Delhi High Court
M/S Bajaj Travels Ltd. vs Commissioner Of Service Tax on 3 August, 2011
Author: A.K. Sikri
Bench: A.K. Sikri, M.L. Mehta
IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CEAC-06 OF 2009
CEAC-07 OF 2009
% JUDGMENT RESERVED ON:26.05.2011
JUDGMENT DELIVERED ON:03.08.2011
(1) CEAC-06 OF 2009
M/S BAJAJ TRAVELS LTD. ....APPELLANT
Through: Mr. P.S. Patwalia, Sr.
Advocate with Mr. Arvind
Nayar and Ms. Neha
Kushwaha, Advocates.
VERSUS
COMMISSIONER OF SERVICE TAX ....RESPONDENT
Through: Mr. Mukesh Anand,
Advocate with Mr. RCS
Bhadoria and Mr. Shailesh
Tiwari, Advocates.
(2) CEAC-07 OF 2009
M/S BAJAJ TRAVELS LTD. ....APPELLANT
Through: Mr. P.S. Patwalia, Sr.
Advocate with Mr. Arvind
Nayar and Ms. Neha
Kushwaha, Advocates.
VERSUS
COMMISSIONER OF SERVICE TAX ....RESPONDENT
Through: Mr. Mukesh Anand,
Advocate with Mr. RCS
Bhadoria and Mr. Shailesh
Tiwari, Advocates.
CEAC-06/2009 & CEAC-07/2009 Page 1 of 26
CORAM:
HON‟BLE MR. JUSTICE A.K. SIKRI
HON‟BLE MR. JUSTICE M.L. MEHTA
1. Whether Reporters of Local newspapers may be
allowed to see the Judgment?
2. To be referred to the Reporter or not?
3. Whether the Judgment should be reported in the
Digest?
A.K. SIKRI,J.
1. The appellant in both these appeals, filed under Section 35G (3) of the Central Excise Act,1944 read with Section 83 of the Finance Act,1994, is the same company. The challenge is also to the singular judgment dated 19th June, 2006 passed by Customs, Excise and Service Tax Appellate Tribunal (hereinafter referred to as the Tribunal) whereby two appeals of the appellant herein have been decided. Primary, nay, sole grievance of the appellant is against the imposition of penalties. These penalties were the result of two orders dated 19th June, 2009 and 31st January, 2006 passed by the Commissioner of Tax, New Delhi on identical grounds, albeit for varying periods, resulting into two proceedings giving rise to two appeals. Otherwise issues are common in both the appeals which are admitted on the following substantial questions of law:-
1. Whether the Tribunal erred while upholding the penalty under Section 76 and reducing the penalty to 25% of the Service Tax demand under Section 78 of the Finance Act, 1994 when in the backdrop of CEAC-06/2009 & CEAC-07/2009 Page 2 of 26 the facts of the matter, the present case is fully covered within the ambit of the provisions of Section 80 of the Finance Act, 1994?
2. Whether the Tribunal miserably failed to appreciate the fact that in both the cases, the service tax was immediately paid upon issuance of show cause notice and before passing the adjudication order with heavy interest of ` 29.00 lacs and ` 18.00 lacs respectively showing the bonafide of the appellant herein?
3. Whether the Amendment in Section 78 by the Finance Act, 2008 operate retrospectively being a beneficial peace of legislation which provides that in case where penalty for suppressing the value of taxable service under Section 78 is imposed, penalty for failure to service tax under Section 76 shall not apply, therefore, in another words, simultaneous penalties under both Sections 76 and 78 could not have been imposed by the authorities below? Whether the benefit of this Amendment in Section 78 should also be applied to the present case as there should not be two separate penalties for the same alleged offences?
Before we delve into the depth of these questions to find answers thereto, it would be appropriate to trace the history of the proceedings giving rise to these.
2. The appellant is engaged in the Air Travel Agent Services having its registered office in Chandigarh and branch offices in Chandigarh and Delhi. The establishment of the appellant is exigible to service tax. The appellant has also been submitting CEAC-06/2009 & CEAC-07/2009 Page 3 of 26 the service tax return and depositing the service tax from time to time.
