Citation : 2022 Latest Caselaw 12020 Raj
Judgement Date : 29 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Civil Writ Petition No. 12355/2022
Saroj Dudi W/o Rakesh Dudi, Aged About 36 Years, R/o Vaid Magharam Colony, Bangalanagar, Aman Dharam Kante Ke Picche Bikaner Proprietor M/s Dudi Int Udyog.
----Petitioner Versus
1. Union Of India, Through Secretary Finance Department, New Delhi.
2. The State Of Rajasthan, Through Secretary Finance Department (Tax Division), Jaipur.
3. The State Of Rajasthan, Through Secretary Rajasthan Mining And Land Department, Jaipur.
----Respondents
For Petitioner(s) : Mr. Vijay Kumar Agarwal.
For Respondent(s) :
HON'BLE MR. JUSTICE SANDEEP MEHTA
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
29/09/2022
The petitioner, through this writ petition, has laid challenge
to the impugned orders/ notice issued by the respondent
Department demanding GST on the royalty collected by the
petitioner.
At the outset, learned counsel Shri Agarwal was apprised
that in a bunch of writ petitions led by D.B. Civil Writ Petition
No.8109/2022 (Sudarshan Lal Gupta vs. Union of India & Ors.)
and connected matters, Division Bench of this Court at Jaipur
Bench of Rajasthan High Court, vide order dated 27.09.2022, has
repelled identical challenge laid to demand of GST on royalty.
(2 of 2) [CW-12355/2022]
However, inspite thereof, Shri Agarwal vehemently and fervently
urged that the learned Division Bench in the case of Sudarshan Lal
Gupta (Supra), failed to make correct interpretation of the
Supreme Court Judgment in the case of State of Assam vs.
Barak Upatyaka D.U. Karmachari Sanstha (Civil Appeal
No.6492/2002) decided on 17.03.2009 and thus, the writ
petition merits acceptance.
Irrespective of the fact that similar previous judgments have
been challenged before Hon'ble the Supreme Court and even
though issue has not been finally decided by Hon'ble the Supreme
Court and is pending consideration before a Bench of nine Judges
in the case of Mineral Area Development Authority etc. &
Ors. vs. M/s. Steel Authority of India & Ors., reported in
(2011)4 SCC 450, once a Coordinate Bench of this Court has
repelled the self same challenge to leviability of GST on royalty,
we are not inclined to take a different view of the matter.
In view of the above discussion, there is no merit in this writ
petition which is dismissed as such.
(KULDEEP MATHUR),J (SANDEEP MEHTA),J
37-Tikam/-
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!