2021 INSC 0687 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION        CIVIL APPEAL NO.         OF 2021          (ARISING OUT OF S.L.P. (C) NO. 8654 OF 2020) UNION OF INDIA                                             APPELLANT(S) VERSUS BHARTI AIRTEL LTD. & ORS.                         RESPONDENT(S) J U D G M E N T A.M. KHANWILKAR, J. 1. This   appeal   emanates   from   the   judgment   and   order   dated 05.05.2020 passed by the High Court of Delhi in W.P. (C) No.6345 of 2018, whereby the High Court allowed the writ petition filed by respondent   No.1   herein   and   read   down   paragraph   4   of   the Circular   No.   26/26/2017­GST   dated   29.12.2017 1   issued   by   the Commissioner   (GST),   Government   of   India,   Ministry   of   Finance, Department   of   Revenue,   Central   Board   of   Excise   and   Customs, GST   Policy   Wing 2 ,   to   the   extent   it   restricted   the   rectification   of Form   GSTR­3B   in   respect   of   the   period   in   which   the   error   had occurred.   The High Court also allowed respondent No.1 to rectify 1  f or short, “impugned Circular” 2   for short, “Commissioner (GST)” 2 Form   GSTR­3B   for   the   period   in   which   error   had   occurred,   i.e., from   July   to   September   2017.     Further,   the   High   Court   directed the   appellant   that   on   filing   of   the   rectified   Form   GSTR­3B,   they shall,   within   a   period   of   two   weeks,   verify   the   claim   set   forth   by respondent No.1 and give effect to the same once verified. 2. This   lis   is   aftermath   of   enacting   the   Central   Goods   and Services   Tax   Act,   2017 3 ,   which   came   into   force   with   effect   from 01.07.2017.     Vide   Notification   No.10/2017   dated   01.07.2017, Rules 59, 60 and 61 of the Central Goods and Services Tax Rules, 2017 4   were brought into force along with Forms GSTR­1, GSTR­2, GSTR­2A, GSTR­3 and GSTR­3B. 3. In   the   context   of   the   matter   in   issue,   it   may   be   apposite   to take   note   of   the   Notification   No.17/2017­Central   Tax   dated 27.07.2017   issued   for   amending   Rule   61   by   altering   the   wording of   Rule   61(5)   and   introducing   Rule   61(6).     Rule   61(5),   as   it   stood earlier when it came into force, read thus: “(5)   Where   the   time   limit   for   furnishing   of   details   in FORM GSTR­1 under section 37 and in FORM GSTR­2 under   section   38   has   been   extended   and   the circumstances   so   warrant,   return  in  FORM   GSTR­3B, in   lieu   of   FORM   GSTR­3,   may   be   furnished   in   such manner   and   subject   to   such   conditions   as   may   be notified by the Commissioner” 3  f or short, “2017 Act” 4  f or short, “2017 Rules” 3 4. This provision was not only substituted, but sub­Rule (6) was also   inserted  in   Rule   61   by   the  said  amendment   vide  Notification No.17/2017­Central Tax.  The amended provision reads thus: “Government of India Ministry of Finance Department of Revenue Central Board of Excise and Customs Notification No. 17/2017 – Central Tax New Delhi, the 27th July, 2017 G.S.R.   (   )E.:­   In   exercise   of   the   powers   conferred   by section 164 of the Central Goods and Services Tax Act, 2017   (12   of   2017),   the   Central   Government   hereby makes the following rules further to amend the Central Goods and Services Tax Rules, 2017, namely:­ (1) ….. ….. 2. In   the   Central   Goods   and   Services   Tax   Rules, 2017, ….. (v)   in   rule   61,   with   effect   from   1st   July,   2017,   for sub­rule   (5),   the   following   sub­rules   shall   be   substi ­ tuted, namely:­  “(5) Where the time limit for furnishing of details in FORM GSTR­1 under section 37 and in FORM GSTR­2   under   section   38   has   been   extended and the circumstances so warrant, the Commis ­ sioner   may,   by   notification,   specify   that   return shall   be   furnished   in   FORM   GSTR­3B   electroni ­ cally through the common portal, either directly or   through   a   Facilitation   Centre   notified   by   the Commissioner. (6) Where a return in FORM GSTR­3B  has been furnished,   after   the   due   date   for   furnishing   of details in FORM GSTR­2— (a)   Part   A   of   the   return   in   FORM   GSTR­3   shall be electronically generated on the basis of infor ­ mation furnished through FORM GSTR­1, FORM GSTR­2 and based on other liabilities of preced ­ ing   tax   periods   and   PART   B   of   the   said   return 4 shall   be   electronically   generated   on   the   basis   of the   return   in   FORM   GSTR­3B   furnished   in   re ­ spect of the tax period; (b)   the   registered   person   shall   modify   Part   B   of the   return   in   FORM   GSTR­3   based   on   the   dis ­ crepancies,   if   any,   between   the   return   in   FORM GSTR­3B   and   the   return   in   FORM   GSTR­3   and discharge his tax and other liabilities, if any; (c)   where   the   amount   of   input   tax   credit   in FORM  GSTR­3 exceeds  the  amount  of input  tax credit   in   terms   of   FORM   GSTR­3B,   the   addi ­ tional amount shall be credited to the electronic credit ledger of the registered person.”; …..” 5. This   was   followed   by   Notification   No.18/2017­Central   Tax dated   08.08.2017,   whereby   time   to   file   Form   GSTR­1   for   the months of July and August 2017 was extended to 05.09.2017 and 20.09.2017   respectively.     On   the   same   day,   in   exercise   of   the powers   conferred   by   Rule   61(5)   of   the   stated   Rules,   the   Central Government   issued   Notification   No.21/2017­Central   Tax specifying that the return for the months of July and August 2017 shall   be   furnished   in   Form   GSTR­3B   electronically   through   the common portal before the dates as specified in the corresponding entry in column (3)   of the table given therein.   To wit, the date for filing of Form GSTR­3B for the month of July 2017 was notified as 20.08.2017 and that for the month of August 2017 was notified as 20.09.2017. 5 6. The   Under   Secretary   to   the   Government   of   India   issued another   Notification   bearing   No.23/2017­Central   Tax   dated 17.08.2017   to   extend   the   time   for   filing   Form   GSTR­3B   for   the month   of   July   2017   for   persons   opting   to   file   Form   GST   TRAN­1 on   or   before   20.08.2017   till   28.08.2017,   subject   to   fulfilment   of certain conditions like depositing of tax payable under the Act and payment   of   interest,   if   any.     Respondent   No.1   filed   its   return   in Form GSTR­3B for the month of July 2017 on 31.08.2017. 7. The   Commissioner   (GST)   issued   another   Circular No.7/7/2017­GST   dated   01.09.2017   relating   to   system­based reconciliation of information furnished in Forms GSTR­1, GSTR­2 and   GSTR­3B   and   the   mechanism   for   correction   of   erroneous details furnished in Form GSTR­3B. 8. On   the   representations   received   from   the   business community,   the   Under   Secretary   to   the   Government   of   India issued   Notification   No.35/2017­Central   Tax   dated   15.09.2017   in exercise   of   the   powers   conferred   by   Section   168   of   the   2017   Act read   with   Rule   61(5)   of   the   2017   Rules   and   other   enabling provisions,   on   the   recommendations   of   the   Goods   and   Services Tax   Council 5 ,   specifying   the   dates   for   filing   of   return   for   the 5  f or short, “the Council” 6 concerned month as per the table given therein, in Form GSTR­3B electronically,   through   the   common   portal   on   or   before   the   last date specified in the corresponding entry in column (3) of the said table.     The   last   date   for   the   concerned   English   calendar   month was   specified   as   20 th   day   of   the   succeeding   English   calendar month   for   the   period   between   August   and   December   2017. Respondent No.1 filed its return in Form GSTR­3B on 20.09.2017 for the month of August 2017 and on 16.10.2017 for the month of September 2017. 9. The   Under   Secretary   to   the   Government   once   again   issued Notification No.56/2017­Central Tax dated 15.11.2017, specifying the timeline for filing of return in Form GSTR­3B for the month of January, February  and  March 2018 as 20 th   February, 20 th   March and 20 th  April, 2018 respectively.  10. The Commissioner  (GST) then  issued the impugned Circular on   the   subject   of   filing   of   returns   under   GST,   clarifying   certain issues   considered   by   the   Central   Board   of   Indirect   Taxes   and Customs 6   to   usher   in   uniformity   in   implementation   across   field formations.     By   this   Circular,   the   earlier   Circular   issued   on 01.09.2017   was   kept   in   abeyance   until   the   system­based 6  f or short, “the Board” 7 reconciliation   prescribed   under   that   Circular   was   to   be operationalized consequent to issue of relevant notification.   Sub­ paragraphs   3.1   and   3.2   of   paragraph   3   of   this   Circular   dealing with   amendment/corrections/rectification   of   errors,   provided   as follows; “ 3.   Amendment   /   corrections   /   rectification   of errors : 3.1   Various   representations   have   been   received wherein   registered   persons   have   requested   for clarification on the procedure for rectification of errors made while filing their FORM GSTR­3B. In this regard, Circular No. 7/7/2017­GST dated 1st September 2017 was issued which clarified that errors committed while filing   FORM   GSTR   –   3B   may   be   rectified   while   filing FORM GSTR­1 and FORM GSTR­2 of the same month. Further,   in   the   said   circular,   it   was   clarified   that   the system will automatically reconcile the data submitted in   FORM   GSTR­3B   with   FORM   GSTR­1   and   FORM GSTR­2,   and   the   variations   if   any   will   either   be   offset against  output tax liability  or added to the output tax liability   of   the   subsequent   months   of   the   registered person. 