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

Shree Solar Ventures Pvt. Ltd vs Union Of India
2025 Latest Caselaw 9720 Raj

Citation : 2025 Latest Caselaw 9720 Raj
Judgement Date : 21 August, 2025

Rajasthan High Court - Jodhpur

Shree Solar Ventures Pvt. Ltd vs Union Of India on 21 August, 2025

[2025:RJ-JD:37184-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 D.B. Civil Writ Petition No. 6395/2025

Shree Solar Ventures Pvt. Ltd., Through Director, Anirudh
Sharma S/o Sh. Jugal Kishore Sharma, Aged About 28 Years,
Business Address At C-16, Shiv Valley, Riico Rani Bazar, Road No.
4, Police Station Ganga Sahar, District Bikaner Rajasthan,
Permanent R/o Vishwakarma Colony, Behind Shiv Parwati
Temple, Police Station Ganga Sahar, District Bikaner, Rajasthan
Pin - 334401, Gst Tin - 08Aaxcs5585Q1Zq
                                                                       ----Petitioner
                                       Versus

1.       Union Of India, Through General Of Goods And Services
         Tax Intelligence And Central General Of Goods And
         Services Tax Intelligence Department, Govt Of India New
         Delhi.
2.       The Principal Director General, Directorate General Of
         Goods And Services Tax Intelligence Dggi Hqrs, Ist And
         Iind Floor, Wing No. 6, West Block 08, Rk Puram, New
         Delhi, Delhi 110066.
3.       The Director General, Directorate General Of Goods And
         Services Tax Intelligence Dggi, Dg North, Iiird Floor, Block
         No. 44 Institutional Area, Sector 32, Opp. Medanta
         Medicity, Gurugram 122001.
4.       The Additional Director General Jaipur Zonal Unit,
         Directorate General Of Gst Intelligence (Dggi) C-62,
         Sarojini Marg, C Scheme, Jaipur 302006.
5.       Deputy Director, Directorate General Of Gst Intelligence,
         Udaipur Regional Unit (Jaipur Zonal Unit) Iind Floor, 142-
         B, Sector 11, Hiran Magari, Udaipur, Raj 313002.
6.       Chief Commissioner Central Goods And Service Tax,
         Jaipur Zone, New Central Revenue Building Statue Circle,
         C Scheme Jaipur 302005
7.       The Deputy/assistant Commissioner Cgst And Central
         Excise Division F, Bikaner Opposite Chetan Mahadev
         Temple, Jaipur Road, Bikaner.
                                                                    ----Respondents


For Petitioner               :     Mr. Gajendra Panwar Advocate
For Respondents              :     Mr. Rajat Choudhary Advocate
No.2 to 5                          through VC
For Respondents              :     Mr. Kuldeep Vaishnav Advocate
No.6 & 7


       HON'BLE THE CHIEF JUSTICE MR. K.R. SHRIRAM
            HON'BLE MR. JUSTICE SANDEEP TANEJA

[2025:RJ-JD:37184-DB] (2 of 8) [CW-6395/2025]

Judgment

RESERVED ON :: 19th August 2025 PRONOUNCED ON :: August 2025

(Per Hon'ble Sandeep Taneja, J.)

1. This writ petition has been filed by petitioner seeking

following reliefs :

"A. That the writ petition filed by the petitioner may very kindly be allowed and through this writ petition humble request of present petitioner to kindly direct the respondent DGGI agencies in order to release the seized material, documents, and other relevant materials, Tally Software/laptop, handover seized hard cash which was seized from cash counter of present petitioner, seized signed all the cheques, mobile phones, DVR and 1 TB hard disk and other relevant material seized in the name of investigation.

B. The Panchnama (Annex.-3) created by the Department must be quashed and set aside as the Panchnama has been created without following the Section 67 of CGST Act and guidelines of the Panchnama and seizure operation as well as the seizure was suppose to be done by Joint Commissioner but is not followed in current case.

C. That SCN notice (Annex.-4) as well as SCN order (Annex.-9) are supposed to be quashed and set aside because violation of Rule 26 under CGST Rules has been done by generating SCN order manually and issuing one SCN for multiple financial years is also totally contradictory to provisions of law.

D. To direct respondent DGGI agencies in order to hear the present petitioner submissions made before the Commissionerate CGST and conclude the submissions expeditiously as per law and then generate SCN if applicable as per law.

E. Any other appropriate writ order or direction which this Hon'ble Court is please to consider just and proper in the fact and circumstances of the case may kindly also be passed in favour of the petitioner."

