Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rswm Ltd vs Union Of India (2026:Rj-Jd:17657-Db)
2026 Latest Caselaw 5956 Raj

Citation : 2026 Latest Caselaw 5956 Raj
Judgement Date : 16 April, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Rswm Ltd vs Union Of India (2026:Rj-Jd:17657-Db) on 16 April, 2026

[2026:RJ-JD:17657-DB]



      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Writ Petition No. 2448/2023

RSWM Ltd., Post Box No. 28 Kharigram, Gulabpura Bhilwara.
311021 through Its Authorized Signatory Avinash Bhargava S/o
Shri Mahesh Nath Bhargava Aged 56 Years Working As Chief
Financial Officer R/o E-2/248, Chitrakoot Yojna, Jaipur.
                                                                       ----Petitioner
                                       Versus
1.       Union of India, Through The Revenue Secretary,
         Department Of Revenue, Ministry Of Finance, North Block,
         New Delhi - 110001
2.       Central Board Of Indirect Taxes And Customs,
         Department Of Revenue, Ministry Of Finance, Through
         Chairman, North Block, Central Secretariat, New Delhi -
         110001
3.       Goods And Service Tax Network, Through Chairman,
         Worldmark 1 Aerocity, Indira Gandhi International Airport,
         New Delhi - 110037
4.       The Commissioner, Cgst, Udaipur Commissionerate, 142
         B, Hiranmagri, Sector 11, Udaipur, Rajasthan - 313002
5.       The Assistant / Deputy Commissioner, CGST, Division F,
         11, Azad Nagar, Bhilwara, Rajasthan - 31101
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Narendra Singhvi
For Respondent(s)            :     Mr. Rajat Arora
                                   Mr. Lucky Rajpurohit
                                   Ms. Himanshi Rajpurohit


              HON'BLE MR. JUSTICE ARUN MONGA

HON'BLE MR. JUSTICE SUNIL BENIWAL

Order (Oral)

16/04/2026

Per: Arun Monga, J.

1. The present writ petition has been filed, inter alia, seeking

directions to the respondent department for issuance of PMT-03

and re-crediting of Input Tax Credit (hereinafter, "ITC) to the tune

of Rs. 4,37,51,638/-.

(Uploaded on 21/04/2026 at 01:29:13 PM)

[2026:RJ-JD:17657-DB] (2 of 5) [CW-2448/2023]

2. The brief facts of the case are that petitioner filed refund

claim of ITC for the periods, August, 2017, September, 2017 and

October, 2017, on 19.01.2018 on the common portal. On

23.05.2020, Respondent no. 5 issued 3 show-cause notices

rejecting the refund claim.

2.1 The petitioner did not prefer an appeal against the rejection

order rather informed Respondent no. 5 vide letter dated

26.10.2020, to re-credit the amount of refund claims rejected in

its electronic credit ledger. However, the functionality to re-credit

the amount in the electronic credit ledger was not available on the

common portal.

2.2 Thereafter, a grievance was raised on Centralised Public

Grievance Redress and Monitoring System (hereinafter,

"CPGRAMS") and Commissioner, CGST, raised a ticket on

CBICMITRA on 03.12.2020 which was followed by email on

17.02.2021 but the said problem could not be resolved.

2.3 Thereafter, petitioner wrote various letters dated

24.09.2021, 19.05.2022, 27.07.2022 to the respondent

department for the re-credit of the said amount to the electronic

credit ledger. However, no action has been taken.

2.4 Hence, the present writ petition.

3. Learned counsel for the petitioner submits that despite

continuous follow-ups and multiple representations to

departmental authorities, including GSTN and CBIC, the issue of

re-credit of ITC remains unresolved. It is contended that even

after lodging grievances on CPGRAMS and repeated reminders, no

action has been taken, resulting in blockage of substantial funds

and compelling the petitioner to approach this Court.

(Uploaded on 21/04/2026 at 01:29:13 PM)

[2026:RJ-JD:17657-DB] (3 of 5) [CW-2448/2023]

3.1 It is further submitted that the petitioner is statutorily

entitled to re-credit of the ITC debited while filing refund claims, in

terms of the relevant provisions of the CGST Rules. Upon rejection

of the refund claims, the petitioner acquired a vested right to such

re-credit, having also fulfilled all prescribed conditions. The denial

of re-credit solely on account of absence of portal functionality is

arbitrary and unsustainable, as technical limitations cannot

override substantive legal rights, particularly when the

respondents themselves acknowledge the petitioner's entitlement.