3.2   Since,   the   GST   Council   has   decided   that   the   time period   of   filing   of   FORM   GSTR­2   and   FORM   GSTR   ­3 for   the   month   of   July   2017   to   March   2018   would   be worked   out   by   a   Committee   of   officers,   the   system based   reconciliation   prescribed   under   Circular   No. 7/7/2017­GST dated 1st September 2017 can only be operationalized after the relevant notification is issued. The   said   circular  is  therefore   kept   in   abeyance   till such time .” (emphasis supplied) 11. It   may   be   useful   to   advert   to   paragraph   4   of   the   same Circular, which reads thus: “4.  It  is  clarified  that  as return in  FORM  GSTR­3B   do not   contain   provisions   for   reporting   of   differential figures   for   past   month(s),   the   said   figures   may   be reported on net basis alongwith the values for current month   itself   in   appropriate   tables   i.e.   Table   No.   3.1, 8 3.2, 4 and 5, as the case may be. It may be noted that while making adjustment in the output tax liability 7  or input   tax   credit 8 ,   there   can   be   no   negative   entries   in the   FORM   GSTR­3B.   The   amount   remaining   for adjustment, if any, may be adjusted in the return(s) in   FORM   GSTR­3B   of   subsequent   month(s)   and,   in cases where such adjustment is not feasible, refund may be claimed . Where adjustments have been made in FORM GSTR­3B  of multiple months, corresponding adjustments   in   FORM   GSTR­1   should   also   preferably be made in the corresponding months.” (emphasis supplied) 12. Respondent   No.   1   was,   however,   keen   on   availing   of   the dispensation   specified   in   the   Circular   dated   01.09.2017   for   the relevant   period   (July   to   September   2017),   having   realized   that there was surplus amount of ITC  in its ledger  account (electronic credit   ledger).     It   is   the   case   of   respondent   No.1   that   it   had   been receiving   various   services   from   suppliers   situated   throughout India   including   Delhi.     It   being   a   supplier   of   services   as   well   as recipient   of   services   under   the   2017   Act,   was   required   to   file   the details   of   outward   and   inward   supplies   for   every   tax   period   and also   of   monthly   return   under   the   GST   Act.     In   order   to   calculate the   OTL   and   the   claim   of   ITC,   during   the   period   from   July   till September   2017,   there   was   no   formal   or   official   mechanism   to check  the   authenticity  of   data   so  as   to  claim  ITC   for   the   relevant period   against   the   transactions   effected   by   it   with   its   suppliers. 7 For short, “OTL” 8 For short, “ITC” 9 Whereas,   an   inbuilt   mechanism   was   guaranteed   by   the   common electronic   portal   to   be   put   in   place   by   the   Competent   Authority under   the   2017   Act.     However,   during   the   initial   period,   after introduction   of   the   common   electronic   portal,   it   had   several deficiencies and was not geared up to follow the specified regime of auto populated data ­ as predicated in Sections 37 and  38 of the 2017 Act.   13. Form   GSTR­1   for   the   relevant   months   of   July   to   September 2017   was   required   to   be   filed   before   10.01.2018   vide   Notification No.72/2017­Central   Tax   dated   29.12.2017.     Significantly,   Form GSTR­2A   became   operational   only   in   September   2018.     For   that reason,   as   a   stop   gap   arrangement,   the   registered   persons   were required   to   submit   returns   in   Form   GSTR­3B.     It   is   only   after Form GSTR­2A became operational in September 2018, it is stated that respondent No. 1 realized that it had sufficient amount in the ITC   ledger   account   (electronic   credit   ledger)   during   the   relevant period.  Further, due to non­functionality of GSTR­2A, respondent No. 1 had to discharge its OTL by depositing/paying in cash.  Had Form   GSTR­2A   been   functional,   there   would   have   been   no   need for   respondent   No.   1   to   pay   the   amount   in   cash,   but   could   have utilized   the   ITC   account   (electronic   credit   ledger)   for   payment   of 10 corresponding OTL.   For that reason, respondent No.1 would urge that if it was allowed to rectify  Form GSTR­3B, so as to avail ITC for the relevant period in terms of Circular dated 01.09.2017, the amount  paid  by  it  in  cash towards  the  OTL  would  get  credited  to its   electronic   cash   ledger   account.     However,   the   impugned Circular   dated   29.12.2017   comes   in  the   way  of   respondent   No.   1 in   doing   so.     Resultantly,   respondent   No.1   approached   the   High Court by way of writ petition under Article 226 of the Constitution of India, filed on 31.05.2018, praying for the following reliefs: “ PRAYER “In   light   of   the   facts   and   circumstances   mentioned above   and   in   consideration   of   grounds   taken   above, the   Petitioner   most   humbly   prays   that   this   Hon’ble Court may be pleased to: (a) issue   an   appropriate   writ,   order   or   direction   in nature of declaration that Rule 61(5), FORM GSTR­3B and   Circular   No.26/2017   dated   29.12.2017   are   ultra vires the provisions of the CGST Act to the extent they do   not   provide   for   the   modification   of   information   in the return of the tax period to which such information relates   and   are   arbitrary,   in   violation   of   Articles   14, 19(1)(g), 265 and 300A of Constitution of India. (b) issue   an   appropriate   writ,   order   or   directions declaring   the   Notifications   No.23/2017­Central   Tax dated   17.08.2017,   35/2017­Central   Tax   dated 15.09.2017   and   56/2017­Central   Tax   dated 15.11.2017,   the   same   as   ultra   vires   the   provisions   of Section 39(7) of the CGST Act to the extent it provides for   payment   of   tax   finally   under   the   CGST   Act   by   the date mentioned for filing FORM GSTR­3B; (c) issue   an   appropriate   writ,   order   or   direction   in nature of certiorari or any other writ, order or direction of   like   nature,   to   call   for,   examine   the   records   in relation to Circular No.26/2017 dated 29.12.2017 and 11 quash   the   same   to   the   extent   it   does   not   provide   for the modification of the information in the return of the tax  period   to   which   such   information   relates   as   being arbitrary,   in   violation   of   Articles   14,   19(1)(g),   265   and 300A of Constitution of India. (d) issue   an   appropriate   writ,   order   or   direction declaring   the   tax   liability   of   the   Petitioner   filed   under FORM   GSTR­3B   is   provisional   and   the   output   tax liability   of   the   Petitioner   will   only   crystalize   after   the filing of FORM GSTR­1, 2 and 3. (e) issue   an   appropriate   writ,   order   or   directions   in the   nature   of   mandamus   or   any   other   writ,   directing the   Respondents   to   operationalize/start   the   facility   of FORM   GSTR­2   and   FORM   GSTR­3   for   period commencing from 01.07.2017; (f) issue   an   appropriate   writ,   order   or   directions   in the   nature   of   mandamus   or   any   other   writ,   directing the   Respondents   to   provide   the   Petitioner   the   facility for   amendment   and   modification   of   FORM   GSTR­3B and   grant   such   consequential   relief   as   may   be necessary; (g) Pass any orders as this Hon’ble Court may deem fit in the given facts and circumstances of the present case;”  14. During   the   pendency   of   the   writ   petition,   Forms   GSTR­2, GSTR­2A and GSTR­3 came to be operationalized w.e.f. September 2018.     The   Central   Government   then   issued   Notification No.49/2019­Central Tax dated 09.10.2019, thereby omitting  Rule 61(6) w.e.f. 01.07.2017 and substituting Rule 61(5) from the same date to read as follows: “Government of India Ministry of Finance (Department of Revenue) Central Board of Indirect Taxes and Customs Notification No. 49/2019 – Central Tax 12 New Delhi, the 9th October, 2019 G.S.R……(E).   ­   In   exercise   of   the   powers   conferred   by section 164 of the Central Goods and Services Tax Act, 2017   (12   of   2017),   the   Central   Government   hereby makes the following rules further to amend the Central Goods and Services Tax Rules, 2017, namely: (1) ….. (4)  In the said rules, in rule 61,­ (a)   for   sub­rule   (5),   the   following   sub­rule   shall   be substituted,   with   effect   from   the   1 st   July,   2017 namely:­  “(5)   Where   the   time   limit   for   furnishing   of   details   in FORM   GSTR­1   under   section   37   or   in   FORM   GSTR­2 under   section   38   has   been   extended,   the   return specified in sub­section (1) of section 39 shall, in such manner   and   subject   to   such   conditions   as   the Commissioner   may,   by   notification,   specify,   be furnished   in   FORM   GSTR­3B   electronically   through the   common   portal,   either   directly   or   through   a Facilitation Centre notified by the Commissioner: Provided   that  where  a  return  in  FORM  GSTR­3B  is required  to  be  furnished by  a  person referred to in sub­rule (1) then  such  person shall  not be required to furnish the return in FORM GSTR­3 ; …..” (emphasis supplied) We   have   adverted   to   this   Notification   whilst   noting   that   validity thereof   has   not   been   challenged,   though   it   has   come   into   effect from   01.07.2017   and   governs   the   period   between   July   and September 2017, which is subject matter of this proceedings.   15. Notably,   the   High   Court   did   not   set   aside   the   impugned Circular   dated   29.12.2017,   but   preferred   to   read   down   only paragraph   4   thereof   to   the   extent   it   restricted   the   rectification   of Form   GSTR­3B   in   respect   of   period   in   which   the   error   had 13 occurred.     For,   the   High   Court   was   of   the   view   that   the   stated restriction was contrary to the provisions of the 2017 Act and the Rules framed thereunder. 