3. On 5th September, 2005, the Head Quarter Preventive Staff of the respondent Department visited the office of the appellant at Chandigarh and scrutinized the record pertaining to ticket booking in relation to air travel. It was found that, prima facie, the value of services declared in ST-3 return was far below the value appearing in the appellant‟s records. The Department resumed documents/records as per "Resumption Memo" dated 5th September, 2005 and a panchnama to that effect was drawn on the spot. The officials also visited the branch office of the appellant at Chandigarh and seized the documents from that office as well. Statements of Sh. Prakash Negi, Sales Executive, Sh. Harminder Singh, Sales Manager, Sh. Kuldeep Singh, Manager (Accounts) and Sh. Mohinder Singh Bajaj Director of the appellant were recorded. Thereafter, show cause dated 17th October, 2005 was issued by the respondent stating that the appellant had rendered air travel agent services to the tune of ` 2,58,62,84,429/- but had declared to the department in the ST-3 returns only a taxable value of `1,30,77,36,056 thereby suppressing a taxable value to the tune of ` 1,27,85,48,373/- involving short payment of Service Tax amounting to ` 86,02,849/- and Education Cess ` 64,029/- for the period April, 2000 to March, CEAC-06/2009 & CEAC-07/2009 Page 4 of 26 2005 for Branch Office, New Delhi. It was further alleged that the appellant did not depict the exact basic fare figures of tickets sold in their ST-3 returns submitted to the department during the period referred above and that there had been under valuation of the taxable services. On this basis, in the show cause notice, the appellant was asked to show as to why:-
(i) the service tax amounting to ` 86,02,849/- and Education Cess amounting to ` 64,029/- payable for the period April, 2000 to March, 2005 should not be recovered from them under Section 68 and Section 73 of the Chapter V of the Finance Act, 1994 read with Section 11-D of the Central Excise Act, 1944.
(ii) Interest at the applicable rates on the service tax and education cess recoverable should not be recovered from them under Section 75 of the Act.
(iii) Penalty should not be imposed upon them for suppression of the taxable value for payment of service tax under Section 78 for failure to pay service tax under Section 76 and for filing of prescribed ST-3 returns improperly and with incorrect details under Section 77 of the Act.
4. The appellant submitted a detailed written reply dated 17th November, 2005. The defence was that it was paying service tax CEAC-06/2009 & CEAC-07/2009 Page 5 of 26 as per its bona fide understanding that the service tax was to be paid on the commission retained by the appellant. It was pleaded that the matter of calculation was not clear to it. Therefore, it had been filing its service tax returns on the basis of the commission retained by it and the correct method of computing the service tax was pointed out by the visiting team of the department. Therefore, the allegation of suppression, mis- statement were wrongly attributed to it. It was claimed that the appellant is a reputed organization discharging its tax liability diligently and was filing statutory returns with the department regularly. Therefore, in view of the above submissions, the allegation of suppression, mis-statement etc. was not sustainable in the eyes of law. As a law abiding assessee, it had started depositing the differential service tax and have cleared all the dues including the interest of ` 29,00,000/- as a law-abiding assessee on the full amount despite the fact that they had deposited a sum of ` 35 lacs even before the issuance of the show cause notice. The amount of ` 35 lacs was paid before the issuance of show cause notice. Therefore, no interest was chargeable for the amount deposited prior to the issuance of the show cause notice still entire interest was paid. Relying upon the judgment of the Larger Bench of the CESTAT rendered in the case of CCE, Delhi-III Vs. Machino Montell (I) Ltd. reported at 2004 (168) ELT 466 (Tri-LAB), it was submitted that since the appellant had CEAC-06/2009 & CEAC-07/2009 Page 6 of 26 discharged its full duty and interest liability, that itself showed its bona fide. Therefore, the case fell within the parameters of Section 80 of the Finance Act, which provides non-imposition of penalty.
