Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S J.K. Cement Limited vs State Of Rajasthan
2021 Latest Caselaw 6179 Raj

Citation : 2021 Latest Caselaw 6179 Raj
Judgement Date : 2 March, 2021

Rajasthan High Court - Jodhpur
M/S J.K. Cement Limited vs State Of Rajasthan on 2 March, 2021
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 5734/2020

M/s. J.k. Cement Limited, Registered Office At Kamla Tower Kanpur. Through Its Legal Manager Shri Akshat Srivastava Son Of Shri N.p. Srivastava, Aged About 41 Years, Resident Of E 217, Shrinathpuram, Kota

----Petitioner Versus

1. State Of Rajasthan, Through The Commissioner, Rajasthan State Tax, Commercial Tax Department, Anti- Evasion, Kota, Rajasthan.

2. Deputy Commissioner, Commercial Tax Department, Anti Evasion, Kota, Rajasthan.

3. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Kota, Rajasthan.

4. State Tax Officer, Commercial Taxes Department, Ward-I, Circle Anti Evasion, Kota, Rajasthan.

----Respondents Connected With (2) S.B. Civil Writ Petition No. 5699/2020 M/s J.k. Cement Ltd., Registered Office At Kamla Tower Kanpur. Through Its Legal Manager Akshat Srivastava S/o N.p. Srivastava, Aged About 41 Years, Resident Of E 217, Shrinath Puram, Kota

----Petitioner Versus

1. State Of Rajasthan, Through The Commissioner, Rajasthan State Tax, Commercial Tax Department, Anti Evasion, Kota, Rajasthan.

2. Deputy Commissioner, Commercial Tax Department Anti Evasion, Kota.

3. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Kota, Rajasthan

4. Commercial Tax Officer, Anti Evasion Circle, Commercial Tax Department, Kota, Rajasthan

5. State Tax Officer, Commercial Taxes Department, Ward-I, Circle Anti Evasion, Kota, Rajasthan.

                                           (2 of 10)                 [CW-5734/2020]


                                                                 ----Respondents

(3) S.B. Civil Writ Petition No. 5724/2020 M/s. J.k. Cement Limited, Registered Office At Kamla Tower Kanpur. Through Its Legal Manager Shri Akshat Srivastava Son Of Shri N.p. Srivastava, Aged About 41 Years, Resident Of E 217, Shrinathpuram, Kota

----Petitioner Versus

1. State Of Rajasthan, Through The Commissioner, Rajasthan State Tax, Commercial Tax Department, Anti- Evasion, Kota, Rajasthan.

2. Deputy Commissioner, Commercial Tax Department, Anti Evasion, Kota, Rajasthan.

3. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Kota, Rajasthan.

4. State Tax Officer, Commercial Taxes Department, Ward-I, Circle Anti Evasion, Kota, Rajasthan.

----Respondents (4) S.B. Civil Writ Petition No. 5725/2020 M/s J.k. Cement Limited, Registered Office At Kamla Tower Kanpur Through Its Legal Manager Shri Akshat Srivastava Son Of Shri N.p. Srivastava, Aged About 41 Years, Resident Of E 217, Shrinathpuram, Kota.

----Petitioner Versus

1. State Of Rajasthan, Through The Commissioner, Rajasthan State Tax, Commercial Tax Department, Anti- Evasion, Kota, Rajasthan.

2. Deputy Commissioner, Commercial Tax Department, Anti-

Evasion, Kota.

3. Commercial Tax Officer, Special Circle Ii, Commercial Tax Department, Kota, Rajasthan.

4. State Tax Officer, Commercial Taxes Department, Ward-I, Circle Anti-Evasion, Kota, Rajasthan.

----Respondents (5) S.B. Civil Writ Petition No. 6501/2020 M/s. J.k. Lakshmi Cement Limited, Registered Office At Jaykaypuram , District Sirohi, Rajasthan, Through Its Authorized

(3 of 10) [CW-5734/2020]

Signatory And Power Of Attorney Holder Mr. Alok Kumar Son Of Shri Arun Kumar Sing, Aged About 42 Years, Resident Of B-14/1, Lal Bahadur Nagar, Jln Marg, Jaipur 302017.