16. The   High   Court   in   its   judgment   took   note   of   the   repeated technical   glitches   in   the   electronic   common   portal   introduced   by the   Department,   during   the   transition   phase   from   the   erstwhile regime   to   the   GST   regime.     The   High   Court   then   noted   that respondent No.1 had submitted its monthly Form GSTR­3B based on   estimates,   for   the   relevant   period   of   July   to   September   2017. Further,   the   exact   ITC   in   the   electronic   credit   ledger   for   the relevant period could be known to respondent No. 1 a month later in   October   2018,   when   GSTR­2A   became   operational.     Only thereafter,   respondent   No.   1   realized   that   there   had   been   an excess payment of Rs.923 crores in cash for discharging OTL.   In other   words,   despite   the   fact   that   a   bona   fide   error   had   occurred for reasons beyond the control of respondent No. 1, yet respondent No. 1 was unable to correct the mistake in Form GSTR­3B for the relevant   period.     The   High   Court   held   that   CGST   contemplated   a self­policing   system.     Resultantly,   the   statutory   provisions   had provided for generation of auto­populated data of the stakeholders. That   was   a   right   and   not   a   mere   facility   made   available   to 14 registered   persons.     Thus,   every   registered   person   had   a   right   to correct the returns in the very month to which they relate and not visited   with   any   adverse   consequences   for   uploading   incorrect data.  The High Court noted the admission of the Department that the operation of Forms GSTR­2 and GSTR­3 could not be effected due   to   technical   issues   at   their   end   necessitating   postponement for   indefinite   period.     In   other   words,   the   Department   itself   was not   fully   geared   up   to   handle   such   an   elaborate   electronic procedure.     The   High   Court   further   noted   as   to   how   due   to   non­ functioning   of   Forms   GSTR­2   and   GSTR­3,   Rule   61(5)   and   61(6) was   required   to   be   inserted   in   the   2017   Rules   and   provide   for monthly return in Form  GSTR­3B, which was a summary return. The  High  Court also  accepted  the contention  of respondent  No. 1 that   it   had   to   discharge   the   OTL   for   the   relevant   period   in   cash, even   though   it   had   ITC   available   to   its   credit   in   electronic   credit ledger,  due  to   the   fault   of  the   Department   in   not   operationalizing the   statutorily   prescribed   Forms   GSTR­2,   GSTR­2A   and   GSTR­3. That had resulted in excess payment of cash by respondent No.1. The High Court also took note of the refund provisions to observe that even if there was a possibility to adjust the accumulated ITC in   future,  it  could   not  be  a   ground  to   deprive  respondent   No.1   of 15 its   option   to   fully   utilize   the   ITC   which   it   was   statutorily   entitled to.    The   High   Court  held   that   there  was   no   reason  to  restrict   the mechanism   of   rectification   to   the   returns   of   subsequent   months. It   also   held   that   paragraph   4   of   the   impugned   Circular   dated 29.12.2017 was not in consonance with the provisions of the 2017 Act.   17. Accordingly,   the   High   Court   allowed   the   writ   petition   and permitted respondent No.1 to rectify Form GSTR­3B for the period to   which   the   ‘error   relates’   i.e.,   the   months   of   July   to   September 2017.     The   operative   directions   issued   by   the   High   Court   read thus: “24.   Thus,   in   light   of   the   above   discussion,   the rectification of the return for that very month to which it relates is imperative and, accordingly, we read down para 4 of the impugned Circular No. 26/26/2017­GST dated   29.12.2017   to   the   extent   that   it   restricts   the rectification of Form GSTR­3B in respect of the period in which the error has occurred. Accordingly, we allow the present petition and permit the Petitioner to rectify Form   GSTR­3B   for   the   period   to   which   the   error relates,   i.e.   the   relevant   period   from   July,   2017   to September, 2017. We also direct the Respondents that on   filing   of   the   rectified   Form   GSTR­3B,   they   shall, within   a   period   of   two   weeks,   verify   the   claim   made therein   and   give   effect   to   the   same   once   verified.   In view   of   the   fact   that   the   final   relief   sought   by   the Petitioner has been granted and the petition is allowed, no   separate   order   is   required   to   be   passed   in   the application seeking interim relief. Accordingly, the said application is disposed of as such.” 18. The   appellant   has   assailed   the   view   so   taken   by   the   High Court.     At   the   outset,   it   was   urged   that   the   High   Court   had   no 16 territorial   jurisdiction   to   entertain   the   writ   petition   filed   by respondent No.1.   This objection is founded on the argument that the   source   of   power   to   levy   and   collect   GST   under   the   2017   Act vests   both   in   the   State   and   the   Centre.     The   Delhi   High   Court could   not   have   decided   the   issues   concerning   other   State(s)   and that   too   without   making   them   as   party   respondent.         The   writ petitioner has chosen to only implead the Council which is a body created only to decide about the policy and is not a tax collector as such.  Thus, besides the High Court had no territorial jurisdiction, the writ petition suffered from the   vice   of non­joinder of necessary parties.   19. As regards the merits, the appellant has invited our attention to the constitutional background and the erstwhile regimes of the central   excise   law,   service   tax   law   etc.,   and   in   contrast,   the dispensation   provided   in   the   GST   regime   and   the   obligation   of every outward supplier  to pay  OTL.   It is urged that the GST is a beginning of a new era of cooperative federalism and the purport of Article 246A read with Article 279A of the Constitution fortify that position.     It   is   a   regime   to   bring   about   paradigm   shift   in   the erstwhile   taxes   such   as   excise   duty,   service   tax,   entry   tax,   VAT and   other   additional   and   minor   levies   based   on   multiple   taxable 17 events,   which   have   been   subsumed   into   one   taxable   event   called “supply   of   goods   and   services”.     The   new   dispensation   enables both the Union of India and the respective States to become joint federal   partner   in   taxing   goods   and   services   simultaneously   and have equal rates on the occurrence of the taxable event.   Notably, the 2017 Act is not ascribable to any Entry in List I, List II or for that matter, List III.   It is a   sui generis   regime in the Constitution by   virtue   of   Article   246A   read   with   Article   279A   and   the   field   of taxation thereunder is goods and services and the power to tax is simultaneous and coextensive. 20. Shri   N.   Venkataraman,   learned   Additional   Solicitor   General of India, took us through the provisions of the 2017 Act regarding payment   of   duties/taxes   and   availing   of   ITC   including   the eligibility   and   utilization   of   ITC.     As   regards   the   eligibility   and utilization   of   ITC,   there   is   a   statutory   duty   fastened   on   every registered   person   governed   under   various   regimes   and   presently under the GST law, to pay OTL and a corresponding right to avail and   utilize   ITC,   subject   to   eligibility   and   conditions   specified therefor.     The   right   to   claim   ITC,   being   a   statutory   right,   is circumscribed   by   conditions   and   restrictions,   subject   to   which   a registered   person   is   entitled   to   take   credit.     The   provisions 18 regarding   entitlement   of   ITC   enable   a   registered   person   to   utilize the   same   for   discharging   the   OTL.     It   is   imperative   upon   a registered   person   to   maintain   records   regarding   transactions between   suppliers   and   the   recipients   based   on   their   agreements, invoices and  books of accounts, either  manually  or  electronically. The   records   so   maintained   by   the   registered   person   would   itself reveal about the eligibility to credit; and its availment is within the exclusive domain of the supplier and the recipient concerned.  The registered person under the law is obliged to do a self­assessment of its transactions and determine the OTL and exercise the option to avail of and utilize the ITC to the extent required or to pay the OTL by  cash.   The Authorities have no role to play  whatsoever  in that   regard.     It   is   an   option   to   be   exercised   by   the   registered person   and   not   by   the   Authorities.     This   principle   has   remained the same both before the GST and also post GST regime.   Indeed, the registered person has been provided with a common electronic portal   or   tax   electronic   portal,   which   is   only   an   enabler   and   a facilitator   in   bringing   on   board   all   the   registered   persons   which include   the   supplier,   recipient,   registered   person   and   other recipients.     The   efficacy   of   common   electronic   portal   or   so   to   say malfunctioning   thereof,   does   not   extricate   the   registered   person 19 from   the   primary   obligation   of   self­assessment   of   OTL   as predicated   in   Section   16   of   the   2017   Act.     For   doing   so,   the registered   person   is   obliged   to   maintain   accounts   and   records   as envisaged under Chapter VII of the 2017 Rules.   That ought to be the   basis   for   self­assessment   of   OTL   in   the   first   place.     