

the same ought to be resolved in accordance with the method and manner

provided in Circular no. 183/15/2022-GST and 193/05/2023-GST.

22. With the insertion of clause (aa), (ba) and amendment to clause (c) to

subsection (2) to Section 16 a taxable person would have no right to claim

Input Tax Credit until and unless it complies with clause (aa) to subsection (2)

to Section 16.

23. However, an examination of the Circulars 183 & 193 also reveal that

there are lapses on the part of the Respondent authorities to adhere to the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

procedure prescribed by the Board in exercise of the powers conferred under

Section 168(1) of the Act.

(a) Clause 4.1.1 of the Circular No.183 referred supra provides that in

case where difference between the ITC claimed in Form GSTR-3B and

available in Form GSTR-2A of the registered person in respect of a supplier for

the said financial year exceeds Rs.5 Lakhs, the proper officer shall ask the

registered person to produce a certificate from the Chartered Accountant of the

Supplier as prescribed therein.

(b) Clause 4.1.2 of the Circular provides that where the difference

between the ITC claimed in Form GSTR-3B and that available in Form

GSTR-2A of the registered person in respect of a supplier for the said financial

year is upto 5 lakhs, the proper office shall ask the claimant to produce a

certificate from the concerned supplier as prescribed therein.

(c ) Therefore, the Circular places the onus squarely on the proper officer

in the process of verification of Section 16(2)(C) to first intimate the taxpayer

of the discrepancy between Form GSTR-2A and Form GSTR-3B and then,

more importantly, to ask the registered person to produce certificates under the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

Circulars either from the CA or from the supplier depending on the prescribed

monetary criteria.

(d) It is the proper officer who has been obliged to intimate the assessee

of the process of resolution through production of certificates and to aid the

assessee in such resolution.

(e) The proper officer must expressly intimate the assessee and the

mandate imposed on the proper officer is clear by use of the term “shall ask”.

(f) Since in the impugned assessment proceedings there has not been any

separate and express intimation to the petitioners highlighting the mechanism

of reconciliation through production of certificates and the form/stipulations

which such certificates must satisfy, it amounts to violation of the procedures

as prescribed by the Board and binding on the proper officers. Consequently,

the impugned orders are liable to be set aside on the ground of procedural

arbitrariness.

24. The present Writ Petitions are disposed of setting aside the impugned

orders of assessment/adjudication and granting liberty to the respondent

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

authority to reconsider the claim of input tax credit by the petitioners in

accordance with Circular no. 183/15/2022-GST and 193/05/2023-GST and the

amendments made to Section 16 of the Act after affording the petitioners a

reasonable opportunity of hearing within a period of 4 months from the date of

uploading of web copy without waiting for the receipt of certified copy. No

costs. Consequently, connected miscellaneous petitions are closed.




                                                                                                 17.06.2025

                Index               : Yes/No
                Neutral Citation   : Yes/No
                spp/mka









https://www.mhc.tn.gov.in/judis           ( Uploaded on: 06/08/2025 04:20:31 pm )
                                                                         W.P.(MD).No.14543 of 2024 etc., batch

                To:


1.The Commissioner of GST & Central Excise (Appeals), Coimbatore @ Circuit Office, Madurai, 4, Lal Bahadur Shastri Marg, C R Buildings, Madurai-2.

2.The Superintendent of GST and Central Excise, Vilampatti Range, CR Building, 1/749, Pallampatti Road, Thiruthangal, Sivakasi.

3. The Additional Commissioner of GST (Appeal), Coimbatore, Circuit Office at Trichirappalli, No.1, Williams Road, Cantonment, Trichirappalli.

4.The Superintendent, Central Goods and Services Tax and Central Excise, Trichy-II Division-Musiri Range, No.1 Williams Road, Cantonment, Trichy 620 001.

5. Deputy State Tax Officer-1, Office of the Assistant Commissioner (ST), Madurai Rural (East) Assessment Circle, Madurai.

6. The Commissioner of Commercial Taxes, Ezhilagam, Chepauk, Chennai 600 005.

7. The State Tax Officer, Ramanathapuram Assessment Circle, K.T.M. Complex, Salai Street, Ramanathapuram 623 501.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

8. The State Tax Officer (FAC), Nagercoil-1, Assessment Circle, Commercial Taxes Buildings, Nagercoil.

9. The State of Tamil Nadu, Represented by its Secretary, Commercial Taxes Department, Fort St.George, Chennai 600 009.

10. Union of India, Secretary to the Government of India, Ministry of Finance (MOF), Raj Path Marg, 'E' Block, Central Secretariat, New Delhi 110011.

11.The State Tax Officer, Thuckalay-2, Assessment Circle, Nagercoil.

12. The State Tax Officer-I, Commercial Tax Officer, Thanjavur-I, Assessment Circle, Thanjavur.

13. The Deputy State Tax Officer-2, Sengottai Assessment Circle, Sengottai, Tamil Nadu.

14. The Additional Commissioner (Appeals), GST & Central Excise Commissionerate, No.4, Lal Bahadur Shastri Road, Revenue Building, B.B.Kulam, Madurai-625 002.

15. The Assistant Commissioner of CGST & Central Excise, Office of the Deputy Commissioner of CGST

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

& Central Excise, Tuticorin Division, C-50, SIPCOT Industrial Complex, Tuticorin-628 002.

16.The Deputy State Tax Officer, Office of the State Tax Officer, Nilakkottai Assessment Circle, Commercial Taxes Building, Nilakkottai.

17. The Deputy Commissioner (ST), GST Appeal, Commercial Tax Building, K.K.Nagar, Madurai.

18. The State Tax Officer, Tuticorin-II Assessment Circle, Thoothukudi.

19. The Assistant Commissioner (ST), Theni-I, Theni.

20. The Deputy State Tax Officer-1, (also known as Deputy Commercial Tax Officer), Office of the Assistant Commissioner (ST), Tenkasi Near Yaanaipalam, Tenkasi 627 811.

21. The Assistant Commissioner, Central Goods and Service Tax and Central Excise, Trichy-II Division, No.1, Williams Road, Cantonment, Trichy-620 001.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 pm ) W.P.(MD).No.14543 of 2024 etc., batch

MOHAMMED SHAFFIQ, J.

spp/mka

W.P.(MD).No.14543 of 2024 etc., batch

17.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/08/2025 04:20:31 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