----Petitioner Versus

1. State Of Rajasthan, Through The Commissioner, Commercial Tax Department, Kar Bhawan, Jaipur Rajasthan.

2. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Pali, Rajasthan.

3. Assistant Commissioner, Commercial Tax Department, Special Circle, Pali, Rajasthan.

4. Assistant Commercial Tax Officer, Commercial Tax Department, Anti Evasion, Circle-I, Pali, Rajasthan.

----Respondents (6) S.B. Civil Writ Petition No. 6596/2020 M/s. J.k. Lakshmi Cement Limited, Registered Office At Jaykaypuram , District Sirohi, Rajasthan, Through Its Authorized Signatory And Power Of Attorney Holder Mr. Alok Kumar Son Of Shri Arun Kumar Singh, Aged About 42 Years, Resident Of B- 14/1, Lal Bahadur Nagar, Jln Marg, Jaipur 302017.

----Petitioner Versus

1. State Of Rajasthan, Through The Commissioner, Commercial Tax Department, Kar Bhawan, Jaipur Rajasthan.

2. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Pali, Rajasthan.

3. Assistant Commissioner, Commercial Tax Department, Special Circle, Pali, Rajasthan.

4. Assistant Commercial Tax Officer, Commercial Tax Department, Anti Evasion, Circle-I, Pali, Rajasthan.

----Respondents (7) S.B. Civil Writ Petition No. 6597/2020 M/s. J.k. Lakshmi Cement Limited, Registered Office At Jaykaypuram , District Sirohi, Rajasthan, Through Its Authorized Signatory And Power Of Attorney Holder Mr. Alok Kumar Son Of Shri Arun Kumar Singh, Aged About 42 Years, Resident Of B-

(4 of 10) [CW-5734/2020]

14/1, Lal Bahadur Nagar, Jln Marg, Jaipur 302017.

----Petitioner Versus

1. State Of Rajasthan, Through The Commissioner, Commercial Tax Department, Kar Bhawan, Jaipur Rajasthan.

2. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Pali, Rajasthan.

3. Assistant Commissioner, Commercial Tax Department, Special Circle, Pali, Rajasthan.

4. Assistant Commercial Tax Officer, Commercial Tax Department, Anti Evasion, Circle-I, Pali, Rajasthan.

----Respondents (8) S.B. Civil Writ Petition No. 6598/2020 M/s. J.k. Lakshmi Cement Limited, Registered Office At Jaykaypuram , District Sirohi, Rajasthan, Through Its Authorized Signatory And Power Of Attorney Holder Mr. Alok Kumar Son Of Shri Arun Kumar Singh, Aged About 42 Years, Resident Of B- 14/1, Lal Bahadur Nagar, Jln Marg, Jaipur 302017.

----Petitioner Versus

1. State Of Rajashtan, Through The Commissioner, Commercial Tax Department, Kar Bhawan, Jaipur Rajasthan.

2. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Pali, Rajasthan.

3. Assistant Commissioner, Commercial Tax Department, Special Circle, Pali, Rajasthan.

4. Assistant Commercial Tax Officer, Commercial Tax Department, Anti Evasion, Circle-I, Pali, Rajasthan.

----Respondents (9) S.B. Civil Writ Petition No. 6616/2020 M/s. J.k. Lakshmi Cement Limited, Registered Office At Jaykaypuram , District Sirohi, Rajasthan, Through Its Authorized Signatory And Power Of Attorney Holder Mr. Alok Kumar Son Of Shri Arun Kumar Singh, Aged About 42 Years, Resident Of B- 14/1, Lal Bahadur Nagar, Jln Marg, Jaipur 302017.

                                                                     ----Petitioner



                                           (5 of 10)                  [CW-5734/2020]


                                    Versus
1.     State    Of     Rajashtan,          Through         The     Commissioner,
       Commercial       Tax      Department,            Kar      Bhawan,    Jaipur
       Rajasthan.

2. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Pali, Rajasthan.