However, the Commissioner of Service Tax, Delhi did not agree with the contentions of the appellant. He, therefore, passed the orders dated 31st January, 2006 and confirmed the demand of Service Tax amounting to ` 86,02,849/- (which was already paid by the appellant) and also ordered for an Education Cess of ` 64,029/- interest as per provisions of Section 75 of the Act. The amount of ` 29,00,000/- already paid by the appellant as interest was accepted by the Commissioner of Service Tax. He has also imposed penalty of ` 100/- for every day of default under Section 76 and ` 86,66,878/- under Section 78 and also imposed penalty of ` 1000/- under Section 77 of the Act on the appellant. To the same effect orders were passed for other period.
5. Being aggrieved by the orders passed by the Commissioner of Central Excise, the appellant preferred two appeals before the Tribunal.
The Tribunal decided these appeals vide impugned orders dated 19th June, 2006. It was found by the Tribunal that the appellant was actually paying the service tax at the prevailing rate under Section 66 on the net commission instead of on the gross commission. That had resulted in short payment of tax. While CEAC-06/2009 & CEAC-07/2009 Page 7 of 26 doing so, in the ST-3 returns, instead of showing the gross and net commission and calculation of service tax on that basis, the tax payment shown was as if it was on the „basic fare‟ shown in the ST-3 returns was not the actual „basic fare‟. Those were much lower amount which was being determined by the back calculation so that the tax on the same at the rate mentioned in Rule 6 (7) matches the service tax paid by the appellant on the net commission at the normal rate. The difference between the basic fare declared and the actual basic fare on which the tax was to be paid at the rate prescribed under Rule 6 (7) was to the tune of about ` 213 crores in aggregate. Since in the ST-3 returns, the tax payment was being done on basic fare basis under Rule 6 (7), though no formal declaration of option in this regard had been made, the Commissioner had rightly held that the appellant had opted to pay tax on the "basic fare" and having done so, it should pay the tax on the actual "basic fare" instead of tax on much lower amount declared in the returns. There was thus, short payment of service tax whether calculated on basic fare basis under Rule 6 (7) at the rate prescribed thereunder or calculated at the normal rate on the gross commission. The Tribunal thus confirmed the tax demand as per the orders of the Commissioner.
6. We may hasten to add that there is no dispute in this behalf and the appellant has accepted the position that tax as CEAC-06/2009 & CEAC-07/2009 Page 8 of 26 adjudicated and demanded was payable. The dispute, in fact, is about the penalty imposed upon the appellant under Section 76,77,78 of the Finance Act.
7. Insofar as imposition of penalty under Section 77 of the Act is concerned, since it can be levied only on non-filing of the return and in the present case, the appellant had been admittedly filing the returns, the penalty under Section 77 has been set aside by the Tribunal.
8. Insofar imposition of penalty under Section 76 of the Act is concerned, the Tribunal has taken the view that as the appellant failed to discharge service tax liability by due date resulting in huge short payment and provisions of this Section stand attracted. While holding so, the Tribunal rejected the contention of the appellant that penalty under Section 76 and 78 of the Act cannot be imposed at the same time when the offence is the same. Since the two Sections are distinct and separate and even those offences are committed in the course of same transactions or arise out of the same act, penalty would be imposable both under Section 76 as well as Section 78 of the Act. However, the penalty under Section 76 is reduced to ` 1000 per day in one of these appeals.
CEAC-06/2009 & CEAC-07/2009 Page 9 of 26
9. In so far as penalty under Section 78 of the Act is concerned, the Tribunal took note of the fact that it is attracted wherever any service tax has not been levied or paid or has been short levied or short paid or erroneously refunded by the reason of fraud, suppression of facts, willful misstatement or contravention of any provisions of Finance Act or of the rules made thereunder with intent to evade the payment of service tax. According to the Tribunal the ingredients of this provision have been satisfied in the instant case as there was deliberate mis-declaration in the ST- 3 returns by the appellant with the intention to suppression of measure of levy. However, going by that fact that service tax as determined under Section 73 (2) of the Act alongwith interest and penalty was paid within 30 days from the date of the communication of the order, having regard to the first and second proviso to Section 78 of the Act, the penalty would be 25% of the service tax. Thus, while upholding the penalty under Section 78 of the Act, the Tribunal has reduced the same to 25% of the service tax. The position is summed up by the Tribunal in para 18 of its order which reads as under:-
"18). On the basis of our above observations and findings, we, therefore, hold as under:-
(i) The service tax demand alongwith interest in both the cases is upheld.
