Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Vijoylaxmi Agency vs The Principal Commissioner
2025 Latest Caselaw 6012 Ori

Citation : 2025 Latest Caselaw 6012 Ori
Judgement Date : 18 June, 2025

Orissa High Court

M/S. Vijoylaxmi Agency vs The Principal Commissioner on 18 June, 2025

Author: Murahari Sri Raman
Bench: Murahari Sri Raman
             IN THE HIGH COURT OF ORISSA AT CUTTACK
                            W.P.(C) No.14968 of 2025
        M/s. Vijoylaxmi Agency, Cuttack             ....            Petitioner

                                                 Mr. A.N. Mohanty, Advocate

                                      -versus-

        The Principal Commissioner, GST and         ....     Opposite Parties
        Central Excise, BBSR & Another
                                                   Mr. S.K. Roy Choudhury,
                                                       Sr. Standing Counsel
                              CORAM:
                   HON'BLE THE CHIEF JUSTICE
             HON'BLE MR. JUSTICE MURAHARI SRI RAMAN
Order                              ORDER
 No.                              18.06.2025
                W.P.(C) No.14968 of 2025 & I.A. No.8281of 2025
 01.
        1.

This matter is taken up through Hybrid Arrangement (Virtual /Physical Mode).

2. Challenging the Order-in-Original No.ADC/BBSR/GST- 25/2025 dated 23rd January, 2025, corresponding to Demand-cum- Show Cause notice No.DGGI/INV/GST/1553/2023-Gr.D/1288 dated 1st July, 2024 along with all consequential proceedings, on the ground that the clubbing of multiple assessment years/financial years for the purpose of issuing a single show-cause notice is impermissible in law and constitutes a violation of the provisions of the Central Goods and Services Tax Act, 2017, the Odisha Goods and Services Tax Act, 2017, as well as the Central Goods and Services Tax Rules, 2017, and the Odisha Goods and Services Tax Rules, 2017, the petitioners have approached this Court by filing this writ petition craving to invoke extraordinary jurisdiction under Article 226/227 of the Constitution of India.

2. Learned counsel for the petitioners relies on view taken by a learned single Judge in the High Court of Karnataka in Writ Petition No.15810 of 2024 (T-Res) on judgment dated 4th September, 2024 (Veremax Technology Services Ltd. v. Assistant Commissioner of Central Tax). The learned Judge held, consolidation of multiple assessment years into single show cause notice contravenes the provisions, he seeks interference, interim at the stage.

3. Mr. Roy Choudhury, learned Advocate, Senior Standing Counsel appears on behalf of revenue and draws attention to definitions Section 2(106) to submit, meaning given to 'tax period', when applied to the show cause notice brooks no interference. He submits further as on date of issuance of the show cause notice, petitioners had obtained registration.

4. Petitioner is relying on view taken by a learned single Judge against consolidation of tax period. In the circumstances, the writ petition requires hearing.

5. List this matter on 24th June, 2025 along with W.P.(C) No.10000 of 2025 and W.P.(C) No.8858 of 2025. Counter affidavit, if any, be filed in the meantime.

6. As an interim measure, it is directed that no further proceedings be taken on the basis of impugned Order-in-Original issued by Opposite Party No.1 till the next date.

(Harish Tandon) Chief Justice

(M.S. Raman)

Judge Location: HIGH COURT OF ORISSA, CUTTACK Date: 19-Jun-2025 16:23:29 Amit/Narayan

 
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