Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Nau Chamunda Minerals vs Union Of India (2025:Rj-Jd:43900-Db)
2025 Latest Caselaw 13956 Raj

Citation : 2025 Latest Caselaw 13956 Raj
Judgement Date : 7 October, 2025

Rajasthan High Court - Jodhpur

M/S Nau Chamunda Minerals vs Union Of India (2025:Rj-Jd:43900-Db) on 7 October, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:43900-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Writ Petition No. 9907/2025

M/s Nau Chamunda Minerals, Situated At Tak Bhawan, Near
Secondary School, Borunda, Bilara, Jodhpur 342604 Through Its
Partner Smt Madhu Devi W/o Late Shri Rajendra Kumar Tak,
Aged About 51 Years R/o Near Secondary School, Borunda,
Bilara, Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       Union Of India, Through Its Secretary Department Of
         Revenue, Ministry Of Finance North Block, New Delhi.
2.       State Of Rajasthan, Ministry Of Finance Through Its
         Secretary, Secretariat, Jaipur.
3.       Goods And Service Tax Council, Through Its Secretary,
         5Th Floor, Tower Ii, Jeevan Bharti Building, Janpath Road,
         Connaught Place, New Delhi-110001.
4.       Commissioner Of State Tax, Rgst, Kar Bhawan, Ambedkar
         Circle, Bhawani Singh Road, C-Scheme, Jaipur.
5.       Assistant      Commissioner          Circle-E,       Ward-2, Jodhpur-Ii,
         Jodhpur.
                                                                    ----Respondents


For Petitioner(s)             :    Mr. Sharad Kothari
For Respondent(s)             :    Mr. Mahaveer Bishnoi, AAG
                                   Mr. Bharat Vyas, ASG (through VC)
                                   Mr. Rajvendra Saraswat
                                   Mr. Bhanu Pratap Bohra
                                   Mr. Vaibhav Bhansali



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE ANUROOP SINGHI

Order

07/10/2025

1. At the outset, learned counsel for petitioner Mr. Sharad

Kothari states that for the present, petitioner will not press

alternate prayer of challenge to notification No.53/2023 dated

(Uploaded on 10/10/2025 at 06:16:44 PM)

[2025:RJ-JD:43900-DB] (2 of 4) [CW-9907/2025]

02.11.2023 as well as provision under Section 107 (4) of the

CGST/RGST Act, 2017. Counsel states that it may be left open for

the moment and petitioner, if deemed fit, may seek same prayer

in other proceedings.

2. Learned counsel for the Petitioner has demonstrated

from the record the following facts-

(i) The Petitioner firm is a partnership comprising of Smt

Madhu Tak and Smt Anita Tak, wives of Shri Rajendra Kumar

and Manohar Lal Tak, respectively.

(ii) The Petitioner firm commenced mining activities using

various assets and equipment purchased on loan.

Unfortunately, the business failed and the liability of the

creditors mounted.

(iii) Mr. Rajendra Kumar (husband of Ms. Madhu Tak) held

himself responsible for the rising financial stress of the

family and suffered from clinical depression which drove him

to take his own life on 11.06.2022 by hanging.

(iv) In the intervening period Mr. Manohar Lal (husband

Smt Anita Tak) contacted HIV from his wife, who in turn was

infected on account of botched up DNC procedure.

(v) Mr. Rajendra Kumar and Smt. Madhu Tak's son, Aarav,

aged 29, was diagnosed with onset of cardiac condition that

is LVH-left ventricular hypertrophy in December 2022.

(vi) By February - March 2023, the lending bank started

issuing communication demanding repayment of loans given

to members of the family, failing which the joint dwelling

house would be attached.

(Uploaded on 10/10/2025 at 06:16:44 PM)

[2025:RJ-JD:43900-DB] (3 of 4) [CW-9907/2025]

(vii) In April 2023, Mr. Manohar Lal (husband of Smt. Anita

Tak) was advised to undergo a surgery while suffering from

other disabilities and ailments like HIV, diabetes. He was also

found to be suffering from trauma induced anxiety.

(viii) Before the family could gather resources to handle the

loan & business outstanding, the RGST department through

Respondent No. 5 issued Show Cause notices dated

09.05.2023 for the years 2018-19 to 2020-21 which

culminated into orders dated 13.06.2023.

3. Learned Counsel submits that in the above backdrop of

financial and medical difficulties, the Petitioner could neither

participate in the adjudication nor could prefer appeal against the

orders dated 13.06.2023 within the statutory limitation period.

4. Learned Counsel, while relying on the judgments

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

Petition No.12076 of 2024 titled "M/s Molana 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.

(Uploaded on 10/10/2025 at 06:16:44 PM)

[2025:RJ-JD:43900-DB] (4 of 4) [CW-9907/2025]

5. Learned ASG Mr. Bharat Vyas and learned AAG Mr.

Mahaveer Bishnoi jointly submit that statutory period of limitation

cannot be relaxed and the same has to be adhered to strictly.

6. Having heard the counsel for the parties, we are of the

view that the medical and financial hardship pointed out by the

Petitioner are genuine as the same are supported by documents

placed on record; which documents have not been disputed by the

Respondents. Thus considering the above mentioned peculiar facts

and circumstances of the present case, it is clear that the

petitioner could not file the appeal within time for the reasons

beyond its control.

7. For the foregoing reasons, we dispose of the present

writ petition by directing the appellate authority to register and

decide the appeal of the petitioner on merits, if the same is filed

within a period of one month from today, subject to the petitioner

firm depositing late fees, penalty and other statutory deposits for

entertaining the appeal.

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

disposed of.

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

5-SP/Suraj/-

(Uploaded on 10/10/2025 at 06:16:44 PM)

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