(ii) while the penalty under Section 77 of the Act is set aside, imposition of penalty under Section 76 of the Act is upheld.CEAC-06/2009 & CEAC-07/2009 Page 10 of 26
(iv) In appeal case No. ST/440/06, the penalty under Section 76 of the Act is reduced from ` 200/- per day to ` 100/- per day while in the appeal case No. ST/111/06, the imposition of penalty at ` 100/- under Section 76 of the Act per day is upheld.
(v) As regards penalty under Section 78 while holding that the penalty under this section is attracted in both the appeal cases, the benefit of first proviso to Section 78 would be available to the appellant in accordance with the ratio laid down by Hon‟ble Delhi High Court in the case of K.P. Pouches P. Ltd. (supra), since the appellant in both the cases has paid entire service tax alongwith interest even prior to the issue of adjudication order, and accordingly the penalty in both the appeals is reduced to 25% of the service tax demand."
10. It is clear from the above that the case of the department is that the appellant who is the registered as "Travel Agent" and had been providing air travel agent services had suppressed the taxable value while evading the payment of service tax. The appellant contended that due to misunderstanding and confusion of the methodology of calculation of service tax the short fall occurred in discharging payment of the service tax. However, it was submitted that whatever amount of service tax was received from the customers the same was paid to the department thus not retaining a single penny with them. Further the appellant paid almost the entire amount before the issuance of the show cause notice. The appellant further averred that there was no mala fide intention, reasons of fraud, suppression of material facts or any CEAC-06/2009 & CEAC-07/2009 Page 11 of 26 intention on the part of the appellant at any stage to evade service tax. Thus, the defence of the appellant is that it was at best a case of shortfall of service tax on account of bona fide reason and under Section 80 of the Act, the appellant ought not to have been penalized for the same. According to the appellant the Tribunal has miserably failed to appreciate this plea of the appellant based on cogent and material facts available on record as well as various judgments holding that in such circumstances there is a reasonable cause in not depositing the service tax and the penalty should not have been imposed.
11. It is also contented by the appellant that Section 78 has been amended by the Finance Act, 2008 categorically providing that in case where penalty for suppressing the value of tax under Section 78 is imposed, penalty for failure to deposit the service tax under Section 76 of the Act shall not apply and, therefore, simultaneous penalties both under Section 76 and 78 of the Act cannot be imposed.