3. Assistant Commissioner, Commercial Tax Department, Special Circle, Pali, Rajasthan.

4. Assistant Commercial Tax Officer, Commercial Tax Department, Anti Evasion, Circle-I, Pali, Rajasthan.

----Respondents (10) S.B. Civil Writ Petition No. 6620/2020 M/s. J.k. Lakshmi Cement Limited, Registered Office At Jaykaypuram , District Sirohi, Rajasthan, Through Its Authorized Signatory And Power Of Attorney Holder Mr. Alok Kumar Son Of Shri Arun Kumar Singh, Aged About 42 Years, Resident Of B- 14/1, Lal Bahadur Nagar, Jln Marg, Jaipur 302017.

----Petitioner Versus

1. State Of Rajasthan, Through The Commissioner, Commercial Tax Department, Kar Bhawan, Jaipur Rajasthan.

2. Assistant Commissioner, Commercial Tax Department, Anti Evasion, Pali, Rajasthan.

3. Assistant Commissioner, Commercial Tax Department, Special Circle, Pali, Rajasthan.

4. Assistant Commercial Tax Officer, Commercial Tax Department, Anti Evasion, Circle-I, Pali, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Ravi Bhansali, Sr. Advocate assisted by Mr. Ramit Mehta and Mr. Saurabh Maheshwari For Respondent(s) : Mr. Sunil Bhandari Mr. Hemant Dutt

(6 of 10) [CW-5734/2020]

JUSTICE DINESH MEHTA

Order

02/03/2021

1. These matters have come up on board for consideration of

applications under Article 226 (3) of the Constitution of India filed

by the respondents, seeking vacation of the following interim

order granted by a Coordinate Bench of this Court on

24.07.2020 :

"In wake of onslaught of COVID-19, abundant caution is being taken while hearing the matter in Court. Issue notice to the respondents, returnable within six weeks.

In the meanwhile, effect and operation of the impugned notices dated 20.03.2020, 06.07.2020 and summon dated 27.12.2019 shall remain stayed."

2. Mr. Sunil Bhandari, learned counsel appearing for the

respondent - Department, at the outset submitted that this Court

has stayed the effect and operation of notice, which has resulted

in stalling the proceedings initiated by the respondent - authority;

ignoring the fact that petitioner has simply challenged a

notice/summons, while emphasising that final final adjudication is

yet to be made, he argued that in light of the settled position of

law, this Court cannot exercise its writ jurisdiction, while citing

hordes of judgments noted hereunder :

(i) Banswara Syntex Ltd Vs. Union of India & Ors. reported in

2008 (2) WLN 320 (Raj.);

(ii) M/s. Electrolux Kelvinator Ltd. Vs. Union of India & Ors.

reported in 2005 (6) RDD 1825 (Raj);

(iii) M/S. HCL Infosystems Ltd. vs. The State of Rajasthan

reported in 2019 (4) WLC (Raj.) 708;

(7 of 10) [CW-5734/2020]

(iv) Assistant Commissioner (CT) LTU, Kakinada and Ors. vs.

Glaxo Smith Kline Consumer Health Care Limited in Civil Appeal

No. 2413/2020;

(v) Commissioner of Income- Tax vs. Chhabil Dass Agarwal

reported in [2013] 36 taxmann.Com 36 (SC);

(vi) Siemens Ltd vs. State of Maharashtra and Ors. reported in

(2006) 12 Supreme Court Cases 33;

(vii) Commissioner of Income-Tax, Gujarat vs. Vijaybhai N.

Chandrani reported in 2013 AIR SCW 4675;

(viii) Union of India vs. Bajaj Tempo Ltd. & Ors. reported in (1998)

9 Supreme Court Cases 281.

3. As against this, Mr. Ravi Bhansali, learned Senior Counsel,

appearing for the petitioner argued that the Coordinate Bench was

pleased to grant interim order after considering the submissions

made by the petitioner, including non-availing the opportunity to

file reply.

