Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs M/S. Manda Developers And Builders Pvt. ...
2025 Latest Caselaw 6017 Raj

Citation : 2025 Latest Caselaw 6017 Raj
Judgement Date : 8 August, 2025

Rajasthan High Court - Jodhpur

State Of Rajasthan vs M/S. Manda Developers And Builders Pvt. ... on 8 August, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:35429-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   D.B. Spl. Appl. Writ No. 181/2019
1. The State Of Rajasthan, Through The Chief Secretary, Water
Resources Department, Jaipur.
2.Chief Auditor General (Cag), Government Of Rajasthan, Jaipur.
3.The Chief Engineer, Rajasthan Water Sector Restructuring
Project (Rswrp), Water Resource Department, Jaipur.
4.The     Chief   Engineer,        Irrigation      (North),         Water   Resources
Division, Hanumangarh.
5.The Executive Engineer, Water Resources, South Division,
Sriganganagar.
                                                                       ----Petitioners
                                        Versus
M/s. Gsco Infrastructure Pvt. Ltd., A Private Limited Company
Situated At Sco- 67, Sector 20-C, Chandigarh (U.t).
                                                                      ----Respondent
                   D.B. Spl. Appl. Writ No. 334/2019
1. State Of Rajasthan, Through The Chief Secretary, Department
Of Water Resources, Jaipur, Rajasthan.
2. The Chief Auditor General (Cag), Government Of Rajasthan,
Jaipur.
3. The Chief Engineer, Rajasthan Water Sector Restructuring
Project (Rwsrp), Department Of Water Resources, Jaipur.
4. The Chief Engineer, Irrigation Zone Jodhpur, Jodhpur.
5. The Executive Engineer, Jawai Canal, Irrigation Division,
Sumerpur, Pali (Raj.).
                                                                       ----Petitioners
                                        Versus
M/s. Manda Developers And Builders Pvt Ltd., Shiv Shakti Vihar,
Opposite 220Kv Power House, Jaipur Road, Bikaner Through Its
Power Of Attorney Holder Er. Hardayal Singh S/o Shri Kripa Singh
General Manager (Technical) Of The Company.
                                                                      ----Respondent
                   D.B. Spl. Appl. Writ No. 463/2019
1. State Of Rajasthan, Through The Chief Secretary, Department
Of Water Resources, Jaipur, Rajasthan.
2. The Chief Engineer, Rajasthan Water Sector Restructuring
Project (Rwsrp), Department Of Water Resources, Jaipur.
3. The Superintending Engineer, Water Resource Circle, Pali


                        (Downloaded on 12/08/2025 at 05:45:29 PM)
 [2025:RJ-JD:35429-DB]                  (2 of 13)                             [SAW-181/2019]


(Raj.).
4. The Additional Chief Engineer, Water Resources Division,
Jodhpur (Raj.).
                                                                           ----Petitioners
                                        Versus
M/s.      Rameshwarlal         Manaram,            Through          Its    Partner    Sh.
Rameshwarlal S/o Sh. Manaram, R/o Sarvodaya Basti, Bikaner.
                                                                          ----Respondent
                   D.B. Spl. Appl. Writ No. 501/2019
1. State Of Rajasthan, Through The Chief Secretary, Department
Of Water Resources, Jaipur, Rajasthan.
2. The Chief Auditor General (Cag), Government Of Rajasthan,
Jaipur.
3. The Chief Engineer, Rajasthan Water Sector Restructuring
Project (Rwsrp), Development Of Rajasthan, Jaipur.
4. The Additional Chief Engineer, Irrigation Zone Jodhpur,
Jodhpur.
5. The Executive Engineer, Water Resource Division, Pali (Raj.).
                                                                           ----Petitioners
                                        Versus
M/s. Manda Developers And Builders Pvt. Ltd., Shiv Shakti Vihar,
Opposite 220Kv Power House, Jaipur Road, Bikaner Through Its
Power Of Attorney Holder Er. Hardayal Singh S/o Shri Kripa Singh
General Manager (Technical) Of The Company.
                                                                          ----Respondent
                   D.B. Spl. Appl. Writ No. 565/2019
1. State Of Rajasthan, Through The Chief Secretary, Department
Of Water Resources, Jaipur, Rajasthan.
2. The Chief Auditor General (Cag), Government Of Rajasthan,
Jaipur.
3. The Chief Engineer, Rajasthan Water Sector Restructuring
Project (Rwsrp), Department Of Water Resources, Jaipur.
4. The Chief Engineer, Water Resource Zone Jodhpur, Jodhpur.
5. The Executive Engineer, Jawai Canal, Irrigation Division, Sirohi
(Raj.)
                                                                           ----Petitioners
                                        Versus
M/s. Gopala Ram Pema Ram, Village And Post Karmisar, Ward