2. Brief facts of the case are that petitioner, a private limited

company, is engaged in the business of installing solar panels at

residential and commercial buildings. Petitioner is also engaged in

supplying of goods related to solar power generating system and

solar power based devices.

2.1 Respondents carried out search and seizure proceedings at

business premises of petitioner on 12 th April 2024 and 13th April

[2025:RJ-JD:37184-DB] (3 of 8) [CW-6395/2025]

2024. During said proceedings, certain material documents and

other items were seized and panchnama was prepared on 13th

April 2024. Being aggrieved by action of respondents, petitioner

filed a writ petition before this Court bearing D.B. Civil Writ

Petition No.16877/2024 seeking issuance of a direction to release

seized material and other relevant materials.

2.2 Respondents also issued a show cause notice dated 3 rd

August 2024 to petitioner under Section 74(1) of Central Goods

and Services Tax Act, 2017 read with Section 20 of Integrated

Goods and Services Tax Act, 2017. During pendency of above-

mentioned writ petition, petitioner filed a reply to show cause

notice on 11th October 2024.

2.3 This Hon'ble Court by order dated 12th November 2024

dismissed the said writ petition with a direction to appellate

authority namely the Commissioner, CGST to decide the appeal

within a time-limit of 30 days from the date of receipt of certified

copy of order.

2.4 Subsequent thereto, petitioner was called for personal

hearing on 10th December 2024. On the said date, petitioner was

represented by Mr. Mohit Golechha, C.A. and Mr. Ankit Majumdar,

Advocate before the adjudicating authority and submitted

additional submissions. Thereafter, adjudicating authority passed

order in original dated 31st December 2024, which is impugned in

present petition.

2.5 It is submitted that on 2nd January 2025 when petitioner

approached respondents with set of documents, it came to his

knowledge that adjudicating authority had already passed

[2025:RJ-JD:37184-DB] (4 of 8) [CW-6395/2025]

impugned order. Having come to know of impugned order,

petitioner addressed a letter dated 21 st January 2025 to the

Additional Commissioner requesting for reconsideration and review

of order. The said representation was considered and by letter

dated 18th February 2025 issued by Additional Commissioner, it

was communicated that the order in original was passed correctly

and no action is pending before adjudicating authority. It appears

that subsequently also petitioner addressed a letter/ email to

respondents on 10th March 2025 which came to be rejected by

letter dated 18th March 2025 issued by the Additional

Commissioner.

3. Counsel for petitioner has submitted that on 10 th December

2024, petitioner sought four weeks' time to file additional

documents which were running into 8000 to 10000 pages and the

said request of petitioner was verbally accepted by adjudicating

authority. Despite granting time, the adjudicating authority, even

before the period of four weeks got over and petitioner could

submit additional documents, passed impugned order without

affording proper opportunity of hearing.

4. Per contra, counsel for respondents has submitted that

petitioner has an efficacious alternative remedy of appeal under

Section 107 of the Central Goods and Services Act,2017 and

hence writ is not maintainable. It is further submitted that

opportunity of personal hearing was given to petitioner who

appeared through its representatives on 10 th December 2024 and

also submitted additional submissions in addition to the reply to

show cause notice which was filed earlier. It is also submitted that

[2025:RJ-JD:37184-DB] (5 of 8) [CW-6395/2025]

on 10th December 2024 representatives of petitioner sought two

weeks' time to file additional documents, however, within the said

period of two weeks, no further documents were submitted by

petitioner, hence adjudicating authority proceeded to pass

impugned order. It is further stated that petitioner submitted the

additional documents on 2nd January 2025, after passing of the

impugned order dated 31st December 2024.

5. The grievance of petitioner is that opportunity of hearing was

not given and further that though petitioner was granted time of

four weeks to file additional documents on 10 th December 2024,

however even before said period got over, adjudicating authority

passed impugned order. Hence, impugned order has been passed

in violation of principles of natural justice.

6. We find that in Paragraph 9 of petition, it is averred that

department asked petitioner to submit additional documents and

therefore, petitioner sought four weeks' time to comply with said

directions. Relevant portion of Paragraph 9 is reproduced as

under :

"The present petitioner was not given a chance for person hearing even after orders passed by Hon'ble High Court on dated 12-11- 2024 subsequently on dated 10-12-2024 present petitioner was asked to appear before the respondent agencies, the present petitioner as per the directions reached before the competent authorities on dated 10-12-2024, but the complete hearing was not conducted on dated 10-12-2024 as the respondent department asked for certain more documents from present petitioner in order to valuate the discrepancies observed by the respondent department, the present petitioner was ready to provide the documents asked for but requested four weeks time in order to comply with the directions given by the respondents department on dated 10-12-2024. The present petitioner collected all the documents and approached respondent DGGI official on dated 02- 01-2025 with set of requested documents, but the respondent agencies totally ignored to accept the set of documents and also communicated to the present petitioner who was not aware about the fact that respondent DGGI department has already passed a speaking order on dated 31-12-2024......"