12. Mr. Mukesh Anand, learned counsel appearing for the Department countered the aforesaid submissions of Mr. Patwalia. His thrust was that it was not a case of bona fide error on the part of the appellant who had in fact collected the service tax from the customers but did not deposit the same. He highlighted the facts CEAC-06/2009 & CEAC-07/2009 Page 12 of 26 that as per the scrutiny, following position emerged in respect of the appellant‟s Branch Office at New Delhi:
Period: April 2000 to March, 2005 Details of Basic fare Value of basic fare of International tickets (in `) Basic fare declared as per ST-3 1,30,77,36,056.00 returns Basic fare as per records 2,58,62,84,429.00 resumed from the notice or IATA-BSP Difference 1,27,85,48,373.00 He further emphasized that the investigation revealed that the appellant was passing on a portion of the commission received to their customers and were calculating the Service Tax payable on the commission retained by them. However, in the ST-3 returns they were showing the Service Tax payable by „basic fare‟ method by back calculating the basic fare from the service tax already calculated on commission retained by them. Further, on perusal of the sale bills issued by them, it is clear that they were collecting Service Tax on „basic fare‟ method. Thus, it appeared that the assessee had rendered Air Travel Agent Services to the tune of ` CEAC-06/2009 & CEAC-07/2009 Page 13 of 26 2,58,62,84,429/- (basic fare) but had declared to the department in the ST-3 returns only a taxable value of ` 1,30,77,36,056/- (basic fare) thereby suppressing a taxable value to the tune of ` 1,27,85,48,373/- (basic fare) involving short payment of service tax amounting to ` 86,02,849/- and education cess ` 64,029/- for the period April, 2000 to March, 2005 for branch office New Delhi. This, according to him, could not be a bona fide error and was a clear attempt to evade the payment of requisite service tax and in these circumstances the penalty was rightly imposed. Mr. Mukesh Anand also relied upon the findings of the Commissioner in this behalf duly endorsed by the Tribunal. According to him, legal position was clear namely the service tax was to be paid on the basis of commission received from the Air Lines and not on the basis of commission retained by the appellant after passing portion of the said commission to the customers. The appellant was showing incorrect figure of payment of service tax on the basis of basic fare in the service tax returns. However, in the ST-3 returns they were showing the Service Tax payable by basic fare method by back calculating the basic fare from the service tax already calculated on commission retained by them. In this manner the appellant was not reflecting the correct amount of basic fare. He argued that Rule 6 (7) of the Service Tax Rules, 1944 provided an option to the Air Travel Agent to pay an amount calculated at the specified rate of the basic fare towards CEAC-06/2009 & CEAC-07/2009 Page 14 of 26 the discharge of his service tax liability instead of paying service tax at the rate specified thereunder and the option once exercised would apply uniformly in respect of all the booking of the air travel by the Air Travel Agent and could not be changed during the financial year under any circumstances. In this scenario plea raised by the appellant that although it was aware of both the methods of payment of service tax but nobody advised it that conditions of two cannot be adopted was clearly baseless. It was, therefore, a deliberate mis-declaration on the part of the appellant to suppress the measure levy which was liable for penalty and the penalty imposed in these circumstances was fully justified.
13. We have given our due considerations to the aforesaid submissions made by the learned counsel for both the parties. The service tax was introduced by the Finance Act, 1994 and the relevant provisions are contained in Chapter-V of the said Act, Section 66 is the charging Section and Section 67 provides the manner of valuation of taxable services for charging service tax. Section 68 of the Act, cast an obligation on every person providing taxable service to any person to collect the service tax at the rate specified in Section 66 of the Act. From Section 76 to Section 80 of the Act, different kinds of penalties are provided for varying default/failure on the part of those who are liable to pay service CEAC-06/2009 & CEAC-07/2009 Page 15 of 26 tax. Since in the instance case the penalties are levied under Section 76 and 78 of the Act, we reproduce these two Sections hereunder:-
"76. Section 76- Penalty for failure to pay service tax-
Any person, liable to pay service tax in accordance with the provisions of section 68 or the rules made under this Chapter, who fails to pay such tax, shall pay, in addition to such tax and the interest on that tax amount in accordance with the provisions of section 75, a penalty which shall not be less than two hundred rupees for every day during which such failure continues or at the rate of two per cent. of such tax, per month, whichever is higher, starting with the first day after the due date till the date of actual payment of the outstanding amount of service tax:
Provided that the total amount of the penalty payable in terms of this section shall not exceed the service tax payable."
"78. Penalty for suppressing value of taxable service:
[Where any service tax has not been levied or paid or has been short-levied or short-paid or erroneously refunded, by reason of-
(a)fraud; or
(b)collusion;or
(c)Willful mis statement; or
(d) suppression of facts; or
(e)contravention of any of the provisions of this Chapter or of the rules made thereunder with intent to evade payment of service tax.
