Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

April 8 vs Assistant Commissioner
2026 Latest Caselaw 2806 UK

Citation : 2026 Latest Caselaw 2806 UK
Judgement Date : 8 April, 2026

[Cites 0, Cited by 0]

Uttarakhand High Court

April 8 vs Assistant Commissioner on 8 April, 2026

                                                                2026:UHC:2501-DB


 IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL

THE HON'BLE CHIEF JUSTICE MR. MANOJ KUMAR GUPTA

                                      AND

    THE HON'BLE JUSTICE MR. SUBHASH UPADHYAY

                  Writ Petition (M/B) No.238 of 2026
                                  April 8, 2026


  Lal Singh Bisht                                              ----Petitioner

                                      Versus

  Assistant Commissioner, State Goods and Services Tax,
  Dehradun & Anr.                            ----Respondents

  ------------------------------------------------------------------
  Presence:-
  Mr. Rohit Arora, learned counsel for the petitioner through V.C.
  Ms. Puja Banga, learned Brief Holder for the State/respondents through V.C.



  JUDGMENT :

(per Mr. Manoj Kumar Gupta C. J.)

1. The petitioner has assailed the order dated

14.06.2024 cancelling the GST registration of the petitioner

on the ground that he has failed to file the returns within

prescribed period.

2. Learned counsel for the petitioner submits that in

identical facts and circumstances in WPMB No.39 of 2025 a

Co-ordinate Bench has permitted the petitioner therein to

file application for revocation of the cancellation order and

subject to deposit of unpaid tax along with interest and

penalty, the competent authority has been directed to

decide the application for revocation of the cancellation

2026:UHC:2501-DB

order. The operative part of the order passed in the said

writ petition is as follows:

"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."

3. It is urged that similar liberty may be granted to

the petitioner.

4. Ms. Puja Banga, learned Brief Holder for the

State of Uttarakhand appearing through V.C. has no

objection in case the present writ petition is disposed of in

the same terms.

5. Accordingly, the writ petition is disposed of in the

same terms as WPMB No.39 of 2025.

6. Pending application, if any, also stands disposed

of.

(MANOJ KUMAR GUPTA, C. J.)

(SUBHASH UPADHYAY, J.) Dated: 08.04.2026 Rajni

RAJINI DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=97cfa6e4cbd49c07b876db4844 8ac3701a9ae475a2547e4b7f1d9b1f17d0

GUSAIN 1342, postalCode=263001, st=UTTARAKHAND, serialNumber=8D039BC77BD1A2222B4D F4FC80D4557562F95BEBA013F530616A 158A0A878BD8, cn=RAJINI GUSAIN Date: 2026.04.08 15:57:53 +05'30'

 
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