Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Custom, Excise & Service Tax Tribunal

Star Cable Infonet Pvt Ltd vs Mangalore on 27 October, 2025

                                                                    ST/2573/2012




     CUSTOMS, EXCISE & SERVICE TAX APPELLATE
                    TRIBUNAL
                   BANGALORE

                    REGIONAL BENCH - COURT NO. 1

              Service Tax Appeal No. 2573 of 2012

     (Arising out of Order-in-Appeal No.377/2012 dated 14.08.2012
     passed by the Commissioner of Central Excise (Appeals),
     Mangalore.)

M/s. Star Cable Infonet Private Ltd.
2nd Floor, Vamanashram Building,                                Appellant(s)
GHS Cross Road,
Mangalore - 575 001.
                       VERSUS
The Commissioner of Central Excise
VII Floor, Trade Centre, Bunts Hostel Road,
Mangalore - 575 003.
                                                              Respondent(s)

APPEARANCE:

Shri Akbar Basha, Chartered Accountant for the Appellant. Shri M.A. Jithendra, Asst. Commissioner (AR) for the Respondent.
CORAM: HON'BLE DR. D.M. MISRA, MEMBER (JUDICIAL) HON'BLE MRS. R. BHAGYA DEVI, MEMBER (TECHNICAL) FINAL ORDER NO. 21730 / 2025 DATE OF HEARING: 27.10.2025 DATE OF DECISION: 27.10.2025 PER: D.M. MISRA This is an appeal filed against Order-in-Appeal No.377/2012 dated 14.08.2012 dated passed by the Commissioner of Central Excise (Appeals), Mangalore.

2. Briefly stated the facts of the case are that during the relevant period, the appellants were providing taxable service Page 1 of 4 ST/2573/2012 under the category of Cable Operator Service. On audit of their records, it came to the knowledge of the department that appellant had collected service tax separately towards shifting and recommissioning charges from the customers for the period from 2004-05 to 2008-2009 but not included its value in the gross taxable value of service rendered under the category of 'Cable Operator's Service' provided by them to the consumers during the said period. Consequently, show-cause notice was issued to them on 07.04.2010 for recovery of the service tax with interest and penalty. On adjudication, demand was confirmed with interest and penalty. Aggrieved by the said order, they filed an appeal before the learned Commissioner (A), who in turn rejected their appeal. Hence, the present appeal.

3. At the outset, the learned Chartered Accountant (CA) for the appellant has submitted that the confirmation of demand beyond the normal period of limitation cannot be sustained. He has submitted that in the previous audit, it was specifically brought to the knowledge of the department that they have been collecting 'shifting and recommissioning charges' from the customers from one network to other service providers. However, the previous audit has not raised any objection, hence it cannot be considered as suppression of facts on the part of the appellant. Accordingly, invoking of larger period of limitation cannot be sustained. Learned CA has not seriously contested the issue of admissibility of service tax on shifting and recommissioning charges collected from the customers, which are to be included in the gross taxable value of Cable Operator Service, however, he has contested vehemently on invocation of larger period of limitation. In support, he has referred to the judgment of Hon'ble Supreme Court in the case of Nizam Sugar Factory vs. Commissioner of Central Excise, A.P.: 2008 (9) Page 2 of 4 ST/2573/2012 STR 314 (SC) and GAC Shipping (India) Pvt. Ltd. vs. CCE & CUS., Cochin: 2017 (49) STR 242 (Tri.-Bang.).

4. Learned Authorised Representative (AR) for the Revenue reiterated the findings of the learned Commissioner (A).

5. Heard both sides and perused the records. We find that the learned CA on behalf of the appellant has not contested the issue on merit about includability of shifting and recommissioning charges in the gross taxable service of Cable Operator Service during the relevant period but they have vehemently contested invocation of larger period of limitation on the ground that on previous audit conducted on the records for the period from 2004-05 on 09.01.2006 even though it was specifically brought to the notice of the department about their collecting the said charges viz., shifting and recommissioning charges from the customers, the department did not raise any objection on the includability of the said charges in the gross taxable value of the Cable Operator Service. Referring to the para 1 of the audit report dated 09.04.2009, wherein it is recorded that they have collected installation and recommissioning charges for the period 2003-2004 and 2004-2005 also indicating that earlier audit conducted on their record by the department on 09.01.2006 was fully aware of the collection of said charges but did not raise any objection about its non-includability in the gross taxable value of the 'Cable Operator's Service' by proposing recovery of service tax on the said value. In these circumstances, the confirmation of demand invoking extended period of limitation cannot be sustained. Consequently, the demand with interest be limited to the normal period of limitation. Since the collection of shifting and recommissioning charges has been duly recorded in the books of accounts and as it is a question of interpretation of includability in the gross taxable value under the category 'Cable Operator's Service', we do not see any reason for imposition of Page 3 of 4 ST/2573/2012 penalty for non-payment of service during the normal period of limitation.

6. In the result, the impugned order is modified to the extent of confirming demand with interest for the normal period of limitation and penalty is set aside. Appeal is partially allowed on above terms.

(Operative portion of the order was pronounced in Open Court on conclusion of hearing.) (D.M. MISRA) MEMBER (JUDICIAL) (R. BHAGYA DEVI) MEMBER (TECHNICAL) rv Page 4 of 4