Citation : 2025 Latest Caselaw 5351 UK
Judgement Date : 7 November, 2025
2025:UHC:9810-DB
HIGH COURT OF UTTARAKHAND AT NAINITAL
HON'BLE THE CHIEF JUSTICE MR. G. NARENDAR
AND
HON'BLE SRI JUSTICE SUBHASH UPADHYAY
7TH NOVEMBER, 2025
WRIT PETITION (M/B) NO. 945 OF 2025
Shri Dev Bhoomi Construction ...Petitioner.
Versus
Commissioner, State Goods and Service Tax, Dehradun and
another. .Respondents
Counsel for the petitioner : Mr. Shivam Raturi, learned counsel.
Counsel for the respondent : Ms. Puja Banga, learned Brief Holder for
the State.
JUDGMENT :
(per Mr. G. Narendar, C.J.)
Learned counsel for the parties submit that the
instant writ petition could be disposed of in terms of the
judgment dated 24.02.2025, rendered in Writ Petition
(M/B) No. 39 of 2025, which reads as under:
"Ms. Prabha Naithani, learned counsel for the petitioner.
2. Ms. Puja Banga, learned Brief Holder for the State of Uttarakhand through video conferencing.
3. Petitioner is a taxable person, registered under GST Act, 2017. His GST registration has been cancelled by Assistant Commissioner, Haridwar-Sector 3 vide order dated 12.03.2024. Challenging the cancellation order, petitioner has filed this Writ Petition.
4. The show cause notice issued to the petitioner on 23.02.2024 reveals that cancellation has been ordered on account of petitioner's failure to furnish GST returns for prescribed period.
5. Learned counsel for the petitioner relied upon a judgment rendered by learned Single Judge in Writ Petition (M/S) No. 3283 of 2024, whereby, petitioner in that case was permitted to make application for revocation of the cancellation order and the Competent Authority was directed to consider the application and pass
2025:UHC:9810-DB
appropriate order as per law, within four weeks thereafter.
6. Learned counsel for the petitioner submits that a similar order be passed in the present case also.
7. Ms. Puja Banga, learned Brief Holder submits that she has no objection if petitioner is permitted to move appropriate application for revocation of cancellation order.
8. Accordingly, present writ petition is disposed of by permitting petitioner to move an application for revocation of the cancellation order. If he makes such application within two weeks from today and also furnishes all the pending returns and deposits unpaid tax along with interest and amount of penalty, the Competent Authority shall consider the petitioner's prayer for revocation as per law within four weeks from the date of receipt of such application."
2. The submission of both the counsels is placed on
record.
3. The instant Writ Petition is disposed of in terms of
relief granted in Paragraph No. 8 of the judgment dated
24.02.2025, rendered in Writ Petition (M/B) No. 39 of 2025.
4. The Writ Petition stands ordered accordingly.
There shall be no order as to costs.
As a sequel thereto, the miscellaneous petitions,
if any pending, shall stand closed.
________________
G. NARENDAR, C.J.
___________________ SUBHASH UPADHYAY, J.
Dt: 07th November, 2025 Rathour
DN: c=IN, o=HIGH COURT OF UTTARAKHAND,
PRAVINDRA ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=23699ccc2fd40ad81b6fd13323779d9e3aeb10 97d17dbb53d481cabd25946eed, postalCode=263001,
SINGH RATHOUR st=UTTARAKHAND, serialNumber=1F65499E931DF71CDAF92A40CC6179B 8E010331BA695239171F906FD5C45C4E8, cn=PRAVINDRA SINGH RATHOUR
Date: 2025.11.12 11:26:19 +05'30'
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!