On   the basis   of   the   facts   and   figures   emanating   from   such   records,   the registered   person   can   collate   the   relevant   information   regarding entitlement to avail ITC collected from supplier of goods or services or for both which are used or intended to be used in the course of furtherance   of   his   business.     Suffice   it   to   observe   that   the registered person is expected to exercise the option of utilizing ITC or   to   pay   by   cash   for   discharging   his   OTL   at   the   time   of   filing   of return on the information gathered from the primary record in his possession.   21. The   eligibility   and   availment   of   ITC   is   indeed   subject   to conditions   and   restrictions   in   the   manner   specified   in   Section   49 of  the  2017 Act.   If  the registered person  intends  to  avail ITC,  he can   do   so   by   paying   the   OTL   from   his   electronic   credit   ledger referred   to   in   Sections   2(46)   and   49(2)   of   the   2017   Act.     He   can avail of ITC on the conditions specified in Section 16(2) read with Sections   41   and   49(2)   of   the   2017   Act.     As   per   Section   59   of   the 20 2017   Act,   every   registered   person   is   required   to   self­assess   the taxes   payable   under   the   2017   Act   and   furnish   a   return   for   each tax period as specified under Section 39 of the 2017 Act. 22. It   is   urged   that   the   scheme   of   the   2017   Act   makes   it   amply clear   that   the   obligation   in   the   matter   of   deciding   about   the eligibility and mode of payment of OTL including self­assessment, is   to   be   exercised   by   the   registered   person   himself   and   the Authorities   have   no   role   to   play   at   that   stage.     The   registered person   cannot   find   fault   with   the   deficiencies   in   the   common electronic   portal   so   as   to   extricate   from   this   obligation.     Similar obligation   was   required   to   be   discharged   by   him   even   before   the GST   regime   came   into   being   vide   the   2017   Act   with   effect   from 01.07.2017.     The   functions   or   features   provided   in   the   common electronic   portal   of   auto   matching   and   auto   populating   of   the record of the  supplier  and the recipient and   vice  versa   are only  a facility   made   available   to   the   registered   person.     The   features provided   in   the   context   of   Sections   42   and   43   of   the   2017   Act relating   to   ITC   and   OTL,   are   dynamic   and   seamless   processes   of matching of invoices of the supplier and the recipient.  The invoice matching   mechanism   contemplated   under   Sections   42   and   43, was   expected   to   be   accomplished   by   the   introduction   of   a   set   of 21 forms,   namely,   GSTR­1,   GSTR­1A,   GSTR­2,   GSTR­2A   and   GSTR­ 3.     As   per   the   mechanism   predicated   in   the   2017   Act,   the   entire exchange   processes   were   intended   to   happen   between   11 th   and 17 th  of every following month and once the reconciliation gets over, every   registered   person   had   to   file   a   monthly   return   in   Form GSTR­3 by 20 th  of the following month and discharge his OTL.  As aforesaid, to overcome the initial problems faced after introduction of   the   common   electronic   portal   and   the   non­operability   of   the concerned forms, it was decided to make a stop gap arrangement enabling   the   registered   person   to   file   his   return   electronically   in Form GSTR­3B, which contains necessary information relevant for completing   the   self­assessment   process   and   payment   of   OTL,   if any.     Though   a   stop   gap   arrangement,   it   was   always   treated   as return   within   the   meaning   of   Section   39   of   the   2017   Act.     Any rectification regarding omission or incorrect particulars referred to therein, could be furnished in the month or quarter during which such omission or incorrect particulars came to be noticed.  Taking any   other   view   would   result   in   ushering   in   inconsistency   and uncertainty  not  only   to  the  concerned  registered  person,   but  also to   his   recipient   and   supplier   and   other   records   not   directly connected   with   the   registered   person.     Hence,   allowing 22 correction/rectification  of  Form  GSTR­3B  of the concerned period is not permissible in the new dispensation; and for which reason, an   express   provision   had   been   made   in   Section   39(9) 9   that rectification   regarding   omission   or   incorrect   particulars   in   the return   so   filed   can   be   effected   for   the   month   or   quarter   during which  such  omission  or  incorrect  particulars  are  noticed  and  not in   the   concerned   return.     The   corrections   permitted   in   Forms GSTR­1   and   GSTR­2   are   of   different   nature,   whereas   the   return filed in Form GSTR­3B for the relevant period ought to remain as it is. 23. It is further urged that Sections 37 and 38 of the 2017 Act do not provide for right relating to eligibility of ITC.  The obligation to do self­assessment of ITC and of OTL and to pay the self­assessed OTL by using the ITC or by cash payment, is a matter of exercising 9 39. Furnishing of returns.­  (1) to (8) ….. (9)   Subject   to   the   provisions   of   sections   37   and   38,   if   any   registered person   after   furnishing   a   return   under   sub­section   (1)   or   sub­section   (2)   or sub­section   (3)   or   sub­section   (4)  or   sub­section   (5)   discovers   any   omission or   incorrect                                   particulars   therein ,   other   than   as   a   result   of scrutiny,   audit,   inspection   or                                 enforcement   activity   by   the   tax authorities,   he  shall  rectify  such  omission   or  incorrect  particulars  in   the return   to   be   furnished   for   the   month   or   quarter   during   which   such omission   or   incorrect   particulars   are   noticed ,   subject   to   payment   of interest under this Act: Provided   that   no   such   rectification   of   any   omission   or   incorrect particulars shall be allowed after the due date for furnishing of return for the month of September or second quarter following the end of the financial year, or the actual date of furnishing of relevant annual return, whichever is earlier. (emphasis supplied) 23 option   for   electing   the   mode   of   discharge   of   OTL.     Further, reconciliation   predicated   under   Sections   37   and   38   between   the outward supplier, registered person and the subsequent recipient, does not impact the rights and obligations of the registered person regarding   self­assessment   of   OTL   and   the   duty   to   pay   the   self­ assessed OTL in the manner he wants to discharge by using self­ assessed ITC or cash payment. 24. It   is   urged   that   the   option   so   exercised   by   the   registered person is his own volition and the Authorities have no concern or any   role   to   play   at   that   stage.     The   High   Court   has   completely glossed   over   this   crucial   aspect   and   proceeded   to   answer   the matter   in   issue   being   swayed   by   the   fact   that   common   electronic portal   had   faced   rough   weather   during   the   initial   phase   and   that the statutory forms were not operationalized.  The High Court was impressed by the argument of the writ petitioner that due to non­ operability   of   the   stated   forms,   the   writ   petitioner   was   denied   of access   to   the   relevant   information,   in   particular   about   the   ITC amount   in   its   electronic   credit   ledger.     This   plea   could   not   have been taken by the writ petitioner considering the obligation of self­ assessment of ITC and of OTL and duty to pay self­assessed OTL. The   eligibility   of   ITC   and   the   right   to   exercise   option   to   pay   the 24 OTL through the mode of his choice would come later.   For doing the   self­assessment,   the   registered   person   is   fully   equipped   with accounts   and   records   maintained   by   him   as   per   the   statutory requirement, which are in his complete control and knowledge.  In other   words,   the   High   Court   committed   manifest   error   in   opining that the stipulation specified in the impugned Circular, is contrary to   the   provisions   of   the   2017   Act;   whereas,   express   provisions   of the   2017   Act   provide   to   the   contrary.     Further,   the   High   Court erroneously   assumed   that   the   writ   petitioner   had   submitted   the monthly Form GSTR­3B for the period of July to September 2017, based on its estimate.   The writ petitioner cannot be permitted to take such a plea despite the statutory requirement of maintaining accounts and records as provided by  the 2017 Act  and the Rules framed thereunder.  Furthermore, effecting correction/rectification in   the   returns   for   the   month   or   quarter   during   which   such omission   or   incorrect   particulars   have   been   noticed,   does   not   in any   way   result   in   denying   the   right   to   avail   ITC.     The   fact   that respondent   No.1   would   not   be   eligible   to   get   refund   of   cash   also, cannot   be   the   basis   to   permit   the   registered   person   to   swap   the entry in the electronic cash ledger with the entry in the electronic credit ledger or  vice versa.   No such mechanism has been provided 25 in   the   2017   Act   or   the   Rules   framed   thereunder.     If   permitted, even as one of the cases because of  non­operability  of the forms at the   relevant   time,   may   result   in   chaotic   situation   and   collapse   of the   tax   administration   of   the   Union,   States   and   the   Union Territories. 25. Per   contra ,   learned   counsel   for   respondent   No.   1   has supported   the   reasons   as   had   weighed   with   the   High   Court   in upholding   the   challenge   and   reading   down   paragraph   4   of   the impugned  Circular  dated 29.12.2017 to  the  extent it restricts the rectification of Form GSTR­3B in respect of the period in which the error had occurred.  