                        (Downloaded on 12/08/2025 at 05:45:29 PM)
 [2025:RJ-JD:35429-DB]                  (3 of 13)                       [SAW-181/2019]


No. 2, Bikaner (Raj.) Through Its Proprietor, Pema Ram S/o Pana
Ram by caste Jat, aged about 53 years, R/o.Karmisar Ward No.6,
Bikaner (Rajasthan).
                                                                    ----Respondent
                   D.B. Spl. Appl. Writ No. 819/2019
1. State Of Rajasthan, Through The Chief Secretary, Department
Of Water Resources, Jaipur, Rajasthan.
2. The Chief Auditor General (Cag), Government Of Rajasthan,
Jaipur.
3. The Chief Engineer, Rajasthan Water Sector Restructuring
Project (Rwsrp), Department Of Water Resources, Jaipur.
4. The Chief Engineer, Irrigation Zone, Jodhpur, Jodhpur (Raj.).
5. The Executive Engineer, Water Resource Division, Sirohi (Raj.)
                                                                     ----Petitioners
                                        Versus
M/s. Manda Developers And Builders Pvt. Ltd., Shiv Shakti Vihar,
Opposite 220Kv Power House, Jaipur Road, Bikaner Through Its
Power Of Attorney Holder Er. Hardayal Singh S/o Shri Kripa Singh
General Manager (Technical) Of The Company.
                                                                    ----Respondent
                   D.B. Spl. Appl. Writ No. 943/2019
1. State Of Rajasthan, Through The Secretary, Water Resources
Department, Jaipur.
2. Accountant General (Ag), Rajasthan Government Of India,
Jaipur.
3. The Chief Engineer, Water Resource Department, Rajasthan
Jaipur.
4. The Chief Engineer, Water Resources, North Zone,
Hanumangarh.
5. The Executive Engineer, Water Resources Divsion-I,
Hanumangarh.
                                                                     ----Petitioners
                                        Versus
Bhullar Constructions Pvt. Ltd., A Register Company Situated At
1534, , Sector 18D, Chandigarh (Ut).
                                                                    ----Respondent
                   D.B. Spl. Appl. Writ No. 986/2019
1. State Of Rajasthan, Through The Chief Secretary, Water


                        (Downloaded on 12/08/2025 at 05:45:29 PM)
 [2025:RJ-JD:35429-DB]                  (4 of 13)                       [SAW-181/2019]


Resources Department, Jaipur.
2. Chief Auditor General (Cag), Government Of Rajasthan, Jaipur.
3. The Chief Engineer, Rajasthan Water Sector Restructuring
Project (Rswrp), Water Resource Department, Jaipur.
4. The Chief Engineer, Irrigation (North), Water Resources,
Hanumangarh.
5. The Executive Engineer, Gaggar Flood Control And Drainage
Division- Hanumangarh.
                                                                     ----Petitioners
                                        Versus
M/s. Amar Nath Aggarwal Construction Pvt. Ltd., A Private
Limited Company Situated At 3038-A, Guru Kanshi Marg,
Bhatinda (Punjab).
                                                                    ----Respondent
                  D.B. Spl. Appl. Writ No. 1104/2019
1. State Of Rajasthan, Through The Chief Secretary, Water
Resources Department, Jaipur.
2. Chief Auditor General (Cag), Government Of Rajasthan, Jaipur.
3. The Chief Engineer, Rajasthan Water Sector Restructuring,
Project (Rswrp), Water Resource Department, Jaipur.
4. The Chief Engineer, Irrigation (North), Water Resources
Division, Hanumangarh.
5. The Executive Engineer, Water Resources, Division-Ii,
Hanumangarh.
                                                                     ----Petitioners
                                        Versus
M/s. Subhash Chander And Co., A Partnership Firm Situated At
129 P, Sector 15, Part Ist Gurgaon (Haryana)
                                                                    ----Respondent
                  D.B. Spl. Appl. Writ No. 1249/2019
1. State Of Rajasthan, Through The Chief Secretary, Water
Resources Department, Jaipur.
2. Chief Auditor General (Cag), Government Of Rajasthan, Jaipur.
3. The Chief Engineer, Rajasthan Water Sector Restructuring
Project (Rswrp), Water Resource Department, Jaipur.
4. The Chief Engineer, Irrigation (North), Water Resources
Division, Hanumangarh.
5. The Executive Engineer, Water Resourced, South Division,
Sriganganagar.


