Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prema Automobiles Pvt. Ltd vs The State Of Bihar
2021 Latest Caselaw 808 Patna

Citation : 2021 Latest Caselaw 808 Patna
Judgement Date : 10 February, 2021

Patna High Court
Prema Automobiles Pvt. Ltd vs The State Of Bihar on 10 February, 2021
         IN THE HIGH COURT OF JUDICATURE AT PATNA

                 Civil Writ Jurisdiction Case No.5816 of 2020
     ======================================================

Prema Automobiles Pvt. Ltd. having its registered Office at Bindbasini Bhawan, Ground Floor, Post Office Lane at Exhibition Road, Patna through one of Its Directors Namely Ribhu Kumar Male aged about42 Years Son of Krishna Murari Pansari, House No.4, Yugal Kunj, Road No. 16, Rajiv Nagar, Patna-800024.

... ... Petitioner/s

Versus

1. The State of Bihar through the Principal Secretary Cum Commissioner, Department of State Taxes, Government of Bihar, Patna.

2. The Joint Commissioner of State Taxes, Patna North Circle, Patna.

... ... Respondent/s

====================================================== Appearance :

For the Petitioner/s : Mr. Gautam Kumar Kejriwal, Advocate For the Respondent/s : Mr. Vikash Kumar, SC 11 ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE S. KUMAR ORAL JUDGMENT

(Per: HONOURABLE THE CHIEF JUSTICE)

Date : 10-02-2021

Petitioner has prayed for the following relief(s):-

"a) For issuance of writ or order in the nature of certiorari for quashing of the order number ZA100220024511P dated 23.02.2020 passed by the respondent number 2 under Section 75(12) read with Section 50(2) of the the Bihar Goods and Services Tax Act, 2017 (hereinafter referred to as the Act for short), and the consequential demand notice/summary of order issued in form GST DRC-07 dated 23.02.2020 being ex parte and as such violative of the principles of natural justice;

b) For holding and a declaration that the impugned Patna High Court CWJC No.5816 of 2020 dt.10-02-2021

order number ZA100220024511P dated 23.02.2020 and the consequential demand notice is wholly without jurisdiction and is unsustainable in the eye of law;

c) For further holding and a declaration that in absence of the jurisdictional fact necessary for exercise of power under Section 50 read with Section 75(12) of the Act the respondent assessing authority could not have passed the impugned order and the consequential demand notice which is accordingly without jurisdiction and liable to be quashed by this Hon'ble Court;

d) For further holding and a declaration that the case of the petitioner is squarely covered by the judgment dated 06.01.2020 of Hon'ble Madras High Court in the matter of Refex Industries limited Vs. Asst. Commissioner of CGST and Central Excise wherein it has been held that the liability of interest under Section 50 of the Act would be attracted only in case of the tax liability discharged from out of the cash ledger;

e) For further holding and a declaration that no liability of interest would be attracted in the case of the petitioner when the credit balance existing in the electronic credit ledger of the petitioner is quite surplus to meet the tax liabilities admitted by the petitioner in the returns filed for the respective months;

f) For further holding and a declaration that in case the petitioner has already furnished the return and made payment of tax liabilities in terms of section 39(7) of the Act, no liability of interest would be attracted in terms of Section 75(12) of the Act;

g) For grant of any other relief or reliefs to which the petitioner is found entitled in the facts and circumstances of this case."

In view of the stand taken by the State vide its affidavit

dated 11.01.2021 affirmed by Shri Gautam Kumar Kejriwal,

learned counsel for the petitioner, we close the present

proceedings taking on record the averments made by the

deponent, part of which are reproduced as under:

"14. That post issuance of Notification No.- 63/2020 dated 25th August, 2020 by the central government a press release was issued by Ministry of Finance, Govt of India on 26-08-2020 wherein it was clarified that amendment in section - 50(1) has been made effective prospectively w.e.f Patna High Court CWJC No.5816 of 2020 dt.10-02-2021

01-09-2020 due to certain technical limitations, however no recoveries for interest charged on gross liability will be recovered for the past period as well by the central and state tax administration.

15. That in the light of aforesaid submissions, it is stated that in the present scenario, no recovery will be made for interest charged on delayed payment of tax which has been made by the taxpayer debiting the credit ledger, however, in terms of amended section- 50(1), it is prayed before the Hon'ble Court that the taxpayer may be directed to pay the interest on delayed payment of tax which has been made by debiting the cash ledger that is interest payable on net liability."

Additionally, our attention is invited to the circular

issued by the Central Board of Indirect Taxes & Customs

(CBIC), which reads as under:-

"Interest on delayed payment of GST:CBIC Posted on 26th August 2020 5:34 PM by PIB Delhi Central Board of Indirect Taxes & Customs (CBIC) today clarified that the Notification No. 63/2020-Central Tax dated 25th August 2020 relating to interest on delayed payment of GST has been issued prospectively due to certain technical limitations. However, it has assured that no recoveries shall be made for the past period as well by the Central and State tax administration in accordance with the decision taken in the 39th Meeting of GST Council. This will ensure full relief to the taxpayers as decided by the GST Council.

CBIC explanation came in response to an assortment of comments in the social media with respect to notification dated 25th August 2020 regarding charging of interest on delayed payment of Patna High Court CWJC No.5816 of 2020 dt.10-02-2021

GST on net liability (the tax liability discharged in cash) w.e.f. 1st September 2020."

As such, the petition is disposed of in the aforesaid

terms.

(Sanjay Karol, CJ)

( S. Kumar, J)

Sanjay/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          12.02.2021
Transmission Date       NA
 

 
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