It is emphasized that Form GSTR­3B is only a stop   gap   arrangement   to   overcome   the   technical   glitches   in   the common   electronic   portal   and   non­operability   of   the   concerned statutory   forms   enabling   auto­populating   of   relevant   entries   and records.  The fact that circumstances prevalent at the initial stages of   introduction   of   common   electronic   platform   has   been acknowledged by  the authorities and introduction of Form GSTR­ 3B   is   a   testimony   of   that   admission.     Having   done   so,   it   was   not open   to   the   authorities   to   deny   the   taxpayers   their   dues,   in particular,   right   to   revise   their   returns   and   avail   of   ITC.     The provision   made   in   the   impugned   Circular   dated   29.12.2017,   not 26 permitting   rectification   of   the   return   is   conceptually   flawed   and not consistent with the legislative intent and the provisions of the 2017 Act and the Rules framed thereunder.  It denies the taxpayer his   statutory  right   to  utilize   credits,  due   to  technical  problems   in not   putting   the   electronic   platform   in   place.     The   respondent realized that huge amounts of excess ITC is available in its books only   after   Form   GSTR­2A   was   made   operational   in   September, 2018.   By not permitting  the respondent to avail of ITC shown in the electronic credit ledger had resulted in collection of double tax from the respondent and an unfair advantage to the Government. Permitting   the   registered   person   to   avail   of   the   excess   ITC   in   its electronic   credit   ledger,   cannot   be   considered   to   be   unfair advantage taken by the taxpayer. 26. The 2017 Act provided that in a Business to Business (B 2 B) transaction,   a   supplier   (of   goods/services)   and   a   recipient   (of goods/services) would interact with each other through a common electronic   portal   which   as   per   the   statutory   framework   was required to provision for payment of tax and furnishing of returns including availing/taking and utilization of credit.  Sections 37, 38 read with Section 42 of the 2017 Act and Rules 59 and 60 of the 2017 Rules are indicative of the features that were required to be 27 provided in the common portal.  It is supposed to provide for auto­ populating   of   the   records   of   supplier   and   the   recipient   including the   facility   of   interaction   of   GSTN   through   Forms   GSTR­1,   1A,   2, 2A   and   3   and   generation   and   filing   of   periodical   returns.     It contemplated an automatic matching, reversal and reclaim of ITC. The   mechanism   for   rectification   has   been   envisaged   in   Section 39(9)   of   the   2017   Act,   which   is   subject   to   the   steps   to   be   taken under   Sections   37   and   38   regarding   matching   and   verification. The return to be filed in Form GSTR­3B had no such features and was   only   a   stop­gap   arrangement,   as   the   mechanism   provided   in Sections 37 and 38 was not put in place.  The provision regarding rectification   under   Section   39(9),   therefore,   had   no   application   to the stop­gap arrangement of filing return in Form GSTR­3B, much less   for   the   relevant   period   (July   to   September   2017).     Hence, reliance   placed   on   Section   39(9)   of   the   2017   Act   to   justify   the stipulations specified in the impugned Circular dated 29.12.2017, cannot be countenanced. 27. It is urged that Form GSTR­3B is a summary return and does not   contain   the   invoice­wise   details.     The   recipient   who   had   no access   to   the   vendor’s   returns   had   no   facility   to   verify   the correctness   of   the   ITC   taken.     Form   GSTR­3B   is   a   consolidated 28 return wherein the assessee manually files its total credit, OTL etc. The appellant cannot take advantage of its own failure of not being able   to   operationalize   Forms   GSTR­2   and   GSTR­3   right   at   the inception   when   the   provisions   of   the   Act   came   into   force.     It   is unfair   and   inequitable   that   failure   of   the   department   should benefit   the   department   by   forcing   the   registered   person   to discharge   OTL.     On   the   other   hand,   the   assessees   were   given   to understand right from 2015 that the system of return filing will be automated under GST.   The entire industry and trade accordingly contemplated   system   changes   based   on   these   declarations   i.e., return   filing   and   taking/utilizing   credit   will   be   on   the   basis   of auto­populated   returns.     Notably,   three   days   before   the implementation  of  GST, even though  Sections  37, 38,  39,  42  and 43 were notified and were brought into force, the appellant issued Notification   No.   10/2017   ­   Central   Tax   dated   28.06.2017   stating that   the   automated   system   will   not   be   implemented   and   a summary   manual   return   under   Section   61(5)   in   Form   GSTR­3B, which is “in lieu of” Form GSTR­3 has to be filed.  The parameters specified   in   Form   GSTR­3   were   substituted   in   Form   GSTR­3B. This   arrangement   was   soon   altered   by   issuing   Notification   No. 17/2017­Central   Tax   dated   27.07.2017,   thereby   amending   Rule 29 61(5)   retrospectively   with   effect   from   01.07.2017,   omitting   the words   “in   lieu   of”   and   expressly   mentioning   that   Form   GSTR­3B was introduced only till the period Sections 37 and 38 were not in operation.     Further,   Form   GSTR­3B   was   only   a   stop­gap arrangement   and   while   filing   of   Form   GSTR­2   is   operationalized, Form   GSTR­3   of   the   preceding   tax   periods   will   be   automatically generated   and   filled   after   acceptance/rejection   contemplated under   Sections   37   and   38   of   the   2017   Act.     In   October   2019,   by amending   Rule   61(5)   retrospectively   making   the   return   filed   in Form   GSTR­3B   final   return,   the   automated   system   contemplated under Sections 37 to 39 was formally done away with in the teeth of statutory mandate. 28. According   to   respondent   No.   1,   it   is   only   after operationalization   of   GSTR­2A   in   September,   2018   that   complete data for July to September 2017 became available to it and on the basis of which it wanted to revise the return filed for  that period. It was  possible  to  do so  in  terms of  Circular   No. 7/7/2017 dated 01.09.2017,   which   predicated   that   the   details   furnished   in   Form GSTR­3B   will   be   corrected   based   on   Forms   GSTR­1   and   GSTR­2 and will be auto­populated and will reflect in Form GSTR­3 in that particular   month.     However,   that   was   done   away   with   by 30 introducing   impugned   Circular   No.   26/26/2017­GST   dated 29.12.2017.   The arrangement specified in the impugned Circular was against the spirit of the Act and the Rules framed thereunder. Hence,   the   High   Court   justly   recorded   that   finding.     It   is   urged that rectification/adjustment mechanism for  the month when the errors   are   noticed   is   contrary   to   the   scheme   of   the   2017   Act   and would defeat the statutory right of the assessee by putting a fetter to  not  avail the  ITC, though available  in  his account of  electronic credit   ledger.     The   High   Court   rightly   read   down   paragraph   4   of the impugned Circular dated 29.12.2017 and also issued direction to allow the respondent to rectify Form GSTR­3B for the period to which   error   relates   i.e.,   July   to   September   2017,   subject   to verification   by   the   authorities   concerned.     This   was   obviously   an equitable arrangement and not opposed to any provision of the Act or the Rules.   This direction would enable the respondent to avail of   the   ITC   from   the   surplus   shown   in   his   account   of   electronic credit   ledger   and   the   excess   amount   paid   in   cash   would correspondingly   be   reinstated   in   electronic   cash   ledger   of   the respondent, which is to the tune of Rs.923 crores.   As a matter of fact,   the   impugned   Circular   dated   29.12.2017   is   wholly   without jurisdiction   as   it   arbitrarily   alters   the   statutory   framework.     It   is 31 also inconsistent with the return filing system under previous tax regime, such as Service Tax Rules, Central Excise Tax Rules, Delhi Value Added Tax Act, Income Tax Act etc.  In all these legislations, it would have been open to the assessee to rectify the original self­ assessed return at a later point of time.   It is urged that the High Court   was   competent   to   issue   writ   of   mandamus   as   it   has   been done in the present case. 29. We   have   heard   Mr.   N.   Venkataraman,   learned   Additional Solicitor General of India for the appellant and Mr. Harish N. Salve and   Mr.   Tarun   Gulati,   learned   senior   counsel   appearing   for respondent No. 1. 30. At   the   outset,   the   preliminary   issue   raised   by   the   appellant regarding jurisdiction of the Delhi High Court to entertain the writ petition   or   that   the   writ   petition   suffered   from   the   vice   of   non­ joinder   of   the   necessary   parties   including   that   the   High   Court could not have issued a writ of mandamus, need not detain us.  As regards   the   jurisdiction   of   the   Delhi   High   Court,   the   registered office   of   respondent   No.   1  is   in   Delhi.     The   appellant   (respondent in the writ petition) also has its office in Delhi.   The relief claimed in the writ petition amongst others, was to challenge provisions of the   central   Act   and   the   circulars   issued   by   the   competent 32 authority having its office in Delhi.   Hence, the jurisdiction of the Delhi High Court cannot be a matter of any doubt.   Similarly, the argument   of   the   appellant   that   State   Governments/Union Territories   are   necessary   parties,   does   not   take   the   matter   any further.   