Citation : 2022 Latest Caselaw 3706 Raj
Judgement Date : 9 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Civil Misc. Stay Petition No.2754/2022 in D.B. Civil Writ Petition No. 2750/2022
Prakash Chandra Purohit S/o Sh Shankar Lal Purohit, Aged About 53 Years, Resident Of Behind Miraj Complex, Upli Oden, Nathdwara, Rajsamand, Former Managing Director Of Miraj Business Development Pvt Ltd.
----Petitioner Versus
1. Union Of India, Through Revenue Secretary, Department Of Revenue, Ministry Of Finance, Government Of India, New Delhi 110001.
2. Central Board Of Indirect Taxes And Customs, Department Of Revenue, Government Of India Through Commissioner.
3. Directorate General Of Gst Intelligence (Dggi), Hqrs, Through Principal Director 1St And 2Nd Floor, Wing Number 06, West Block, 08 Rk Puram, New Delhi, Delhi 110066.
4. Directorate General Of Gst Intelligence (Dggi), Jaipur Zonal Unit, Jaipur, C-62, Sarojini Marg, Panch Batti, Ashok Nagar, Jaipur, Rajasthan 302001 Through Additional Director General.
5. Senior Intelligence Officer, Dggi, Jaipur Zonal Unit, C-62, Sarojini Marg, Panch Batti, Ashok Nagar, Jaipur, Rajasthan 302001.
----Respondents connected with D.B. Civil Misc. Stay Petition No.2755/2022 in D.B. Civil Writ Petition No. 2751/2022
M.L. Paliwal S/o Shri D.C. Paliwal Ji, Aged About 63 Years, Resident Of Uparli Oden, Nathdhawara, Rajasthan
----Petitioner Versus
1. Union Of India, Through Revenue Secretary, Department Of Revenue, Ministry Of Finance, Government Of India,
(2 of 7) [CW-2750/2022]
New Delhi 110001.
2. Central Board Of Indirect Taxes And Customs, Department Of Revenue, Government Of India Through Commissioner.
3. Directorate General Of Gst Intelligence (Dggi), Hqrs, Through Principal Director 1st And 2Nd Floor, Wing Number 06, West Block, 08 RK Puram, New Delhi, Delhi 110066.
4. Directorate General Of Gst Intelligence (Dggi), Jaipur Zonal Unit, Jaipur, C-62, Sarojini Marg, Panch Batti, Ashok Nagar, Jaipur, Rajasthan 302001 Through Additional Director General.
5. Senior Intelligence Officer, Dggi, Jaipur Zonal Unit, C-62, Sarojini Marg, Panch Batti, Ashok Nagar, Jaipur, Rajasthan 302001.
----Respondents
For Petitioner(s) : Mr. Vikas Balia, Sr. Adv. assisted by Mr. D.P.S. Charan Mr. Vikram Choudhary, Sr. Adv.
assisted by Mr. Mr. Vinay Kothari, through V.C.
Mr. Sharad Kothari, Mr. Amit Desai, Sr. Adv. assisted by Mr. Rishabh Sancheti, through V.C.
Mr. Rishi Sehgal, Mr. Lalit Pareek, Mr. Priyanshu Arora, Mr. Aditya Gupta For Respondent(s) : Mr. Rajvendra Saraswat, Mr. Mukesh Rajpurohit, ASG with Mr. Kinshuk Jain Mr. Naneet Singh Bikh, through V.C.
HON'BLE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR.JUSTICE MADAN GOPAL VYAS
Order
Reserved on 25.02.2022 Pronounced on 09.03.2022
Heard on stay applications for interim relief filed by the
petitioners namely, Prakash Chandra Purohit in Civil Writ Petition
(3 of 7) [CW-2750/2022]
No.2750/2022 and petitioner namely, M.L. Paliwal in Civil Writ
Petition No.2751/2022.
Learned senior counsel appearing for the petitioners in the
aforesaid two petitions have prayed for interim protection against
an apprehended action of arrest pursuant to the proceedings
initiated by Director General of GST Intelligence and its offices in
the matter of alleged evasion of GST.
Learned senior counsel appearing for the two petitioners
would submit that the petitioners have been issued summons
under Section 70 of the Central Goods and Services Tax Act, 2017
(hereinafter referred to as the 'CGST Act') to appear before the
GST authorities, even though these two petitioners have no role to
play in the alleged evasion of GST, in the course of manufacturing
activities and other business activities of M/s. Miraj Products
Private Limited (hereinafter referred to as 'M/s. MPPL'), nor they
have any iota of involvement in the alleged clandestine supply of
packaging material involving M/s. MPPL and/or M/s. Montage
Packaging Sales Private Limited (hereinafter referred to as 'M/s.
MPSPL'). It is submitted that earlier Director of M/s. MPPL,
namely, Shri Vinay Kant Ameta was issued summons and when he
appeared, he arrested and harassed until he was granted bail by
the Court. Later on, some other arrests have been made, which
show that the respondent authorities are bent upon harassing not
only those who are involved in the manufacturing and other
business activities of M/s. MPPL, but also others like the
petitioners who have no connection whatsoever in the alleged
clandestine supply and evasion of GST.
