Citation : 2021 Latest Caselaw 2912 Patna
Judgement Date : 1 July, 2021
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No. 9048 of 2021
======================================================
====================================================== Appearance :
For the Petitioner/s : Mr. Alok Kumar @ Alok Kr. Shahi, Advocate Mr. Arvind Kumar, Advocate
For the Respondent/s : Mr. Vivek Prasad, G.P. 7 Mr. Apurv Harsh, Advocate (SBI)
For the Union of India : Dr. K.N.Singh, A.S.G.
Mr. Anshuman Singh, Sr. S.C., CGST & CX ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE S. KUMAR ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE) ===================================================== (The proceedings of the Court are being conducted by Hon'ble the Chief Justice/ Hon'ble Judges through Video Conferencing from their residential offices/residences. Also, the Advocates and the Staffs Patna High Court CWJC No. 9048 of 2021 dt. 01-07-2021
joined the proceedings through Video Conferencing from their residences/offices.)
Date : 01-07-2021
Our attention is invited to the Circular dated 11 th
of August, 2020, issued by the Government of India, Ministry
of Finance, Department of Revenue (State Taxes-I Section),
and Circular dated 27th of October, 2020, issued by the
Government of India, Ministry of Finance, Department of
Revenue (Central Board of Indirect taxes & Customs) Legal
Cell, copy whereof is taken on record.
In view of the same, Union of India be impleaded
as Party Respondent No. 6.
Registry to make necessary correction, both on the
digital as also the hard file.
Dr. K.N. Singh, learned Additional Solicitor
General and Shri Anshuman Singh, Sr. S.C., CGST & CX
enter appearance on behalf of the newly added respondents.
Petitioner has prayed for the following relief(s): Patna High Court CWJC No. 9048 of 2021 dt. 01-07-2021
Petitioner has prayed for quashing of the summary
of order in Form GST DRC-07 dated 4th of March, 2020
(Annexure-3) issued by the Respondent No. 3 namely
Assistant Commissioner of State Tax, Kadamkuan Circle,
Patna in Reference No. ZA100320004377D as also the
notice to a third person under Section 79(1)(c) dated 11 th
of January, 2021 (Annexure-4) issued by Respondent No.
2 namely Joint Commissioner of State Tax, Kadamkuan
Circle, Patna in GSTIN- 10BMFPK6532F2Z11, which is
ex parte in nature.
Learned counsel for the Revenue, states that he has
no objection if the matter is remanded to the Assessing
Authority for deciding the case afresh. Also, the case shall Patna High Court CWJC No. 9048 of 2021 dt. 01-07-2021
be decided on merits. Also, during pendency of the case,
no coercive steps shall be taken against the petitioner.
Statement accepted and taken on record.
However, having heard learned counsel for the parties
as also perused the record made available, we are of the
considered view that this Court, notwithstanding the statutory
remedy, is not precluded from interfering where, ex facie, we
form an opinion that the order is bad in law. This we say so,
for two reasons- (a) violation of principles of natural justice,
i.e. Fair opportunity of hearing. No sufficient time was
afforded to the petitioner to represent his case; (b) order passed
ex parte in nature, does not assign any sufficient reasons even
decipherable from the record, as to how the officer could
determine the amount due and payable by the assessee. The
order, ex parte in nature, passed in violation of the principles
of natural justice, entails civil consequences. As such, on this
short ground alone, we dispose of the present writ petition in
the following mutually agreeable terms:
(a) We quash and set aside the summary of order
in Form GST DRC-07 dated 4 th of March, 2020
(Annexure-3) issued by the Respondent No. 3 namely
Assistant Commissioner of State Tax, Kadamkuan Circle, Patna High Court CWJC No. 9048 of 2021 dt. 01-07-2021
Patna in Reference No. ZA100320004377D as also the
notice to a third person under Section 79(1)(c) dated 11 th
of January, 2021 (Annexure-4) issued by Respondent No.
2 namely Joint Commissioner of State Tax, Kadamkuan
Circle, Patna in GSTIN- 10BMFPK6532F2Z11;
(b) We accept the statement of the petitioner that
ten per cent of the total amount, being condition
prerequisite for hearing of the appeal, already stands
deposited. If that were so, well and good. However, if the
amount is not deposited for whatever reason(s), same shall
be done before the next date;
(c) Further the petitioner undertakes to additionally
deposit ten per cent of the amount of the demand raised
before the Assessing Officer. This shall be done within four
weeks.
(d) This deposit shall be without prejudice to
the respective rights and contention of the parties and
subject to the order passed by the Assessing Officer.
However, if it is ultimately found that the petitioner's
deposit is in excess, the same shall be refunded within
two months from the date of passing of the order; Patna High Court CWJC No. 9048 of 2021 dt. 01-07-2021
(e) We also direct for de-freezing/de-attaching of
the bank account(s) of the writ-petitioner, if attached in
reference to the proceedings, subject matter of present
petition. This shall be done immediately.
(f) Petitioner undertakes to appear before the
Assessing Authority on 9th of August, 2021 at 10:30 A.M.,
if possible through digital mode;
(g) The Assessing Authority shall decide the
case on merits after complying with the principles of
natural justice;
(h) Opportunity of hearing shall be afforded to
the parties to place on record all essential documents
and materials, if so required and desired;
(i) During pendency of the case, no coercive
steps shall be taken against the petitioner.
(j) The Assessing Authority shall pass a fresh
order only after affording adequate opportunity to all
concerned, including the writ petitioner;
(k) Petitioner through learned counsel undertakes to
fully cooperate in such proceedings and not take
unnecessary adjournment;
Patna High Court CWJC No. 9048 of 2021 dt. 01-07-2021
(l) The Assessing Authority shall decide the case on
merits expeditiously, preferably within a period of two
months from the date of appearance of the petitioner;
(m) Liberty reserved to the petitioner to challenge
the order, if required and desired;
(n) Equally, liberty reserved to the parties to take
recourse to such other remedies as are otherwise available
in accordance with law;
(o) We are hopeful that as and when petitioner
takes recourse to such remedies, before the appropriate
forum, the same shall be dealt with, in accordance with
law, with a reasonable dispatch;
(p) We have not expressed any opinion on merits
and all issues are left open;
(q) If possible, proceedings during the time of
current Pandemic [Covid-19] be conducted through
digital mode;
The instant petition sands disposed of in the
aforesaid terms.
Interlocutory Application(s), if any, also stands
disposed of.
Patna High Court CWJC No. 9048 of 2021 dt. 01-07-2021
Learned counsel for the respondents undertakes
to communicate the order to the appropriate authority
through electronic mode.
(Sanjay Karol, CJ)
(S. Kumar, J)
Sujit/PKP-
AFR/NAFR CAV DATE Uploading Date 06.07.2021 Transmission Date
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!