3.2 It is further argued that the failure to re-credit the ITC has

resulted in unlawful deprivation of the petitioner's property, in

violation of Article 300A of the Constitution. The ITC, being a

vested right, cannot be withheld merely due to systemic

inefficiencies. Reliance is placed on judicial precedents, including

Pacific Industries Ltd. v. Union of India 1 and Garden Silk

Mills Limited v. Union of India2, to contend that in cases where

the portal does not support statutory compliance, relief must be

granted either through appropriate directions to the authorities or

by permitting manual credit.

4. Learned counsel for the respondent argues that the GST

portal already provides a complete and functional mechanism for

re-credit of ITC in cases where refund claims are rejected,

provided such claims are filed through the proper refund module.

However, since the Petitioner deviated from the prescribed process

and prematurely debited ITC through Form DRC-03, the system

does not support re-credit in such circumstances. It is emphasized

that the Petitioner's actions are not aligned with the approved

1 2022 (61) G.S.T.L. 592 (Raj.) 2 2019 (24) G.S.T.L. 724 (Guj.)

(Uploaded on 21/04/2026 at 01:29:13 PM)

[2026:RJ-JD:17657-DB] (4 of 5) [CW-2448/2023]

business process embedded in the GST framework, and therefore,

no fault can be attributed to the Respondents or the GSTN for the

absence of functionality in such an irregular scenario.

5. In view of the aforesaid backdrop, we are of the considered

view that the stand taken by the respondent department stands

conceded, as is evident from the letter dated 01.10.2021

(Annexure-18). The relevant portion thereof is reproduced herein

below:

"4. The claimant vide letter dated 26.10.2020 has requested to this office to re-credit the rejected amount of Rs.10,26,788/- (CGST Rs.5,13,394/- + SGST Rs.5,13,394/-) of Rs. 2,62,83,226/- (CGST Rs.1,31,41,613/- + SGST Rs. 1,31,41,613/-) & of Rs. 1,64,41,624/- (CGST Rs.82,20,812/- + SGST Rs.82,20,812/-). The Claimant has also undertaken that they have not preferred any further appeal against the order of Joint Commissioner (Appeals), Jodhpur and also undertaken and declared that they would not prefer any further appeal in this matter in future also.

5. In the matter, it has been observed that claimant has filed refund claims under "any other category" by debiting the ITC of Rs.10,26,788/-, Rs. 26283226/- and Rs.16441624 through DRC- 03 suo-moto from Electronic credit ledger. ITC debited by the claimant through DRC-03 in respect of refund claimed under "any other category", cannot be re-credited to the claimant in Electronic credit ledger in case of rejection of refund claim as there is no option available on common portal. Further, GST portal does not have any kind of functionality vide which refund sanctioning authority can re-credit the ITC debited through DRC- 03 in the refunds of "any other category". Likewise, option of issuing PMT-03 for re-crediting ITC in Electronic credit ledger for inadmissible/ rejected refund claim is not available in the instant case as is available in the case of ITC accumulated on account of export of goods without payment of tax.

6. For resolution of the above said issue, this office has raised a ticket on CBICMITRA on 03.12.2020 which was followed by email on 17.02.2021 but the said problem could not be resolved. This office has again raised ticket no. 202110013806754, 202110013806769 and 202110012806761 on 01.10.2021. Due to non availability of option on common portal, the claimant is yet to receive the re-credit of ITC in his Electronic Credit Ledger and has been pressing hard through representations to various forums and also through CPGRAM."

6. In view of the aforesaid, since the Department does not

dispute the petitioner's entitlement to re-credit of the refund

amount of Rs. 4,37,51,638/-, any procedural lapse whether

(Uploaded on 21/04/2026 at 01:29:13 PM)

[2026:RJ-JD:17657-DB] (5 of 5) [CW-2448/2023]

attributable to the petitioner or the respondents is insignificant so

long as the entitlement to such re-credit remains undisputed.

7. In view thereof we direct the respondent that the refund of

the aforesaid amount be credited in the electronic credit ledger

maintained qua the petitioner through manual intervention.

8. Needful be done within a period of eight weeks.

9. Accordingly, the instant writ petition is allowed.

10. Pending application(s) also stands disposed of.

                                   (SUNIL BENIWAL),J                                               (ARUN MONGA),J


                                    Ashutosh-100




                                                            (Uploaded on 21/04/2026 at 01:29:13 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