As   aforesaid,   the  writ   petitioner   was   not   challenging   the individual   action   of   the   States   or   the   Union   Territories,   but   a policy   decision   of   the   Central   authority   who   had   issued   the impugned   Circular,   namely,   the   Commissioner   (GST).     If   the   writ petitioner   succeeded   in   that   challenge,   the   consequential   relief would   follow.     In   our   opinion,   non­impleadment   of   respective States/Union   Territories   would   not   come   in   the   way   of   the   writ petitioner   to   pursue   the   cause   brought   before   the   High   Court   by way   of   subject   writ   petition.     Even   the   argument   regarding   High Court   having   exceeded   jurisdiction   in   issuing   writ   of   mandamus, does   not   commend   to   us.     If   the   conclusion   reached   by   the   High Court   regarding   the   efficacy   of   impugned   Circular   was   to   be upheld,   no   fault   can   be   found   with   the   directions   issued   by   it   in paragraph   24   of   the   impugned   judgment,   reproduced   above. Accordingly,   the   preliminary   objections   regarding   the maintainability of the writ petition and the jurisdiction of the Delhi High Court deserve to be rejected. 33 31. Another   issue   that   needs   to   be   decided   at   the   threshold   is whether   the   impugned   Circular   dated   29.12.2017   issued   by   the Commissioner (GST) is without authority of law.  Indisputably, the Circular   has   been   issued   to   notify   the   clarification   given   by   the Board   in   exercise   of   its   powers   conferred   under   Section   168(1)   of the   2017   Act   in   order   to   consolidate   the   information   in   various notifications   and   circulars   regarding   return   filing   and   to   ensure uniformity   in   implementation   across   field   formations.     The decision   was   taken   by   the   Board   after   considering   various representations   received   seeking   clarifications   on   various   aspects of   return   filing   such   as   return   filing   dates,   applicability   of quantum   of   late   fee,   amendment   of   errors   in   submitting/filing   of Form GSTR­3B and other related queries.  In strict sense, it is not the direction issued by the Commissioner (GST) as such, but it is notifying   the   decision(s)   of   the   Board   taken   in   exercise   of   its powers   conferred   under   Section   168(1)   of   the   2017   Act.     It   is   a different   matter   that   a   circular   is   issued   under   the   signatures   of Commissioner (GST), but in essence, it is notifying the decision(s) of   the   Board,   which   has   had   authority   and   power   to   issue directions.  Accordingly, the argument that the impugned Circular 34 dated 29.12.2017 has been issued without authority of law, needs to be rejected. 32. Reverting to the analysis of the issues and contentions done by   the  High   Court,  it  is  primarily  focused  on  the   grievance  of   the writ petitioner that due to non­operability of Form GSTR­2A at the relevant   time   (July   to   September   2017),   it   had   been   denied   of access to the information about its electronic credit ledger account and   consequently,   availing   of   ITC   for   the   relevant   period   and instead to discharge the OTL by paying cash to its vendors.  Thus, it  has   resulted  in  payment  of  double  tax  and  unfair  advantage  to the   tax   authorities   because   of   their   failure   to   operationalize   the statutory   forms   enabling   auto­populating   statement   of   inward supplies of the recipient and outward supplies including facility of matching   and   correcting   the   discrepancies   electronically.     The High Court, however, did not enquire into the cardinal question as to   whether   the   writ   petitioner   was   required   to   be   fully   or   wholly dependent   on   the   auto   generated   information   in   the   electronic common platform for discharging its obligation to pay OTL for the relevant period between July and September 2017.  The answer is ­   an   emphatic   No.     In   that,   the   writ   petitioner   being   a   registered person, was under a legal obligation to maintain books of accounts 35 and records as per the provisions of the 2017 Act and Chapter VII of   the   2017   Rules   regarding   the   transactions   in   respect   of   which the OTL would occur.  Even in the past (till recently upto the 2017 Act   came   into   force),   during   the   pre­GST   regime,   the   writ petitioner   (being   registered   person/assessee)   had   been maintaining   such   books   of   accounts   and   records   and   submitting returns on its own.  No such auto­populated electronic data was in vogue.     It   is   the   same   pattern   which   had   to   be   followed   by   the registered person in the post­GST regime. 33. As   per   the   scheme   of   the   2017   Act,   it   is   noticed   that registered   person   is   obliged   to   do   self­assessment   of   ITC,   reckon its eligibility to ITC and of OTL including the balance amount lying in  cash  or  credit ledger  primarily  on the basis of his office record and   books   of   accounts   required   to   be   statutorily   preserved   and updated   from   time   to   time.     That   he   could   do   even   without   the common   electronic   portal   as   was   being   done   in   the   past   till recently   pre­GST   regime.     As   regards   liability   to   pay   OTL,   that   is on the basis of the transactions effected during the relevant period giving   rise   to   taxable   event.     The   supply   of   goods   and   services becomes   taxable   in   respect   of   which   the   registered   person   is obliged   to   maintain   agreement,   invoices/challans   and   books   of 36 accounts, which  can  be maintained manually/electronically.   The common   portal   is   only   a   facilitator   to   feed   or   retrieve   such information   and   need   not   be   the   primary   source   for   doing   self­ assessment.     The   primary   source   is   in   the   form   of   agreements, invoices/challans, receipts of the goods and services and books of accounts   which   are   maintained   by   the   assessee manually/electronically.     These   are   not   within   the   control   of   the tax   authorities.     This   was   the   arrangement   even   in   the   pre­GST regime   whilst   discharging   the   obligation   under   the   concerned legislation(s).   The position is no different in the post­GST regime, both in the matter of doing self­assessment and regarding dealing with eligibility  to ITC  and OTL.   Indeed, that self­assessment and declarations   would   be   any   way   subject   to   verification   by   the   tax authorities.   The role of tax authorities would come at the time of verification of the declarations and returns submitted/filed by the registered person. 34. Section   16   of   the   2017   Act   deals   with   eligibility   of   the registered person to take credit of input tax charged on any supply of goods or services or both to him which are used or intended to be   used   in   the   course   or   furtherance   of   his   business.     The   input tax credit is additionally recorded in the electronic credit ledger of 37 such   person   under   the   Act.     The   “electronic   credit   ledger”   is defined   in   Section   2(46)   and   is   referred   to   in   Section   49(2)   of   the 2017   Act,   which   provides   for   the   manner   in   which   ITC   may   be availed.  Section 41(1) envisages that every registered person shall be entitled to take credit of eligible input  tax, as self­assessed, in his   return   and   such   amount   shall   be   credited   on   a   provisional basis to his electronic credit ledger.   35. As aforesaid, every assessee is under obligation to self­assess the eligible ITC under Section 16(1) and 16(2) and “credit the same in   the   electronic   credit   ledger”   defined   in   Section   2(46)   read   with Section   49(2)   of   the   2017   Act.     Only   thereafter,   Section   59   steps in,   whereunder   the   registered   person   is   obliged   to   self­assess   the taxes   payable   under   the   Act   and   furnish   a   return   for   each   tax period   as   specified   under   Section   39   of   the   Act.     To   put   it differently,   for   submitting   return   under   Section   59,   it   is   the registered   person   who   has   to   undertake   necessary   measures including of maintaining books of accounts for the relevant period either   manually   or   electronically.     On   the   basis   of   such   primary material,   self­assessment   can   be   and   ought   to   be   done   by   the assessee about the eligibility and availing of ITC and of OTL, which 38 is reflected in the periodical return to be filed under Section 59 of the Act.   36. Section   59   does   make   reference   to   Section   39,   which   deals with furnishing of returns, but the fact remains that for furnishing of   returns,   preparatory   work   has   to   be   done   by   the   assessee himself   and   is   not   fully   or   wholly   dependent   on   the   common electronic portal for that purpose.  Just couple of weeks before the relevant   period   between   July   and   September   2017,   the   writ petitioner/respondent No. 1 had been doing that exercise which it was   expected   to   continue   even   under   the   post­GST   scheme.     The factum   of   non­operability   of   Form   GSTR­2A,   therefore,   is   flimsy plea taken by the writ petitioner/respondent No. 1.   Indeed, if the stated form was operational, the same would have come handy to the writ petitioner for doing self­assessment regarding eligibility of ITC and availing thereof.  But it is a feeble excuse given by the writ petitioner/respondent   No.   1   to   assail   the   condition   specified   in impugned Circular dated 29.12.2017 regarding the rectification of the return submitted manually in Form GSTR­3B for the relevant period (July to September 2017). 