                        (Downloaded on 12/08/2025 at 05:45:29 PM)
     [2025:RJ-JD:35429-DB]                  (5 of 13)                        [SAW-181/2019]


                                                                          ----Petitioners
                                            Versus
    M/s. Gsco Infrastructure Pvt. Ltd., A Private Limited Company
    Situated At Sco-67, Sector 20-C, Chandigarh (U.t).
                                                                        ----Respondent
                      D.B. Spl. Appl. Writ No. 1275/2019
    1. State Of Rajasthan, Through The Chief Secretary, Water
    Resources Department, Jaipur.
    2. Chief Auditor General (Cag), Government Of Rajasthan, Jaipur.
    3. The Chief Engineer, Rajasthan Water Sector Restructuring
    Project (Rswrp), Water Resource Department, Jaipur.
    4. The Chief Engineer, Irrigation (North), Water Resources
    Division, Hanumangarh.
    5. The Executive Engineer, Water Resources, South Division,
    Sriganganagar.
                                                                           ----Petitioner
                                            Versus
    M/s. Gsco Infrastructure Pvt. Ltd., A Private Limited Company
    Situated At Sco-67, Sector 20-C, Chandigarh (U.t.).


                                                                        ----Respondents


    For Petitioner(s)             :     Mr. Sajjan Singh Rathore, AAG
    For Respondent(s)             :     Mr. Vinay Kothari
                                        Mr. Bhavyadeep Singh
                                        Mr. Ayush Gyoyal
                                        Mr. Gaurav Ranka for
                                        Mr. Muktesh Maheshwari
                                        Mr. Sunil Joshi



            HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE ANUROOP SINGHI

Order

REPORTABLE : 08/08/2025

1. The delay in filing the appeals is condoned. Accordingly, the

applications for condonation of delay are allowed.

[2025:RJ-JD:35429-DB] (6 of 13) [SAW-181/2019]

2. With the consent of learned counsel for the parties, the

matter is taken up today itself and heard finally at this stage.

3. The present batch of special appeals arise out of common

judgment dated 14.09.2018 passed by learned Single Judge in

batch of writ petitions, therefore, they are being decided by this

common judgment.

4. Briefly noted the facts in the present appeals are that the

respondents herein are registered firms/companies enlisted as

contractors with the Irrigation Department, Government of

Rajasthan. They were awarded various contracts under the

Rajasthan Water Sector Restructuring Project (RWSRP), which

were sponsored by the International Development Association and

funded by the International Bank for Reconstruction and

Development--collectively referred to as "The World Bank". The

Central Government had issued two notifications--Customs

Notification No. 108/1995 dated 28.08.1995 and Excise

Notification No. 85/1999 dated 06.07.1999--granting exemption

from excise duty for goods falling under the Schedule to the

Central Excise Tariff Act, 1985, when imported into India for

execution of projects financed by the United Nations or any other

international organization. As per the conditions contained in the

bid documents, to avail such exemption, contractors were required

to obtain an excise exemption certificate from the Executive Head

of the Project Implementing Authority, countersigned by the

Principal Secretary or Secretary of the Finance Department of the

concerned State Government, verifying that the goods were

required for execution of the approved project. The respondent

firms submitted declarations and supporting documents in the

[2025:RJ-JD:35429-DB] (7 of 13) [SAW-181/2019]

prescribed format, indicating the list of goods such as cement,

diesel, mechanical compactors, trucks, etc., for which the

exemption was sought. Upon due verification, exemption

certificates were issued by the competent authority and duly

countersigned by the Finance Secretary. The respondents availed

excise duty exemption on the basis of these certificates, including

in particular for cement. After the completion of the work by the

respondents, they received letters dated 05.03.2013 and other

similar communications from the concerned Executive Engineer,

informing that the exemption availed on cement was irregular and

proposing recovery of the excise amount. The ground for such

recovery was that cement, being an indigenous good

manufactured by an Indian company, did not qualify as an

"imported" good as contemplated under the relevant notifications.