the person, liable, to pay such service tax or erroneous refund, as determined under sub-
section (2) of section 73, shall also be liable to pay a penalty, in addition to such service tax and interest thereon; if any, payable by him, which shall not be less than, but which shall CEAC-06/2009 & CEAC-07/2009 Page 16 of 26 not exceed twice, the amount of service tax so not levied or paid or short-levied or short-paid or erroneously refunded] [Provided that where such service tax as determined under sub-section (2) of section 73, and the interest payable thereon under section 75 is paid within thirty days from the date of communication of order of the [Central Excise Officer] determining such service tax, the amount of penalty liable to be paid by such person under this section shall be twenty fice per cent of the service tax so determined:
Provided further that the benefit of reduced penalty under the first proviso shall be available only if the amount of penalty so determined has also been paid within the period of thirty days referred to in that proviso:
Provides also that where the service tax determined to be payable is reduced or increased by the Commissioner (appeals), the Appellate Tribunal or, as the case may be, the Court, then for the purposes of this section, the service tax as reduced or increased, as the case may be, shall be taken into account:
Provided also that in case where the service tax determined to be payable is increased by the Commissioner(appeals), the Appellate Tribunal or, as the case may be, the court, then, the benefit of reduced penalty under the first proviso shall be available, if the amount of service tax so increased, the interest payable thereon and twenty five per cent of the consequential increase of penalty have also been paid within thirty days of communication of the order by which such increase in service tax takes effect."
A perusal of the provisions would show that Section 76 provides for penalty for failure to pay service tax. In such a case, in addition to the tax and interest on that tax amount to be CEAC-06/2009 & CEAC-07/2009 Page 17 of 26 calculated in accordance with the provision of Section 75, penalty is also leviable on the defaulter which shall not be less than ` 200 for every day during which such failure continues or at the rate of two per cent of such tax per month whichever is higher. There is, however, a cap on this penalty stipulated in the proviso to this Section which states that penalty payable is not to exceed the service tax payable.
14. On the other hand, as per Section 78, penalty can be imposed for suppressing the value of taxable service. This provision applies where the service tax has not been levied or paid or where it has been short-levied or short-paid or where the service tax has been erroneously refunded by reasons of circumstances stipulated therein which are fraud or collusion or willful mis-statement or suppression of acts or contravention of any of the provisions of this Chapter or of the rules made thereunder. Such fraud, collusion etc. has to be with intent to evade payment of service tax. Thus, provision of Section 78 are attracted when not only a case of fraud, collusion etc. is made out but it is also established that the defaulter did not pay or short- paid or got refund of the tax paid with intent to evade the payment of service tax. In such a case, the person who is liable to pay such service tax or is erroneously refunded the tax can be levied the penalty which shall not be less than the amount of CEAC-06/2009 & CEAC-07/2009 Page 18 of 26 service tax evaded/refunded subject to maximum of the twice the said amount of the non-levy/non-payment/short-levied/short- payment/erroneous refund. However, in case the service tax as determined under section 72 (2) of the Act is paid alongwith the interest payable under Section 75, within 30 days from the date of communication of the order, this penalty is to be reduced to 25% of the service tax so determined.
15. By their very nature, Section 76 and 78 of the Act operate in two different fields. In the case of Assistant Commissioner of Central Excise Vs. Krishna Poduval (2005) 199 CTR 58 the Kerala High Court has categorically held that instances of imposition of penalty under Section 76 and 78 of the Act are distinct and separate under two provisions and even if the offences are committed in the course of same transactions or arise out of the same Act, penalty would be imposable both under Section 76 and 78 of the Act. We are in agreement with the aforesaid rule.