(Emphasis Supplied)

[2025:RJ-JD:37184-DB] (6 of 8) [CW-6395/2025]

We are unable to accept the submission of petitioner as

petitioner has failed to produce any document to show that any

such direction was issued by respondents on 10 th December 2024.

7. Moreover in Paragraph 3 of additional affidavit filed by

petitioner, it is mentioned that Mr. Mohit Golechha, C.A. and

Mr. Ankit Majumdar, Advocate represented petitioner on 10 th

December 2024 before adjudicating authority. They are the best

persons to affirm about proceedings which took place on 10 th

December 2024. However, their affidavits have not been placed in

support of contention that department had requested petitioner to

furnish further documents and verbally granted four weeks' time

to furnish the same.

8. In Paragraph 3 of additional affidavit, it is further averred

that concerned official of respondents verbally requested the

representatives of petitioner to furnish more documents.

Petitioner's representatives then verbally sought four weeks' time

to furnish more documents and verbally both concerned authority

as well as representatives of petitioner mutually agreed for second

round of personal hearing after four weeks.

9. We fail to understand that why would department require the

petitioner to file additional documents. It was for petitioner to

submit documents to substantiate its case before adjudicating

authority, more particularly when petitioner had already filed reply

to the show cause notice and also additional submissions in

addition to the reply. Hence, we are convinced with contention of

respondents that on 10th December 2024, petitioner sought two

weeks' time to file additional documents.

[2025:RJ-JD:37184-DB] (7 of 8) [CW-6395/2025]

10. We further observe that after having knowledge of impugned

order, first letter written by petitioner to respondents is letter

dated 21st January 2025. In said letter, it is nowhere mentioned

that adjudicating authority had granted four weeks' time to

petitioner to file additional documents. There is no reference of

proceedings dated 10th December 2024. If petitioner had been

granted four weeks' time to file additional documents, there would

have been reference of proceedings dated 10 th December 2024 in

said letter.

11. Petitioner has also relied upon order dated 12th November

2024 to show that Court had directed respondents to pass order

within 30 days. In fact, for alleged non-compliance of said order,

petitioner filed a contempt petition bearing D.B. Writ Contempt

No.272/2025 which was dismissed on 3 rd March 2025. On one

hand, petitioner relies upon the said order and on the other hand,

petitioner contends that it sought four weeks' time on 10 th

December, 2024, which itself would have flouted the above

mentioned time line of 30 days.

12. A bare perusal of impugned order reveals that opportunity of

hearing was given to petitioner on 10 th December 2024 and reply

and additional submissions made by petitioner were also duly

considered before passing the said order.

13. In view of above, we are of considered opinion that petition

is grossly misconceived and wholly devoid of merits. Contention of

petitioner that it was granted four weeks' time to file documents

on 10th December 2024 is grossly misleading and appears to be an

attempt to cause delay or stall recovery of amount.

[2025:RJ-JD:37184-DB] (8 of 8) [CW-6395/2025]

14. The Hon'ble Supreme Court in the case of Commissioner of

Income Tax and Others Vs. Chhabil Dass Agarwal1 held that

in view of availability of alternative statutory remedy, writ will not

be maintainable.

Further, this case does not fall in any of the parameters laid

down by Hon'ble Supreme Court in the case of Whirlpool

Corporation Vs. Registrar of Trade Marks, Mumbai and

Others2 where alternative remedy would not operate as a bar in

maintaining writ petition.

15. We are thus not inclined to interfere with the impugned order

in exercise of our discretionary extraordinary jurisdiction.

16. Petitioner may avail remedy of appeal, if so advised, against

impugned order in accordance with law. The time commencing

from filing of this petition, i.e., 20 th March 2025 till disposal shall

be excluded in calculating limitation for filing the appeal.

17. We make it clear that we have not made any comment on

merits of the matter.

18. With above observations, petition dismissed.

19. All pending applications, if any, also stand disposed of.

                                       (SANDEEP TANEJA),J                                        (K.R. SHRIRAM),CJ



                                       ms rathore




                                   1    (2014) 1 SCC 603
                                   2    (1998) 8 SCC 1







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