It was also alleged that the exemption certificate had been

obtained belatedly, contrary to Clause 13.3 of the Instructions to

Bidders (ITB), which required submission of the certificate at the

bid stage. Subsequently, audit objections were raised by the

Comptroller and Auditor General of India (CAG), pointing out

irregularities in the issuance of such exemption certificates to the

respondents. Acting on these objections, the department initiated

recovery proceedings against the respondents for the excise duty

benefit allegedly availed irregularly. The respondents challenged

the said recovery proceedings as well as the audit objections by

filing writ petitions before the learned Single Judge of the High

Court. It is pertinent to note that the CAG, despite being a

necessary party, neither appeared before the Writ Court nor filed

any reply. The learned Single Judge, vide judgment dated

[2025:RJ-JD:35429-DB] (8 of 13) [SAW-181/2019]

14.09.2018, allowed the writ petitions and quashed the recovery

orders primarily on the ground that no opportunity of hearing had

been afforded to the respondents before initiating recovery, and

further, that no action had been taken against the government

officials who had issued and countersigned the exemption

certificates. Hence, the present appeals have been filed.

5. Learned counsel for the appellants vehemently submitted

that the Central Government had issued two notifications dated

28.08.1995 and 06.07.1999 exempting excise duty payable on the

goods falling under the Schedule prescribed under the Central

Excise Tariff Act, 1985 particularly to those goods which are

imported into India for execution of projects financed by the

United Nation or an International Organization and, therefore, the

respondents were under an obligation to get the exemption in-

conformity with those notifications only. He further submits that as

per the bid document, the contractor was required to submit the

exemption certificate at the time of submission of the bid

document, however, the same was not submitted on 14.02.2003

and the certificate was filed after a period of five months i.e. on

19.07.2003, therefore, the same was in violation of clause 13.3 of

the Instructions to Bidders (hereinafter referred to as 'ITB'). Since

the exemption has been obtained by the respondents in

contravention of the conditions of ITB, therefore, the same has

been erroneously granted to them. Learned counsel further

submits that as per the Notification issued by the Union of India,

the benefit of exemption could have been availed only on the

goods which were imported, however, in the present case, the

exemption has been granted on Cement, which is not permissible

[2025:RJ-JD:35429-DB] (9 of 13) [SAW-181/2019]

in the Notification issued by the Central Government on the

ground that Cement is not an imported goods as the same has

been manufactured by an Indian Company. Learned counsel

further submits that the recoveries have been effected on account

of wrongly issued exemption certificates, therefore, there is no

illegality. Learned counsel for the appellants has relied upon the

judgment of Hon'ble Supreme Court in case of State of Gujrat

Vs. Arcelor Mittal Nippon Steel India Ltd. (2022) 6 SCC 459,

wherein, it was held that all the terms and conditions contained in

the exemption Notification shall prevail, and the person claiming

the exemption must fulfill and satisfy all the eligibility criteria

mentioned in the exemption Notification. He submits that since

the conditions mentioned in the exemption Notification has not

been fulfilled by the respondents, therefore, the recovery orders

have rightly been issued. Learned counsel has further relied upon

judgment of Hon'ble Supreme Court in the case of Commissioner

of Custom (Import) Mumbai vs. Dilip Kumar and Company,

(2018) 9 SCC 1, wherein, it was held that the interpretation of

the Taxation Statute must be strict, and in case of any ambiguity,

the benefit of such ambiguity must be strictly interpreted in favour

of revenue/state. On the strength of these arguments, he submits

that learned Single Judge has not considered the matter in correct

perspective and has wrongly allowed the writ petition. He,

therefore, prays that the present appeals may be allowed and the

order dated 14.09.2018 may be quashed and set aside.

