Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonex Marmo Grani Pvt. Ltd vs Union Of India (2025:Rj-Jd:50392-Db)
2025 Latest Caselaw 15892 Raj

Citation : 2025 Latest Caselaw 15892 Raj
Judgement Date : 21 November, 2025

Rajasthan High Court - Jodhpur

Sonex Marmo Grani Pvt. Ltd vs Union Of India (2025:Rj-Jd:50392-Db) on 21 November, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:50392-DB]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
                  D.B. Civil Writ Petition No. 3711/2025

Sonex Marmo Grani Pvt. Ltd., Nh-8, Amberi, Sukher, Udaipur
Through Its Director Manish Soni Son Of Sh. Dilip Kumar Soni
Age 43 Years R/o Nh-8, Amberi, Sukher, Udaipur.
                                                                        ----Petitioner
                                       Versus
1.       Union Of India, Through Additional Secretary To The
         Government Of India, Ministry Of Finance, Department Of
         Revenue, 14, Hudco, Vishala Building, B-Wing, 6Th Floor,
         Bhikaji Cama Place, New Delhi-110 066.
2.       The Joint Commissioner (Appellate Authority), State Tax,
         State Goods And Service Tax Department, Machla Magra,
         Patel Circle, Udaipur.
                                                                     ----Respondents


For Petitioner(s)            :     Ms. Surbhi Trivedi for
                                   Mr. Sheetal Kumbhat
For Respondent(s)            :     Mr. Mahaveer Bishnoi, AAG



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE ANUROOP SINGHI

Order

21/11/2025

1. The present writ petition has been filed seeking setting

aside of the Order-in-Appeal dated 12.11.2024 and

consequential summary of demand dated 12.11.2024.

2. Learned counsel for the petitioner has submitted that

the appeal filed by the petitioner was dismissed solely on the

ground of delay, and none of the grounds raised in the appeal

were considered, causing grave prejudice to the petitioner. It has

been submitted that the petitioner director is not adequately

educated and lacks the requisite technical competence to operate

(Uploaded on 28/11/2025 at 11:29:47 AM)

[2025:RJ-JD:50392-DB] (2 of 4) [CW-3711/2025]

a computer or to comprehend the complexities of the online filing

system, including the procedural requirements pertaining to GST

compliance. Therefore, he engaged the services of an accountant

to carry out such compliances on his behalf. The petitioner placed

complete trust and reliance upon the said accountant for ensuring

timely and proper compliance with all legal and statutory

requirements, including those under the GST laws. However,

during the relevant period, the said accountant neither informed

the petitioner about the requirement of online filing of GST returns

nor filed the same on their own accord and left the services of the

petitioner long back and business operations were also closed

down due to covid. As a result of this omission and lack of

communication, the GST returns for a continuous period of 1000

days could not be filed by the petitioner.

3. Learned counsel further submitted that there was

justifiable reason for the petitioner to have not filed the GST

returns and thus, the delay, if any, ought to have been condoned

by the authorities. It has also been stated that the petitioner was

also unaware of issuance of any show cause notice as no physical

show cause notice was received by it and even the fact of passing

of the order in original dated 08.04.2021 was learned by it

subsequently and only thereafter, the appeal against the same

was preferred, however, vide order dated 12.11.2024, the said

appeal was dismissed

4. Learned Counsel, while relying on the judgments

passed by the Division Bench of this Court in D.B. Civil Writ

Petition No.10107/2025 Govind Traders Vs. Union of India & Ors.,

D.B. Civil Writ Petition No.12076 of 2024 titled "M/s Molana

(Uploaded on 28/11/2025 at 11:29:47 AM)

[2025:RJ-JD:50392-DB] (3 of 4) [CW-3711/2025]

Construction Company v. Central Goods and Service Tax

Department & Ors" decided on 26.07.2024, D.B. Civil Writ

Petition No.14658 of 2024 titled "Man Singh Tanwar v.

Commissioner, Central goods and Services Tax Department

& Ors." decided on 09th September 2024, D.B. Civil Writ Petition

No. 7260/2025 titled "RPC PSIPL JV Vs. State of Rajasthan &

Ors" decided on 02.07.2025 and D.B. Civil Writ Petition No.

11794/2025 titled "RPC PSIPL JV Vs. State of Rajasthan &

Ors" decided on 12.08.2025 has prayed that the Respondent

Department be directed to entertain appeal of the Petitioner.

5. Learned counsel for the respondents vehemently

disputes the above submission and contends that the appeal has

rightly been dismissed being barred by limitation and no

interference in the order dated 12.11.2024 is warranted.

6. We have heard the counsel for the parties and perused

the record.

7. It is a matter of record that as per the petitioner he

was entirely dependent on his accountant for the purpose of

ensuring statutory compliances, as he himself is uneducated and

not technically competent to attend to such requirements. It is

further stated that the said accountant neither informed the

petitioner about the requirement of online filing of GST returns nor

filed the same on his own accord for the relevant period. Due to

this omission and lack of communication, the GST returns also

could not be filed by the petitioner. The reasons mentioned in the

petition for non-compliance with the relevant provisions of the Act

within the prescribed time, in the considered opinion of this Court,

appear to be genuine.

(Uploaded on 28/11/2025 at 11:29:47 AM)

[2025:RJ-JD:50392-DB] (4 of 4) [CW-3711/2025]

8. This Court in the above relied upon judgments while

allowing the writ petitions, have issued directions to entertain the

appeal on merits.

9. For the foregoing reasons and taking benefit of the

order passed by the Coordinate Bench of this Court, we allow the

present writ petition and accordingly, set aside the order dated

12.11.2024 (Annex.3) passed by the Appellate Authority and

consequential summary of demand dated 12.11.2024. The

Appellate Authority is directed to consider and decide the appeal

of the petitioner on its own merits, in accordance with law, subject

to the petitioner firm depositing late fees, penalty and other

statutory deposits for entertaining the appeal, as admissible.

10. Stay petition and all pending applications, if any, stand

disposed of.

(ANUROOP SINGHI),J (DR. PUSHPENDRA SINGH BHATI),J

4-Suraj/-

(Uploaded on 28/11/2025 at 11:29:47 AM)

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 : MAIMS

 
 
Latestlaws Newsletter