Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dinesh Joshi vs State Tax Officer
2026 Latest Caselaw 10 UK

Citation : 2026 Latest Caselaw 10 UK
Judgement Date : 2 January, 2026

[Cites 0, Cited by 0]

Uttarakhand High Court

Dinesh Joshi vs State Tax Officer on 2 January, 2026

                                                                     2026:UHC:20-DB


      HIGH COURT OF UTTARAKHAND AT NAINITAL
     HON'BLE THE CHIEF JUSTICE MR. G. NARENDAR
                        AND
       HON'BLE SRI JUSTICE SUBHASH UPADHYAY
                              02ND JANUARY, 2026
       WRIT PETITION (M/B) NO.1138 OF 2025
Dinesh Joshi                        ...Petitioner.
Versus
State Tax Officer,
State Goods & Services Tax,
Dehradun-Sector 5,
Uttarakhand.                     ....Respondent
Counsel for the petitioner          :     Mr. Rohit Arora, learned counsel.
Counsel for the respondents         :     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

2026:UHC:20-DB

was directed to consider the application and pass 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: 02nd January, 2026 Rathour

PRAVINDRA

DN: c=IN, o=HIGH COURT OF UTTARAKHAND,

2.5.4.20=23699ccc2fd40ad81b6fd13323779d9e3aeb

SINGH 1097d17dbb53d481cabd25946eed, postalCode=263001, st=UTTARAKHAND, serialNumber=1F65499E931DF71CDAF92A40CC6179

RATHOUR B8E010331BA695239171F906FD5C45C4E8, cn=PRAVINDRA SINGH RATHOUR Date: 2026.01.05 17:26:59 +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