4. Learned Senior Counsel invited Court's attention towards the

assessment order dated 20.03.2017 (Annexs.2 & 3) passed by the

Assessing Officer and highlighted that while passing the order

aforesaid, the Assessing Officer had examined books of account;

relevant record so also record relating to HSD (Diesel) and passed

an assessment order under Sections 24, 25 & 55 of Rajasthan

Value Added Tax Act, 2003 (hereinafter referred to as the 'Act of

2003'). Inspite of the complete enquiry being done, respondents

No.2 to 4 (same person) have initiated proceedings for

reassessment in exercise of powers purported under Section 26 of

the Act of 2003 read with Section 174 of the Rajasthan Goods &

Service Tax Act, 2017 (hereinafter referred to as the 'Act of 2017).

(8 of 10) [CW-5734/2020]

5. It was argued by Mr. Bhansali that once a detailed and

reasoned assessment order has been passed, that too after

examining each aspect of the matter and considering all relevant

facts and documents on record, the respondent - Assessing

Officer cannot initiate reassessment proceedings in the manner

attempted to. He added that it is nothing but a mere change of

opinion and arbitrary exercise.

6. It was also asserted that petitioner - Company has not sold

diesel, purchased on concessional rate or otherwise to anyone

including its contractor or sub-contractor. He maintained that the

diesel was supplied free of cost besides being used by the

Company and the allegation levelled by the respondents in their

notice that the petitioner has sold diesel against price received is,

absolutely incorrect.

7. Learned Senior Counsel argued that since the foundational

fact, i.e. sale of diesel is absent, the notice proposing to initiate

reassessment proceedings by the respondents No.2 to 4 is

fundamentally without jurisdiction, besides being arbitrary and the

same deserves to be quashed and set aside.

8. During the course of arguments, a specific question was

posed by the Court to Mr. Bhandari, leaned counsel for the

respondent - Department, as to whether any material or evidence

is on record to show that the petitioner - Company has sold

diesel, as has been alleged in notice(s) dated 20.03.2020

(Annexs.6 & 7). In response to such questions, learned counsel for

the Department responded that Assessing Officer has simply

issued a notice in this regard and the petitioner - Company should

go and satisfy him.

                                           (9 of 10)              [CW-5734/2020]



9.    Heard.

10. In considered opinion of this Court, the fact that the diesel

has been sold for consideration, is an assertion of fact by the

Assessing Officer and the initial burden thereof lies upon him. The

Assessing Officer is obliged to bring at least prima facie evidence

before this Court to satisfy that the exercise of jurisdiction is legit,

particularly when this Court is seized of the matter and has stayed

the proceedings.

11. The respondents have simply filed a preliminary reply and

application under Article 226 (3) of the Constitution of India

without filing any reply or response to the assertions so made by

the petitioner - Company. Even the issues raised by the petitioner

has not been touched upon. Mr. Bhandari without joining the

issue, however, insisted that petitions be dismissed as not

maintainable.

12. So far as the judgments cited by Mr. Sunil Bhandari are

concerned, this Court is of the view that there is no absolute bar

on exercise of jurisdiction under Article 226 of the Constitution of

India. It is a settled preposition of law that exercise of writ

jurisdiction is subject to self-imposed restriction and each case has

to be examined in light of facts and law.

13. Even for taking a final view, as to whether these petitions

should be entertained or not or the petitioner should be asked to

participate in the proceedings the respondents are required to

place some material, at least for invocation of jurisdiction.

14. Having perused the material available on record and upon

considering the submissions so made by rival counsel, this Court is

of the prima facie opinion that exercise undertaken by the

respondents on the allegation that the petitioner - Company has

(10 of 10) [CW-5734/2020]

sold diesel is not based on any cogent-evidence or material;

respondents No.2 to 4 are attempting to conduct a fishing and

roving enquiry.

15. The powers of reassessment or escaped assessment cannot

be exercised in the manner attempted to by the respondents No.2

to 4.

16. The applications under Article 226 (3) of the Constitution of

India in each case are rejected.

17. List these matters after four weeks.

18. The respondent may (if so desired) file a response/reply to

the notices issued by this Court by the next date of hearing.

19. The interim order dated 24.07.2020 shall continue till further

orders.

(DINESH MEHTA),J.

133 to 143-A.Arora/-

Powered by TCPDF (www.tcpdf.org)

 
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