37. The   question   of   reading   down   paragraph   4   of   the   said Circular   would   have   arisen   only   if   the   same   was   to   be   in   conflict 39 with  the   express   provision   in   the   2017  Act   and   the  Rules  framed thereunder.     The   express   provision   in   the   form   of   Section   39(9) clearly   posits   that   omission   or   incorrect   particulars   furnished   in the return in Form GSTR­3B can be corrected in the return to be furnished in the month or quarter during which such omission or incorrect   particulars   are   noticed.     This   very   position   has   been restated in the impugned Circular.  It is, therefore, not contrary to the   statutory   dispensation   specified   in   Section   39(9)   of   the   Act. The   High   Court,   however,   erroneously   noted   that   there   is   no provision in the Act, which restricts such rectification of the return in the period in which the error is noticed.  It is then noted by the High   Court   that   as   there   is   no   possibility   of   getting   refund   of surplus   or   excess   ITC   shown   in   the   electronic   credit   ledger, therefore,   the   only   remedy   that   can   enable   the   writ   petitioner   to enjoy the benefit of the seamless utilization of the ITC is by way of rectification   in   its   annual   tax   return   (Form   GSTR­3B)   for   the relevant   period.     Further,   the   High   Court   in   paragraph   23   of   the impugned judgment, noted that the relief sought in the case before it, was indispensable.   This logic does not commend to us.   For, if there is no provision regarding refund of surplus or excess ITC in the   electronic   credit   ledger,   it   does   not   follow   that   the   assessee 40 concerned   who   has   discharged   OTL   by   paying   cash   (which   he   is free   to   pay   in   cash   in   spite   of   the   surplus   or   excess   electronic credit ledger account), can later on ask for swapping of the entries, so   as   to   show   the   corresponding   OTL   amount   in   the   electronic cash ledger from where he can take refund.  Payment for discharge of OTL by cash or by way of availing of ITC, is a matter of option, which  having   been  exercised   by   the  assessee,  cannot   be  reversed unless the Act and the Rules permit such reversal or swapping of the   entries.     As   a   matter   of   fact,   Section   39(9)   provides   for   an express   mechanism   to   correct   the   error   in   returns   for   the   month or   quarter   during   which   such   omission   or   incorrect   particulars have been noticed. 38. The   entire   edifice   of   the   grievance   of   the   writ   petitioner (respondent No. 1) was founded on non­operability of Form GSTR­ 2A during the relevant period, which plea having been rejected as untenable   and   flimsy,   it   must   follow   that   the   writ petitioner/respondent   No.   1   with   full   knowledge   and   information derived   from   its   books   of   accounts   and   records,   had   done   self­ assessment   and   assessed   the   OTL   for   the   relevant   period   and chose to discharge the same by paying cash.  Having so opted, it is not   open   to   the   respondent   to   now   resile   from   the   legal   option 41 already   exercised.     It   is   for   that   reason,   the   respondent   has advisedly propounded a theory that in absence of (electronic­auto populated   record)   mechanism   made   available   as   per   Sections   37 and 38, return filed in Form GSTR­3B is not ascribable to Section 39(9) of the 2017 Act read with Rule 61(5) of the 2017 Rules.  This is yet another untenable plea taken by respondent No. 1.  For, the appellant having realized that the mechanism specified in Sections 37   and   38   of   the   2017   Act   cannot   be   put   in   place   due   to   non­ operability of the forms governing such mechanism, had to amend the   rules   to   make   a   stop­gap   arrangement   until   the   entire mechanism became operational.   Appellant not only amended the statutory   rule   but   also   provided   for   filing   of   return   manually   in Form   GSTR­3B   electronically   through   the   common   portal   with effect   from   July   2017.     This   is   manifest   from   the circulars/notifications   issued   from   time   to   time   including   the timeline for submitting the returns. 39. It is futile to urge that Section 39(9) has no application to the fact situation of the present case.  In that, allowing filing of return in   Form­GSTR­3B   albeit   a   stop  gap  arrangement,   is   ascribable  to Section   39   of   the   2017   Act   read   with   Rule   61   of   the   2017   Rules. Indeed,   it   is   not   comparable   to   the   mechanism   specified   for 42 electronically   generated   Form   GSTR­3   referable   to   Rule   61. Nevertheless,   Form   GSTR­3B   is   prescribed   as   a   “return”   to   be furnished   by   the   registered   person   and   by   the   subsequent amendment   of   Rule   61(5)   brought   into   force   with   effect   from 01.01.2017,   it   has   been   clarified   that   such   person   need   not furnish   return   in   Form   GSTR­3   later   on.     Notably,   the   validity   of that   amendment   including   that   of   Notification   dated   09.10.2019 bearing No. 49/2019, is not put in issue before us.   40. No   doubt,   in   the   initial   stages,   it   was   notified   that   Form GSTR­3B   will   be   in   lieu   of   Form   GSTR­3   but   that   was   soon corrected by deletion of that expression.   At the same time, as the mechanism   for   furnishing   return   in   terms   of   Sections   37   and   38 was   not   operationalized   during   the   relevant   period   (July   to September 2017) and became operational only later, the efficacy of Form   GSTR­3B   being   a   stop   gap   arrangement   for   furnishing   of return,   as   was   required   under   Section   39   read   with   Rule   61, would   not   stand   whittled   down   in   any   manner.     It   would   still   be considered   as   a   return   for   all   purposes   though   filled   manually electronically. 41. The Gujarat High Court in the case of  AAP & Co., Chartered Accountants through Authorized Partner vs. Union of India & 43 Ors. 10 ,   was   called   upon   to   consider   the   question   whether   the return   in   Form   GSTR­3B   is   the   return   required   to   be   filed   under Section 39 of the 2017 Act.   Although, at the outset it noted that the   concerned   writ   petition   had   been   rendered   infructuous   but, went   on   to   answer   the   question   raised   therein.     It   took   the   view that   Form   GSTR­3B   was   only   a   temporary   stop­gap   arrangement till due date of filing of return Form GSTR­3 is notified.  We do not subscribe   to   that   view.     Our   view   stands   reinforced   by   the subsequent amendment to Rule 61(5), restating and clarifying the position   that   where   return   in   Form   GSTR­3B   has   been   furnished by   the   registered   person,   he   shall   not   be   required   to   furnish   the return in Form GSTR­3.   This amendment was notified and came into   effect   from   01.07.2017 11   retrospectively.     The   validity   of   this amendment has not been put in issue. 42. The  Delhi   High   Court  in   the   impugned  judgment,  has   taken note   of   decision   of   the   Andhra   Pradesh   High   Court   in   case   of Panduranga Stone Crushers vs. Union of India & Ors. 12    This decision dealt with the period between July 2017 and March 2018 for   the   financial   year   2017­2018.     The   petitioner   therein   had 10 2019-TIOL-1422-HC-AHM-GST 11 Vide Notification/GSR No. 772(E) dated 9 th October, 2019 12 2019-TIOL-1975-HC-AP-GST 44 submitted Form GSTR­3B return through GST portal, as required. While   doing   so,   he   had   inadvertently   and   by   mistake   reported IGST input tax credit in a column relating to import of goods and services   instead   of   placing   that   particular   amount,   namely,   IGST input   tax   credit   in   all   other   ITC   column.     The   writ   petitioner asserted   that   he   was   entitled   to   rectify   such   mistake   which   had crept   in   Form   GSTR­3B   returns.     The   Union   of   India   had contended that said situation was covered by Section 39(9) of the 2017 Act and the petitioner could rectify the omission, but did not avail   the   chance   to   rectify   or   modify   the   returns.     Therefore,   he was   not   entitled   to   relief   as   claimed   in   the   writ   petition.     The Andhra   Pradesh   High   Court   relied   on   the   decision   of   the   Gujarat High   Court   in   AAP   &   Co. 13   and   the   decision   of   the   Kerala   High Court   in   Saji   S.   Proprietor,   Adithya   and   Ambadi   Traders   & Anr.   vs.   The   Commissioner,   State   GST   Department   &   Anr. 14 , wherein   the   Kerala   High   Court   had   permitted   the   request   for transfer   of   tax   liability   from   the   head   “SGST”   to   “IGST”,   enabling the   registered   person   to   carry   out   rectification.     The   Andhra Pradesh High Court allowed the petitioner to follow the same suit. The view taken in these decisions though not assailed before this 13 supra at Footnote No. 10 14 dated 12.11.2018 in W.P.(C) No. 35868/2018 45 Court cannot impact the logic commended to us in this judgment on   the   basis   of   interpretation   and   application   of   the   relevant provisions to the facts of this case. 43. The  Delhi   High   Court  in   the   present   case   then   relied  on  the decision   of   the   Punjab   &   Haryana   High   Court   in   the   case   of Adfert   Technologies   Pvt.   Ltd.   vs.   Union   of   India   &   Ors. 15     In that   case,   the   petitioner   was   unable   to   file   return   before 31.12.2017   being   the   extended   time   due   to   heavy   load   upon accountants, who were having number of assesses, lack of proper knowledge   of   computer   system,   complexity   in   filling   different columns of TRAN­1 etc.   