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 2, Cited by 0]

Custom, Excise & Service Tax Tribunal

M/S.Active Construction Co vs Commissioner Of Central Excise & ... on 27 April, 2012

        

 
IN THE CUSTOMS, EXCISE & SERVICE TAX APPELLATE
       TRIBUNAL, KOLKATA
EASTERN ZONAL BENCH: KOLKATA
        
Stay Petition No.SP-771/11
In Appeal No.S.T.299/11

(Arising out of Order-in-Appeal No.29/JSR/2011 dated 12.05.2011 passed by the Commissioner(Appeals) of Central Excise & Service Tax, Ranchi.)

FOR APPROVAL AND SIGNATURE


HONBLE S.K. GAULE, MEMBER(TECHNICAL)

1. Whether Press Reporters may be allowed to see 
    the Order for publication as per Rule 27 of the CESTAT
   (Procedure) Rules, 1982?

2. Whether it should be released under Rule 27 of the 
    CESTAT(Procedure) Rules, 1982 for publication in any
    Authorative report or not?

3. Whether Their Lordship wishes to see the fair copy
    of the Order?

4. Whether Order is to be circulated to the Departmental
    Authorities?

 
M/s.Active Construction Co.

					                        Applicant (s)/Appellant (s)


Vs.



Commissioner of Central Excise & Service Tax, Jamshedpur

 							                   Respondent (s)

Appearance:

Shri Dinesh Jha, Consultant for the Appellant (s) Shri K.P.Singh, Addl.Commr.(A.R.) for the Revenue (s) CORAM:
Honble Shri S.K. Gaule, Member(Technical) Date of Hearing/Decision :- 27.04.2012 Date of Pronouncement :- 27.04.2012 ORDER NO.
1. Applicant filed this application for waiver of predeposit of penalty of Rs.4,51,758/-(Rupees Four Lakh Fifty One Thousand Seven Hundred and Fifty Eight only). The contention of the applicant is that they have already paid the Service Tax and interest thereon before the issuance of Show Cause Notice.
2. After hearing both the sides I find that appeal itself can be disposed of at this stage. Therefore with the consent of both the sides and after waiving the requirement of pre-deposit of penalty I take up the appeal itself for disposal.
3. Briefly stated the facts of the case are that the appellant did not pay the Service Tax for the period April 2006 to December 2006 and despite the fact that they have received the Service Tax amount from their client M/s.TCIL. On being pointed out by audit they paid the Service Tax and interest involved in this case. Thereafter the department issued a Show Cause Notice for imposition of penalty under section 78 of Finance Act, 1994.
4. The contention of the appellant is that they were under the bona fide belief that they are required to pay Service Tax only when the entire service is completed. Therefore they did not pay the Service Tax on the basis of account payment received in several lots. They are not contesting the Service Tax and interest already paid by them. The contention is that there is no intention to evade Service Tax or suppression or willful misstatement in this case and they could not pay Service Tax in time only due to bona fide belief. Therefore equal amount of penalty under section 78 cannot be imposed since the department failed to bring out any suppression, willful misstatement or on their part nor it is disclosed in the Show Cause Notice.
6. The contention of ld.A.R. Shri K.P.Singh is that penalty has been proposed in the Show Cause Notice under section 78 therefore the appellant is liable to pay equal amount of penalty. He has heavily placed reliance on sub-section 78(1)(d)(e) and contended that they have not paid the Service Tax and they paid the Service Tax only on being pointed out. Had it not been pointed out the appellant would have evaded the Service Tax. They have not filed ST-C return therefore they cannot say that they have disclosed the facts to the department. He also placed reliance on Honble Supreme Courts decision in the case of Union of India vs. Rajasthan Spinning Mills  2009 (238) ELT 3(SC).
7. Undisputedly the Service Tax and interest involved is not the issue in this case. The only issue involved in this case is imposition of equal amount of penalty under section 78. The allegation of the department is that the appellant deposited the service tax after being pointed out by the department and thus they intentionally suppressed the facts, thus liable for the penalty. I agree with the contention of the applicant that Show Cause Notice nowhere states that the escaped service tax was result of fraud or collusion or willful misstatement or suppression of facts or contravention of any of the provisions of this Chapter or the rules made thereunder with intent to evade payment of service tax. The appellant could not pay Service Tax only on the bona fide belief that they have to pay Service Tax after completion of the entire service not on the basis of account payment received in several lots. The department could not bring out any suppression or willful misstatement or any intention to evade duty on the part of the appellant. Honble Supreme Court judgement in the case of Rajasthan Spinning Mills (supra) would apply in cases where ingredients of fraud or collusion or willful misstatement or suppression of facts or contravention of any of the provisions of this Chapter or the rules made thereunder with intent to evade payment of service tax are present. In view of the above the impugned order-in-appeal is not sustainable, hence set aside. The appeal is allowed. Stay petition also gets disposed of.

(Pronounced and dictated in the open court.) Sd/ (S.K. GAULE) MEMBER(TECHNICAL) sm 4 Appeal No.S.T.299/11