Number of decisions rendered by the Supreme Court and
High Courts are cited at the Bar by learned counsel for the
(4 of 7) [CW-2750/2022]
petitioners to impress upon this Court that in the absence of any
prima facie material even requiring issuance of summons and the
manner in which the respondent authorities are engaged in wild
goose chase, the petitioners may be protected against any arrest
till these petitions are decided by the Court, otherwise the purpose
of filing these petitions would be frustrated.
On the other hand, learned counsel appearing for the
respondents would argue that the petitions are based on
apprehension which has no basis. They would submit that the
petitioners have rushed to the Court at this stage when only
summons under Section 70 of the CGST Act have been issued. It
is argued that the respondents are holding investigation into
serious allegation of tax evasion. They would submit that acting
upon an intelligent input that M/s. MPSPL is indulged in racket of
huge GST evasion with hand holding of various tobacco
manufacturing units including M/s. MPPL by way of clandestine
supply of packaging material under the cover of invoices issued to
various fake firms registered either in Rajasthan or in Gujarat,
simultaneous searches were carried out by the officers of DGGI,
JZO, Jaipur at various places related to M/s. MPSPL, M/s. MPPL
and M/s. Montage Enterprises Private Limited, Haridwar on
22.04.2021 and during the course of search several incriminating
documents were seized.
He would submit that during the course of investigation so
far carried out, materials have been disclosed bearing involvement
of the two petitioners relating to various transactions also in the
aforesaid affairs. Therefore, it has become necessary to record
the statements of these two petitioners. He would submit that the
authorities have jurisdiction under the law to issue such summons
(5 of 7) [CW-2750/2022]
and the petitioners are duty bound to cooperate with the
investigation. With regard to the apprehension that the
petitioners would be unnecessarily arrested, it is argued that it
has no basis because though large number of persons alleged to
be involved in the business to the aforesaid companies were
issued summons, but only some of them were arrested and others
were not arrested but released after recording their statements.
On prima facie considerations, we find that these petitions
have been filed by the petitioners at the initial stage when
summons have been issued to them to appear before the
respondent authorities in the course of investigation being carried
out pursuant to searches carried out in various business
establishments in the matter of alleged huge GST evasion. At this
stage, after hearing learned counsel for the parties and various
judgments cited at the Bar, it cannot be said that the respondent
authorities had no jurisdiction or authority under the law to issue
summons under Section 70 of the CGST Act. The summons have
been issued to the petitioners in the two petitions in the course of
investigation into allegation of huge evasion of GST based on
search and raid carried out in various premises/manufacturing
units. It is not that without any material so far collected, all of a
sudden, summons have been issued to the petitioners.
While the petitioners' claim to be completely unconnected
with the affairs of various companies which are alleged to be
involved in GST evasion, according to the respondents, this matter
is still under investigation and the presence of these petitioners is
necessary to record their statements.
During the course of arguments, learned counsel for the
respondents submit that at present the only purpose of issuing
(6 of 7) [CW-2750/2022]
notice to the petitioners is to record their statements seeking to
extract the role of the petitioners in the affairs of the companies
involved in GST evasion. Learned counsel for the respondents
would further submit that the apprehension that everyone, who is
being called to give statement is being arrested, is not correct.
We also find that number of persons were issued summons
under Section 70 of the CGST Act and it is not a case that every
person has been arrested. Whether or not the petitioners are
involved in the alleged GST evasion would depend upon result of
the investigation which is being carried out.
Furthermore, the submission of learned counsel for the
petitioners that once Director of the companies involved in the
alleged GST evasion is arrested and complaint is filed against him,
no further action can be taken against any other person including
the petitioners, does not appeal to us.
Another submission that proceeding under Section 70 of the
CGST Act could be initiated only after a final assessment is carried
out, is also, on prima facie considerations, not borne out from the
statutory scheme of the CGST Act.
On prima facie considerations, we do not find that the
issuance of summons to petitioners is without jurisdiction and
authority of law. The action initiated by the respondents does not
appear to be actuated by any mala fide intention and further
taking into consideration the material disclosed during various
searches and raids conducted by the respondent authorities
involving M/s MPPL and M/s. MPSPL, we are not inclined to pass
any interim order in favour of the petitioners, keeping in view that
we are not dealing with an application for grant of anticipatory bail
(7 of 7) [CW-2750/2022]
but challenge to jurisdiction and authority of respondents in
issuing summons under Section 70 of the CGST Act.
Accordingly, the stay applications for interim protection are
rejected.
Learned counsel for the Union of India, in both the cases, is
granted two weeks' time to file reply.
These two writ petitions be listed for final disposal
immediately after two weeks.
(MADAN GOPAL VYAS),J (MANINDRA MOHAN SHRIVASTAVA),ACJ
C1&2-MohitTak/-
Powered by TCPDF (www.tcpdf.org)
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!