The Punjab & Haryana High Court noted that GST was an electronic based tax regime and most of people of India were not conversant with electronic mechanism and not able to load simple forms electronically.  Be it noted that the factum of inability to access the electronic portal to submit return within the specified   time   due   to   technical   faults   in   the   portal   is   entirely different   than   the   assertion   to   grant   adjustment   of   amount voluntarily paid in cash by the assessee towards OTL.   The latter can be allowed only if the law enacted by the Parliament expressly permitted   such   swapping   of   entries   of   the   electronic   credit   ledger vis­a­vis   electronic   cash   ledger;   and   certainly   not   permissible   in 15 2019-TIOL-2519-HC-P&H-GST 46 the teeth of Section 39(9) of the 2017 Act.  Relying on the decision of   the   Gujarat   High   Court   in   Siddharth   Enterprises   vs.   The Nodal Officer 16 , however, the Court noted that denial of credit of tax/duty   paid   under   existing   Acts   would   amount   to   violation   of Article   14   and   300A   of   the   Constitution   of   India.     It   noted   that unutilized credit has been recognized as vested right and property in terms of Article 300A of the Constitution.  This decision was on facts   of   that   case   concerning   erroneous   entry   recorded   in   Form GSTR­3B   and   not   regarding   right   asserted   to   swap   the   mode   of payment   of   OTL   in   cash   to   be   adjusted   against   electronic   credit ledger as in the present case in the guise of rectification of return filed in Form GSTR­3B for the earlier period. 44. Reference   was   then   made   to   decision   of   this   Court   in   MRF Ltd.,   Kottayam   vs.   Asstt.   Commissioner   (Assessment),   Sales Tax   &   Ors. 17 ,   wherein   it   is   held   that   a   person   may   have   a legitimate   expectation   of   being   treated   in   a   certain   way   by   an administrative   authority,   even   though   he   has   no   legal   right   in private   law   to   receive   such   treatment.     The   High   Court   then referred to the decision of Delhi high Court in  Krish Authomotors 16 2019-TIOL-2068-HC-AHM-GST 17 (2006) 8 SCC 702 47 Pvt.   Ltd.   vs.   Union   of   India   &   Ors. 18 ,   which   had   permitted   the writ petitioners to either submit the TRAN­I form electronically by opening  the  electronic  portal  or  to  tender  the  said  form   manually before   the   specified   date   and   thereafter   to   process   the   claim   for ITC   in   accordance   with   law.     The   Punjab   &   Haryana   High   Court agreed   with   the   view   taken   by   the   Gujarat   High   Court   and   the Delhi   High   Court.     The   conclusion   so   recorded   by   the   Punjab   & Haryana High Court will have no bearing on the facts of this case in light of the opinion expressed in this judgment, as we have held that   consequent   to   submission/filing   of   Form   GSTR­3B,   as envisaged by  the 2017 Act, it can be rectified only  in the manner specified in Section 39(9) read with Rule 61(5), as applicable at the relevant time.  In other words, the rectification can be done only in the   return   to   be   furnished   in   the   month   or   quarter  during   which such  omission  or  incorrect particulars  are  noticed and not  in the return for the period to which it relates.      45. The High Court in the impugned judgment, has also adverted to   the   decisions   of   the   Delhi   High   Court   in   Blue   Bird   Pure   Pvt. Ltd.   vs.   Union   of   India   &   Ors. 19   and   in   Lease   Plan   India Private Limited vs. Government of National Capital Territory 18 2019-TIOL-2153-HC-DEL-GST 19 2019 SCC OnLine Del 9250 48 of Delhi & Ors. 20    For the same reasons, the conclusion reached in the said two decisions will be of no avail to respondent No. 1. 46. We   need   not   multiply   the   authorities   referred   to   in   the concerned judgments, and cited before us, as in our opinion, these decisions   have   not   dealt   with   the   cardinal   aspect   of   statutory obligation   fastened   upon   the   registered  person  to  maintain   books of   accounts   and   record   within   the   meaning   of   Chapter   VII   of   the 2017 Rules, which are primary documents and source material on the   basis   of   which   self­assessment   is   done   by   the   registered person   including   about   his   eligibility   and   entitlement   to   get   ITC and   of   OTL.     Form   GSTR­2A   is   only   a   facilitator   for   taking   an informed   decision   while   doing   such   self­assessment.     Non­ performance   or   non­operability   of   Form   GSTR­2A   or   for   that matter,   other   forms,   will   be   of   no   avail   because   the   dispensation stipulated   at   the   relevant   time   obliged   the   registered   person   to submit   returns   on   the   basis   of   such   self­assessment   in   Form GSTR­3B   manually   on   electronic   platform.         The   provision contained   in   Section   39(9)   of   the   2017   Act   and   Rule   61   of   the Rules framed thereunder, as applicable at the relevant time, apply with full vigor to the returns filed by the registered person in Form GSTR­3B.   20 d ecided on 13.9.2019 in W.P.(C) No. 3309/2019 49 47. Significantly,   the   registered   person   is   not   denied   of   the opportunity   to   rectify   omission   or   incorrect   particulars,   which   he could do in the return to be furnished for the month or quarter in which such omission or incorrect particulars are noticed.  Thus, it is not a case of denial of availment of ITC  as such.   If at all, it is only   a   postponement   of   availment   of   ITC.     The   ITC   amount remains intact in the electronic credit ledger, which can be availed in the subsequent returns including the next financial year.  It is a different   matter   that   despite   the   availability   of   funds   in   the electronic   credit   ledger,   the   registered   person   opts   to   discharge OTL   by   paying   cash.    That   is  a  matter   of   option   exercised   by   the registered   person   on   which   the   tax   authorities   have   no   control, whatsoever, nor they have any role to play in that regard.  Further, there   is   no   express   provision   permitting   swapping   of   entries effected in the electronic cash ledger   vis­a­vis   the electronic credit ledger or  vice versa.    48. A   priori ,   despite   such   an   express   mechanism   provided   by Section 39(9) read with Rule 61, it was not open to the High Court to   proceed   on   the   assumption   that   the   only   remedy   that   can enable the assessee to enjoy the benefit of the seamless utilization of   the   input   tax   credit   is   by   way   of   rectification   of   its   return 50 submitted   in   Form   GSTR­3B   for   the   relevant   period   in   which   the error   had occurred.   Any  unilateral change in  such  return as  per the   present   dispensation,   would   have   cascading   effect   on   the recipients   and   suppliers   associated   with   the   concerned transactions.  There would be complete uncertainty and no finality could   ever   be   attached   to   the   self­assessment   return   filed electronically.  We agree with the submission of the appellant that any   indulgence   shown   contrary   to   the   statutory   mandate   would not only be an illegality but in reality, would simply lead to chaotic situation   and   collapse   of   tax   administration   of   Union,   States   and Union   Territories.     Resultantly,   assessee   cannot   be   permitted   to unilaterally   carry   out   rectification   of   his   returns   submitted electronically in Form GSTR­3B, which inevitably would affect the obligations   and   liabilities   of   other   stakeholders,   because   of   the cascading effect in their electronic records. 49. As   noted   earlier,   the   matching   and   correction   process happens on its own as per the mechanism specified in Sections 37 and 38, after which Form GSTR­3 is generated for the purposes of submission   of   returns;   and   once   it   is   submitted,   any   changes thereto   may   have   cascading   effect.     Therefore,   the   law   permits rectification   of   errors   and   omissions   only   at   the   initial   stages   of 51 Forms   GSTR­1  and   GSTR­3,   but  in   the   specified  manner.   It  is   a different   dispensation   provided   than   the   one   in   pre­GST   period, which   did   not   have   the   provision   of   auto­populated   records   and entries. 50. Suffice   it   to   conclude   that   the   challenge   to   the   impugned Circular No. 26/26/2017­GST dated 29.12.2017, is unsustainable for   the   reasons   noted   hitherto.     We   hold   that   stipulations   in   the stated   Circular   including   in   paragraph   4   thereof,   are   consistent with   the   provisions   of   the   2017   Acts   and   the   Rules   framed thereunder.     Having   said   that,   it   must   follow   that   there   is   no necessity   of   reading   down   paragraph   4   of   the   impugned   Circular as has been done by the High Court vide impugned judgment.   In any   case,   the   direction   issued   by   the   High   Court   being   in   the nature of issuing writ of mandamus to allow the writ petitioner to rectify Form GSTR­3B for the period ­ July to September 2017, in the teeth of express statutory dispensation, cannot be sustained. 51. No other issue has been dealt with by the High Court except to read down of the stated Circular, which as aforesaid, is wholly unnecessary. 52. In   view   of   the   above,   this   appeal   is   allowed.     The   impugned judgment   and   order   is   set   aside.     Resultantly,   the   writ   petition 52 filed   by   respondent   No.   1   before   the   High   Court   stands dismissed. There shall be no order as to costs. All applications stand disposed of. ………………………………J.       (A.M. Khanwilkar) ………………………………J. (Dinesh Maheshwari) New Delhi; October 28, 2021.