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

Sri Bhagavathi Granites Industries vs The Superintendent Of Central Tax
2025 Latest Caselaw 4670 Tel

Citation : 2025 Latest Caselaw 4670 Tel
Judgement Date : 9 April, 2025

Telangana High Court

Sri Bhagavathi Granites Industries vs The Superintendent Of Central Tax on 9 April, 2025

     THE HON'BLE THE ACTING CHIEF JUSTICE SUJOY PAUL
                           AND
          THE HON'BLE SMT. JUSTICE RENUKA YARA

                 WRIT PETITION No.25839 of 2024

ORDER:

(Per the Hon'ble the Acting Chief Justice Sujoy Paul)

Sri M.Naga Deepak, learned counsel for the petitioner and

Ms. Pravalika, learned counsel representing Sri Dominic

Fernandes, learned Senior Standing Counsel for CBIC, appearing

for respondent Nos.1 to 3.

2. The petitioner suffered an Order-in-Original on 06.01.2022.

This writ petition is filed on 18.09.2024.

3. The petitioner, admittedly, did not prefer any appeal against

the Order-in-Original dated 06.01.2022. The singular argument

advanced by learned counsel for the petitioner is that providing

the DRC-07 before passing the Order-in-Original was mandatory

and the same was issued only on 24.09.2024. Thus, even if

Order-in-Original is not called in question, the bank attachment

founded upon a defective Order-in-Original without furnishing

DRC-07 is liable to be interfered with.

4. Ms. Pravalika, learned counsel representing Sri Dominic

Fernandes, learned Senior Standing Counsel for CBIC, opposed

the prayer on the basis of memo filed by respondent Nos.1 to 3

and urged that the DRC-07 was actually uploaded on 27.06.2023.

A photo copy of relevant portal relating to GST DRC-07 is filed for

ready reference.

5. The grievance relating to the bank attachment has direct

nexus with the Order-in-Original. In other words, it is the Order-

in-Original which became the reason for the bank attachment.

Despite repeated query, learned counsel for the petitioner has not

shown any interest to assail the Order-in-Original. The contention

of the learned counsel for the petitioner is that since DRC-07 has

not been issued before passing the Order-in-Original, there is no

need to challenge the Order-in-Original. For three reasons, we are

not able to persuade ourselves with this line of argument. Firstly,

as per the stand taken by respondent Nos.1 to 3, DRC-07 was

indeed brought on portal on 27.06.2023 and secondly, if an order

(Order-in-Original) is bad in law, the litigant cannot assume that it

is bad in law. Even a void order needs to be challenged in

appropriate proceedings. The Supreme Court has laid down the

curtains on this aspect in Robust Hotels (P) Ltd. v. EIH Ltd. 1,

(2017) 1 SCC 622

Krishnadevi Malchand Kamathia v. Bombay Environmental

Action Group 2, State of Kerala v. M.K.Kunhikannan Nambiar

Manjeri Manikoth 3 and Shiv Chander Kapoor v. Amar Bose 4.

6. In Robust Hotels (P) Ltd. (supra), it was held as under:

"42. This Court further held that it is not open either to a party to the lis or to any third party to determine at their own that an order passed by a court is valid or void. A party to the lis or the third party who considers an order passed by a court as voidable or non est, must approach the court of competent jurisdiction to have the said order set aside on such grounds, as may be available in law..."

(Emphasis Supplied)

7. In Krishnadevi Malchand Kamathia (supra), it was held as

under:

"16. It is a settled legal proposition that even if an order is void, it requires to be so declared by a competent forum and it is not permissible for any person to ignore the same merely because in his opinion the order is void. In State of Kerala v. M.K. Kunhikannan Nambiar ManjeriManikothNaduvil [(1996) 1 SCC 435], Tayabbhai M. Bagasarwalla v. Hind Rubber Industries (P) Ltd. [(1997) 3 SCC 443], M. Meenakshi v. Metadin Agarwal [(2006) 7 SCC 470] and Sneh Gupta v. Devi Sarup [(2009) 6 SCC 194], this Court held that whether an order is valid or void, cannot be determined by the parties. For setting aside such an order, even if void, the party has to approach the appropriate forum.