16. No doubt, Section 78 of the Act has been amended by the Finance Act, 2008 and the amendment provides that in case where penalty for suppressing the value of taxable service under Section 78 is imposed, the penalty for failure to pay service tax under Section 76 shall not apply. With this amendment the legal position now is that simultaneous penalties under both Section 76 CEAC-06/2009 & CEAC-07/2009 Page 19 of 26 and 78 of the Act would not be levied. However, since this amendment has come into force w.e.f. 16th May, 2008, it cannot have retrospective operation in the absence of any specific stipulation to this effect. Going by the nature of the amendment, it also cannot be said that this amendment is only clarificatory in nature. We may mention that Punjab and Haryana High Court in its decision dated 12th July, 2010 in STA 13/2010, entitled Commissioner of central Excise Vs. M/s Pannu Property Dealers, Ludhiana has taken the view that even if the scope of two sections of the Act may be different, the fact that penalty has been levied under Section 78 could be taken into account for levying or not levying penalty under Section 76 of the Act. However, that was a case where the appellate authority had exercised its discretion not to levy the penalty under Section 76 of the Act, when the larger penalty had already been imposed under Section 78 of the Act. In this scenario, the appeal of the Revenue against the said view taken by the appellate authority was dismissed holding that "appellate authority was within its jurisdiction not to levy the penalty under Section 76 of the Act having regard to the fact that penalty equal to service tax had already been imposed under Section 78 of the Act. This thinking was also in consonance with the amendment now incorporated though the said amendment may not have been applicable at the relevant time. Moreover, the CEAC-06/2009 & CEAC-07/2009 Page 20 of 26 amount involved is ` 51,026/- only." The Court, thus, chose not to interfere with the aforesaid discretion of the Tribunal.
17. However, in the instant case, the appellate authority, including the Tribunal, has chosen to impose the penalty under both the Sections. Since the penalty under both the Sections is imposable as rightly held by Kerala High Court in Krishna Poduval (supra) , the appellant cannot contend that once penalty is imposed under section 78, there should not have been any penalty under Section 76 of the Finance Act.
18. We, thus, answer question no.3 against the assessee and in favour of the Revenue holding that the aforesaid amendment to Section 78 by Finance Act, 2008 shall operate prospectively.
19. Coming to questions No. 1 & 2, the case of the appellant is that having regard to the provisions of Section 80, there was no reason to impose the penalty under Section 76 and 78 of the Finance Act. Section 80 is couched in the following language:-
"80. Penalty not to be imposed in certain cases:
Notwithstanding anything contained in the provisions of Section 76 {Section 77 or section 78}, no penalty shall be impossible on the assessee for any failure referred to in the said provisions if the assessee proves that CEAC-06/2009 & CEAC-07/2009 Page 21 of 26 there was reasonable cause for the said failure."
20. The facts narrated above, clearly disclose, and there is no dispute about the same, that there was failure on the part of the appellant to pay full service tax. It was argued by the learned counsel for the appellant that this provision has no application as tax was paid though short-paid. Section 76 applies only when no tax is paid at all as it deals with "failure to pay service tax" and not when tax is paid but short-paid. However, the defence of the appellant is that this failure was due to reasonable cause and, therefore, Section 80 becomes applicable. A bare reading of this provision would show that the onus is upon the appellant to prove "reasonable cause" for this failure. The moot question is as to whether the appellant has been able to discharge this onus? Before we advert to this issue, it is necessary to understand the meaning which is to be assigned to expression "reasonable cause". It would mean, in common parlance a cause or ground which was not unreasonable. To put it otherwise, in the context of this case the appellant has to show that there was sufficient and proper reasons which occasioned the appellant to make short deposits of service tax than required under the provisions of the Act. If the appellant can show that the manner in which he was making the deposits of the service tax was bona fide i.e. in good CEAC-06/2009 & CEAC-07/2009 Page 22 of 26 faith, it would amount to „reasonable cause‟. Bona fide implies in the absence of fraud or unfair dealing. The equivalent of this phrase is "honestly". The correct province of this phrase is, therefore, to qualify things or actions that have relation to the mind or motive of the individual. Chambers 20th Century Dictionary defines bona fide mean „in good faith: genuine‟. The word „genuine‟ means „natural: not spurious; real; pure; sincere‟. In Law Dictionary Mozley and Whitley define bona fide to mean „good faith, without fraud or deceit‟. Thus the term bona fide or genuinely refers to a state of mind.