6. Per contra, learned counsel for the respondents, while

supporting the judgment dated 14.09.2018, submits that the

learned Single Judge has correctly taken into consideration all the

[2025:RJ-JD:35429-DB] (10 of 13) [SAW-181/2019]

relevant factors and has rightly come to this conclusion that the

exemption granted to the respondents is perfectly justified and the

same falls in conformity with the Notification dated 108/95-CE,

Dated 28.08.1995. Learned counsel submits that the respondents

were entitled to get exemption of all the goods falling under the

Central Excise and Tariff Act, if the same was supplied to the

United Nations or an International organization for their

official use or supplied to the projects financed by the United

nations or an international organization and approved by the

Government of India. Learned counsel submits that all the three

conditions mentioned in the Notification have been fulfilled as the

work undertaken by the respondents was financed by the

international organization, the goods were falling under the

category of exemption and the same was approved by the

Government of India. Learned counsel further submits that the

exemption, which has been granted to them and utilized by them,

cannot be unilaterally recovered as the benefit of the same has

been utilized by the appellants and has been passed to the other

stakeholders while executing the contract in hand. Learned

counsel for the respondents submits that the recovery notices

have been issued, without giving an opportunity of hearing to the

respondents in utter violations of principles of natural justice. To

buttress his contentions, learned counsel for the respondents has

relied upon the judgments rendered by Hon'ble Supreme Court in

case of Pondicherry State Cooperative Consumer Federation

Ltd. vs. Union Territory of Pondicherry, (2007) 10 VST 630,

Birla Jute & Industries vs. State of M.P. & Anr, (2000) 5

Superme Court Cases 271 and a judgment passed by Division

[2025:RJ-JD:35429-DB] (11 of 13) [SAW-181/2019]

Bench of this Court in D.B. Civil Writ Petition No.3234/1998,

(Commissioner, Commercial Taxes, Rajasthan & Anr. vs.

Rajasthan Taxation Tribunal, Jodhpur & Ors)., decided on

12.11.2013. He, therefore, prays that the special appeals

preferred by the appellants may be dismissed.

7. We have considered the submissions made at the Bar and

gone through the relevant record of the case including the

impugned order dated 14.09.2018.

8. At the very outset, we note that the learned Single Judge

has considered the matter threadbare and has rightly come to the

conclusion that as per the CAG Note, the recovery proceedings

have been initiated. It is noted that the exemption certificates

were issued by the competent authorities of the respondents

Department after duly satisfying themselves that the case of the

respondents fall within the four corner of the Notification dated

28.08.1995. It is also noted that the respondents, while

undertaking the work financed by the international organization,

are using the goods falling under the Schedule of the Central

Excise and Tariff Act, 1985 under the category of exempted goods

as the same has been approved by the Government of India.

Therefore, no illegality has been committed by the respondents for

getting the exemption of the same. We also note that the

undisputed facts, narrated above, show that the work executed

by the respondents was financed by an international organization

and that the goods used for the purpose of undertaking the work

was Cement and the same was falling within the category of

exempted goods, and the list of the same was approved by the

Government of India. Thus, in our opinion, the parameters

[2025:RJ-JD:35429-DB] (12 of 13) [SAW-181/2019]

mentioned in the Notification dated 28.08.1995 have been fulfilled

by the respondents for availing the exemption on the use of

Cement in the project financed by the international organization

and, therefore, they have rightly been granted the exemption

certificate on the basis of which they have obtained the

exemptions.

9. The argument of learned counsel for the appellants that

there is delay in filing the exemption certificate will not defeat the

purpose for which the same has been issued.

10. It is also noted that before issuing the recovery notices to

the respondents, no opportunity of hearing was granted to them

and on a pointed query raised by the Court to the learned counsel

for the appellants, he fairly admits that before issuing the order of

recovery, no opportunity of hearing was granted.

11. In the considered opinion of this Court, even the recovery

order was issued in gross and utter violation of principle of natural

justice, therefore, the same is also not sustainable. Hence, the

same was liable to be quashed and set aside.

12. We are of the view that the judgments relied upon by the

appellants in case of State of Gujrat Vs. Arcelor Mittal

Nippon Steel India Ltd (supra) is having no applicability in the

present case as the respondents are fulfilling and satisfying all the

eligible conditions for exemption made in the Notification dated

28.08.1995.

13. Further, the judgment replied upon by the appellants in case

of Commissioner of Custom (Import) Mumbai vs. Dilip

Kumar and Company(supra) is also having no application in the

present set of facts discussed hereinabove.

[2025:RJ-JD:35429-DB] (13 of 13) [SAW-181/2019]

14. In the considered opinion of this Court, no interference is

warranted in the judgment of the learned Single Bench, whereby,

the writ petitions have been allowed.

15. Accordingly, the special appeals fail and the same are

dismissed.

16. The stay applications and other pending applications, if any,

also stand disposed of.

                                   (ANUROOP SINGHI),J                               (VINIT KUMAR MATHUR),J
                                    68-SanjayS/-









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