17. In State of Punjab v. Gurdev Singh [(1991) 4 SCC 1] this Court held that a party aggrieved by the invalidity of an order has to approach the court for relief of declaration that the order against him is inoperative and therefore, not binding upon him. While deciding the said case, this Court placed

(2011) 3 SCC 363

(1996) 1 SCC 435

(1990) 1 SCC 234

reliance upon the judgment in Smith v. East Elloe RDC [1956 AC 736 : (1956) 2 WLR 888 : (1956) 1 All ER 855] , wherein Lord Radcliffe observed : (AC pp. 769-70)

"An order, even if not made in good faith, is still an act capable of legal consequences. It bears no brand of invalidity [on] its forehead. Unless the necessary proceedings are taken at law to establish the cause of invalidity and to get it quashed or otherwise upset, it will remain as effective for its ostensible purpose as the most impeccable of orders."

18. In Sultan Sadik v. Sanjay Raj Subba [(2004) 2 SCC 377], this Court took a similar view observing that once an order is declared non est by the court only then the judgment of nullity would operate erga omnes i.e. for and against everyone concerned. Such a declaration is permissible if the court comes to the conclusion that the author of the order lacks inherent jurisdiction/competence and therefore, it comes to the conclusion that the order suffers from patent and latent invalidity.

19. Thus, from the above it emerges that even if the order/notification is void/voidable, the party aggrieved by the same cannot decide that the said order/notification is not binding upon it. It has to approach the court for seeking such declaration. The order may be hypothetically a nullity and even if its invalidity is challenged before the court in a given circumstance, the court may refuse to quash the same on various grounds including the standing of the petitioner or on the ground of delay or on the doctrine of waiver or any other legal reason. The order may be void for one purpose or for one person, it may not be so for another purpose or another person.

8. In M.K.Kunhikannan Nambiar Manjeri Manikoth (supra),

it was held as under:

7. It is not necessary for us to go into the merits of the case.

We are of the view that the order passed inter partes in CRP No. 3440 of 1977 dated 2-11-1977, has become final, and it

concludes the matter. The observations made in the proceedings, at the instance of the first respondent regarding the validity of the order of the Board, in CRP No. 3696 of 1977, will not, in any way, affect the legality and validity of the proceedings declining to implead Respondents 3 and 4 or the order passed in revision therefrom -- CRP No. 3440 of 1977. It is true that the proceedings dated 28-6-1977 were observed to be void in law in CRP No. 3696 of 1977, filed by the first respondent. In our opinion, even a void order or decision rendered between parties cannot be said to be non-existent in all cases and in all situations. Ordinarily, such an order will, in fact, be effective inter partes until it is successfully avoided or challenged in a higher forum. Mere use of the word 'void' is not determinative of its legal impact. The word 'void' has a relative rather than an absolute meaning. It only conveys the idea that the order is invalid or illegal. It can be avoided. There are degrees of invalidity depending upon the gravity of the infirmity, as to whether it is, fundamental or otherwise and in this case, the only complaint about the initiation of the suo motu proceedings by the Board was, that it was not initiated on intimation by the State Land Board about the non-filing of the statement as required by Section 85(7) of the Kerala Land Reforms Act. In our opinion, this is not a case where the infirmity is fundamental. It is unnecessary to consider the matter further.

8. In Halsbury's Laws of England, 4th Edn., (Re-issue) Vol. 1(1) in para 26, p. 31, it is stated, thus:

"If an act or decision, or an order or other instrument is invalid, it should, in principle, be null and void for all purposes; and it has been said that there are no degrees of nullity. Even though such an act is wrong and lacking in jurisdiction, however, it subsists and remains fully effective unless and until it is set aside by a court of competent jurisdiction. Until its validity is challenged, its legality is preserved."

In the Judicial Review of Administrative Action, De Smith, Woolf and Jowell, 1995 Edn., at pp. 259-60 the law is stated thus:

"The erosion of the distinction between jurisdictional errors and non-jurisdictional errors has, as we have seen, correspondingly eroded the distinction between void and voidable decisions. The courts have become increasingly impatient with the distinction, to the

extent that the situation today can be summarised as follows:

(1) All official decisions are presumed to be valid until set aside or otherwise held to be invalid by a court of competent jurisdiction."