21. We are of the opinion that in the instant case, the appellant has been able to prove its bona fides. Explanation of the appellant for short-payment was, as already pointed out above, that it was paying the service tax as per its bona fide understanding that it was required to pay the same on the commission retained by it and that the method of calculation was not clear to the appellant. This explanation gains momentum from the conduct depicted by the appellant after the visiting team of the Department had pointed out the correct method of computing the service tax. The said team of the Department visited the office of the appellant on 5th September, 2005 and pointed out the irregularity committed by the appellant. Once this mistake was realized, without even waiting for the show cause notice, which was issued on 17th CEAC-06/2009 & CEAC-07/2009 Page 23 of 26 October, 2005, short-fall was made good on 6th September, 2005 i.e. on the very next day after the search. Thus not only the entire tax was paid within two days, so much so, even the interest on the delayed payment was made good. This has further to be seen under the surrounding circumstances prevailing at that time. The service tax was a new tax imposed on the Air Travel Agent Services. There were many misgivings and confusion which led to committal of defaults by many such persons. In fact, the Department itself issued Circular accepting the fact that there was confusion and on that basis penalties in all such cases were waived in respect of those who had paid the service tax in response of the said Scheme. The learned Senior Counsel for the appellant also referred to series of orders passed by the various Benches of CESTAT where such penalties were set aside holding that when the service tax/short-service tax was paid before the show cause notice, it was a bona fide error. The details of some of these orders are as under;-
(i) Akber Travels of India (P) Ltd. Vs. Commissioner of Customs and Central Excise, Cochin, 2008 (11) STR 42 (Tri. Bang.)
(ii) Eta Engineering Ltd. Vs. CCE, Chennai-2004 (1740 ELT 19 (Tri-LB.)
(iii) CCE, Meerut-II, Vs. R.N. Katayal-2006 92) STR 77 (Tri-Del).
(iv) Urban Improvement Trust Vs. CCE, Jaipur-
2006 930 STR 248 (Tri-Del).
(v) Sri Venkateswar Hi-tech Machiner Vs. CCE, Coimbatore-2007 (6) STR 139 (T)
(vi) Commr. S.T. Kol-I Vs. Pee Kay & Co.-2007 (7) STR 540 (T-kol).
CEAC-06/2009 & CEAC-07/2009 Page 24 of 26
(vii) CCE, Nashik Vs. Bapu Transport-2007 97)Tri-
Mum)
(viii) Niki Associates Vs. CCE, nashik-2007 (7) STR 662 (Tri-Mum).
(ix) CCE Bhopal Vs. Maharashtra Samaj Bhawan Trust-2007 (5) STR 651 (Tri-Del).
(x) Lakmichand Dharshi Vs. CCE, Mumbai-2007 (5) STR 128(Tri-Mum).
(xi) CCE, Bhopal Vs. Bharat Security Services & Workers‟ Cont.-2006 (3) STR 703 (Tri-Del).
(xii) CCE, Bhopal Vs. R.K. Electronic Cable Network-2006 (2) STR 153 (Tri-Del.)
(xiii) CCE & C.V. Mukul S. Patil-2008 (10) STR 115 (Bom).
(xiv) A.R. Ashish V. Patil Vs. CCE, Nashik-2006 (3) STR 184 (Tri-Mum).
Even some of the High Courts have taken similar view in the following judgments:-
(i) Union of India Vs. TPL Industries Ltd. 2007 (214) ELT 506 (Raj.)
(ii) CCE, Ludhiana Vs. Sigma Steel Tubes-2007 (82) RLT 361 (P &H)
(iii) Union of India Vs. perfect Thread Mills Ltd.-
2009 (234) ELT 49 (Raj.)
22. We are, thus, of the opinion that it was not a case of imposition of penalty upon the appellant. We answer the questions of law no. 1 & 2 in favour of the appellant and against the Revenue. As a result, penalties imposed upon the appellant under Section 76 and 78 of the Finance Act are hereby set aside.
23. The appeals are allowed in the aforesaid terms.
24. No costs.
CEAC-06/2009 & CEAC-07/2009 Page 25 of 26
(A.K. SIKRI) JUDGE (M.L. MEHTA) JUDGE AUGUST 3, 2011 skb CEAC-06/2009 & CEAC-07/2009 Page 26 of 26