Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Ic Automobiles Pvt. Ltd vs The State Of Bihar
2021 Latest Caselaw 92 Patna

Citation : 2021 Latest Caselaw 92 Patna
Judgement Date : 11 January, 2021

Patna High Court
M/S Ic Automobiles Pvt. Ltd vs The State Of Bihar on 11 January, 2021
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.4213 of 2020
     ======================================================

M/s IC Automobiles Pvt. Ltd. having its registered office at Bailey Road, Vijay Nagar, Patna through one of its directors namely Shivesh Narain male aged about 50 years son of Shri Ishwar Narain resident of Flat No. 503, Shanti Kunj, P.s.- Gandhi Maidan, Patna-800001

... ... 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, Patliputra Circle, Patna

3. The Deputy Commissioner of State Taxes, Patliputra Circle, Patna

4. The Assistant Commissioner of State Taxes, Patliputra 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 PARTHA SARTHY ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE)

Date : 11-01-2021

Let the name of learned counsel for the petitioner be

read as "Mr. Gautam Kumar Kejriwal" in place of "Mr. Arvind

Kumar Kejriwal". Accordingly, order dated 18.12.2020 stands

modified to that extent only.

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

"a) For issuance of a writ or order or direction upon the order direction upon or in respondents to accept assessed amount of demand in amount of demand installments in terms of section 80 of The Bihar Goods And Services Tax Act, 2017 (hereinafter Patna High Court CWJC No.4213 of 2020 dt.11-01-2021

referred to as the Act 2017 for short);

b) For issuance of a direction upon the respondents to immediately revoke/withdraw the order of attachment of bank account of the petitioner upon receipt of the first installment as may be fixed by this Hon'ble Court;

c) For issuance of a writ or order or direction in the nature of certiorari for quashing of the order of assessment dated 29.12.2018 passed by the respondent assessing authority under section 73 (9) read with section 50 of the act 2017 along with other statutes with respect to the tax period of July 2017 to March 2018 and April 2018 to August 2018 and the consequential demand notice with respect to the said orders being contrary to the provisions of law as well as the notifications issued under the provisions of the act 2017;

d) For holding and a declaration that the order of attachment of bank account of the petitioner issued by the respondent assessing authority on 08.02.2020 is thoroughly illegal, illegal, arbitrary and violative of the principles of natural justice as the petitioner was never issued any prior notice about such coercive and extreme action being taken for the purpose of recovery of such assessed demand;

e) 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 09.01.2021 affirmed by Mr. Gautam Kumar

Kejriwal, learned counsel for the petitioner, we close the present Patna High Court CWJC No.4213 of 2020 dt.11-01-2021

proceedings taking on record the averments made by the

deponent, part of which are reproduced as under:

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

11. That in the light of aforesaid submissions, it is stated that no recovery will be made for interest charged on delayed payment of tax which has been made by the taxpayer debiting the credit ledger.

12. That 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 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. Patna High Court CWJC No.4213 of 2020 dt.11-01-2021

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 39 th 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 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)

( Partha Sarthy, J) Ashwini/-

AFR/NAFR
CAV DATE
Uploading Date          15.01.2021
Transmission Date
 

 
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