Similarly, Wade and Forsyth in Administrative Law, Seventh Edn., 1994, have stated the law thus at pp. 341-342:

"... every unlawful administrative act, however invalid, is merely voidable. But this is no more than the truism that in most situations the only way to resist unlawful action is by recourse to the law. In a well-known passage Lord Radcliffe said:

'An order, even if not made in good faith, is still an act capable of legal consequences. It bears no brand of invalidity upon its forehead. Unless the necessary proceedings are taken at law to establish the cause of invalidity and to get it quashed or otherwise upset, it will remain as effective for its ostensible purpose as the most impeccable of orders.' This must be equally true even where the brand of invalidity is plainly visible: for there also the order can effectively be resisted in law only by obtaining the decision of the court. The necessity of recourse to the court has been pointed out repeatedly in the House of Lords and Privy Council without distinction between patent and latent defects."

The above statement of the law supports our view that the order of the Board dated 28-6-1977, declining to implead Respondents 3 and 4 (which stood confirmed in revision) concludes the matter against Respondents 3 and 4."

(Emphasis Supplied)

9. In Shiv Chander Kapoor (supra), the Supreme Court held

as under:

"23. In Wade's Administrative Law, 6th edn. at pp. 351-53, there is an illuminating discussion of this topic. It has been pointed out that 'void' is meaningless in an absolute sense; and 'unless the necessary proceedings are taken at law to

establish the cause of invalidity and to get it quashed or otherwise upset, it will remain as effective for its ostensible purpose as the most impeccable of orders'. In the words of Lord Diplock, "the order would be presumed to be valid unless the presumption was rebutted in competent legal proceedings by a party entitled to sue". [Ed.: Hoffman-La Roche v. Secy. of State for Trade and Industry, 1975 AC 295]"

(Emphasis Supplied)

10. In absence of challenging the Order-in-Original, no case is

made out for interference. We decline interference for yet another

reason. The Order-in-Original was issued on 06.01.2022. No

appeal was preferred. The writ petition is also not filed within the

stipulated time limit prescribed for preferring the appeal. The

Supreme Court in Assistant Commissioner (CT) LTU, Kakinada

v. Glaxo Smith Kline Consumer Health Care Ltd 5 has opined as

under:

"19. We may now revert to the Full Bench decision of the Andhra Pradesh High Court in Electronics Corporation of India Ltd.(supra), which had adopted the view taken by the Full Bench of the Gujarat High Court in Panoli Intermediate (India) Pvt. Ltd.vs. Union of India & Ors.19 and also of the Karnataka High Court in Phoenix Plasts Company vs. Commissioner of Central Excise (AppealI), Bangalore20. The logic applied in these decisions proceeds on fallacious premise. For, these decisions are premised on the logic that provision such as Section 31 of the 1995 Act, cannot curtail the jurisdiction of the High Court under Articles 226 and 227 of the Constitution. This approach is faulty. It is not a matter of taking away the jurisdiction of the High Court. In a given case, the assessee

5 (2020) 19 SCC 681

may approach the High Court before the statutory period of appeal expires to challenge the assessment order by way of writ petition 19 AIR 2015 Guj 97 20 2013 (298) ELT 481 (Kar.) on the ground that the same is without jurisdiction or passed in excess of jurisdiction by overstepping or crossing the limits of jurisdiction including in flagrant disregard of law and rules of procedure or in violation of principles of natural justice, where no procedure is specified. The High Court may accede to such a challenge and can also nonsuit the petitioner on the ground that alternative efficacious remedy is available and that be invoked by the writ petitioner. However, if the writ petitioner choses to approach the High Court after expiry of the maximum limitation period of 60 days prescribed under Section 31 of the 2005 Act, the High Court cannot disregard the statutory period for redressal of the grievance and entertain the writ petition of such a party as a matter of course. Doing so would be in the teeth of the principle underlying the dictum of a threeJudge Bench of this Court in Oil and Natural Gas Corporation Limited (supra)..."

(Emphasis Supplied)

11. For these cumulative reasons, admission is declined and the

writ petition is dismissed. No order as to costs.

Miscellaneous petitions pending, if any, shall stand closed.

_________________________ SUJOY PAUL, ACJ

__________________________ RENUKA YARA, J 09.04.2025 sa/vs

THE HON'BLE THE ACTING CHIEF JUSTICE SUJOY PAUL

AND

THE HON'BLE SMT. JUSTICE RENUKA YARA

WRIT PETITION No.25839 of 2024 (Per the Hon'ble the Acting Chief Justice Sujoy Paul)

09.04.2025 sa/vs

 
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