Citation : 2025 Latest Caselaw 6540 Tel
Judgement Date : 18 November, 2025
THE HON'BLE THE CHIEF JUSTICE SRI APARESH KUMAR SINGH
AND
THE HON'BLE SRI JUSTICE G.M.MOHIUDDIN
WRIT PETITION Nos.34743 and 34748 of 2025
COMMON ORDER:
Learned counsel Sri Priyojeet Chatterjee, representing
learned counsel Sri Mohd. Mukhairuddin, appears for the
petitioner through video conferencing.
Sri Swaroop Oorilla, learned Special Government
Pleader for State Tax, appears for the respondents.
2. Heard the learned counsel for the parties.
3. Both the writ petitions relate to the same petitioner
and the issues are also common.
4. The petitioner has assailed the show cause notice
dated 11.09.2025 for the tax period April 2023 to March
2024 as violative of Articles 265 and 14 of the Constitution
of India and the provisions of the Telangana Goods and
Services Tax Act, 2017 (hereinafter referred to as, "the Act")
and the rules made thereunder in W.P.No.34743 of 2025.
In W.P.No.34748 of 2025, the petitioner has assailed the
show cause notice of the same date for the tax period April
2021 to March 2022 on the same grounds.
5. In these writ petitions, the impugned show cause
notices were preceded by a search on the premises of the
petitioner during which certain documents/data were
seized for the relevant financial years. The petitioner
contends that the seizure was without any panchanama,
except loosely recording the documents in a piece of paper
which were not even signed. Reference is made to Rule
139 of the Telangana Goods and Services Tax Rules, 2017,
which prescribes the procedure for undertaking the search
and seizure in Form GST INS-02. The petitioner submitted
documents pertaining to the said financial years in the
nature of audited balance sheets, bank statements, sales
registers, purchase registers, stock statements etc.
Without an opportunity of personal hearing and without
scrutinising all the returns filed by the petitioner under
Section 61 of the Act, the impugned show cause notices
were issued proposing to levy a tax demand of
Rs.83,73,766/- in W.P.No.34743 of 2025 and
Rs.73,18,005.25 in W.P.No.34748 of 2025. The petitioner
has assailed the impugned show cause notices as being
patently illegal and beyond the provisions of the Act.
Further grounds have been raised relying upon the
provisions of Sections 7 and 16 of the Act in order to
submit that the proposed demand is in teeth of Article 265
of the Constitution of India.
6. Learned counsel for the petitioner has relied upon the
decision of the Gauhati High Court in M/s. Pepsico India
Holdings Pvt. Ltd. v. Union of India 1 and submitted that
without proper scrutiny of the returns under Section 61 of
the Central Goods and Services Tax Act, 2017, read with
Rule 99 of the Central Goods and Services Tax Rules,
2017, the show cause notice under Section 73 of the Act
based on discrepancies noticed in the returns filed could
not have been issued.
2025 (9) TMI 1593
7. Learned Special Government Pleader appearing for
the respondents has opposed the prayer and submits that
the impugned show cause notices based on search and
seizure concerning the petitioner's company were also the
subject matter of W.P.No.34190 of 2025. It is submitted
that the said writ petition was permitted to be withdrawn
with liberty to the petitioner to pursue the assessment
proceedings by furnishing its reply taking all grounds of
facts and law as are available to it vide order dated
12.11.2025. The impugned show cause notices are
assailed on the same grounds herein. It is submitted that
the jurisdiction to issue show cause notice under Section
73 of the Act cannot be questioned on those grounds. He
has relied upon the decision in Special Director v. Mohd.
Ghulam Ghouse 2, wherein the Apex Court in paragraph 5
therein has held that unless the High Court is satisfied
that the show cause notice was totally non est in the eye of
the law for absolute want of jurisdiction of the authority to
even investigate into facts, writ petitions should not be
entertained for the mere asking as a matter of routine, and
(2004) 3 SCC 440
the writ petitioner should invariably be directed to respond
to the show cause notice and take all stands highlighted in
the writ petition. Whether the show cause notice was
founded on any legal premises, is a jurisdictional issue
which can even be urged by the recipient of the notice and
such issues also can be adjudicated by the authority
issuing the very notice initially, before the aggrieved could
approach the court. It is submitted that a Coordinate
Bench of this Court has, following the aforesaid decision,
refused to interfere in the show cause notice in
W.P.No.16266 of 2023 vide judgment dated 28.10.2024.
Since similar issues are involved in the present cases as
that of the same petitioner in the other writ petition in
W.P.No.34190 of 2025, this Court may refuse to interfere
in the matter. The petitioner may be given liberty to pursue
the assessment proceedings by taking all available grounds
of law and facts.
8. On consideration of the rival submissions of the
parties and the limited gamut of facts relevant for
appreciation of the challenge raised herein and also the
decisions cited by the learned counsel for the parties, we
are of the view that the impugned show cause notices have
been issued by the proper officer pursuant to the search
and seizure proceedings carried out during investigation.
The grounds of non-compliance of Section 61 of the Act or
lack of enough opportunity to submit the documents upon
search and seizure can all be taken before the adjudicating
officer by the petitioner. Therefore, on the previous
occasion, this Court had permitted the petitioner to
withdraw the writ petition and to pursue the assessment
proceedings by taking all grounds of facts and law as are
available to it. In the circumstances, no different view
should be taken.
9. Accordingly the writ petitions are dismissed. The
petitioner is at liberty to take all such available grounds of
law and facts before the adjudicating officer in reply to the
impugned show cause notices. There shall be no order as
to costs.
Miscellaneous applications pending, if any, shall
stand closed.
______________________________________ APARESH KUMAR SINGH, CJ
______________________________________ G.M.MOHIUDDIN, J
18.11.2025 vs
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!