Allahabad High Court
Thermal Contractors Asscn. vs Dir. Rajya Vidyut Utpadan Nigam Ltd. on 13 May, 2005
Equivalent citations: (2006)205CTR(ALL)384, 2006[4]S.T.R.18
Bench: R.K. Agrawal, Rajesh Kumar
ORDER
1. By means of the present Writ Petition filed under Article 226 of the Constitution of India the Contractors Association through its Secretary Mahehdra Nath Pandey seek the following relief:
(i) Issue a Writ order or direction in the nature of Mandamus directing the respondent No. 1 and 2 to provide service tax to the members of the petitioner from the date of its applicability on the amount accrued thereon.
(ii) Issue a Writ order or direction in the nature of Mandamus directing the respondent No. 2 to decide and dispose of application submitted by the members of the petitioner with regard thereto forthwith.
(iii) Issue a Writ order or direction in the nature of Mandamus directing the respondent No. 2 to remit the service tax to its petitioner not being made subject of penalty or interest by the respondent no. 3.
(iv) Issue any other suitable Writ, order or direction that this Hon'ble Court may deem fit and proper in the facts and circum stances of the case.
(v) Award cost of the petition in favour of the petitioner.
2. Briefly stated, the facts giving rise to the present reference are as follows :
The petitioner is an association of thermal contractors providing various services in Rajya Vidyut Utpadan Nigam Ltd. and it is registered under the Societies Registration Act, 1860. The object of the association is look after well being of its members as well as to look after their interest, which may not be in any manner adversely affected. Member of the petitioner association undertake repairs and maintenance of various items/projects in Obra/Anpara Rajya Vidyut Utpadan Nigam Limited, Sonebhadra. They are being paid for the services rendered by them in terms of the contract entered into between the members of the petitioner association and the respondent no. 2. According to the petitioner, their members also entitled for reimbursement of the amount of service tax, which they have to pay under the provisions of Section 67 and 68 of the Finance Act, 1994 read with Rules 6 of the Service Tax Rules, 1994.
3. We have heard Sri Ravi Kant, Senior Advocate assisted by Sri Govind Krishna, learned Counsel for the petitioner and Sri W.H. Khan, the learned Counsel for the respondents no. 1 and 2 and learned standing counsel, who represents the respondents no. 3.
4. Sri Ravi Kant, learned Senior Counsel submitted that from the reading of various provisions of the Finance Act, 1994 relating to imposition of service tax and the Rules framed thereunder, the members of the petitioner association are under the obligation to pay service tax to the Union of India, and deposit the tax, non compliance of which entails penal consequences. According to him, under the scheme of the levy of service tax, the members of the petitioner's association are entitled to realise the amount of service tax from its customers, the respondent no. 2 is obliged to pay the service tax.
5. Having given our anxious consideration to the various pleas raised by Sri Ravi Kant, the learned Senior Counsel, we find that the Hon'ble Supreme Court in the case of T.N. Kalyana Mandapam Assn. v. Union of India and Ors. , has held that the service tax is an indirect tax and is to be paid on all the services notified by the Government of India for the said purpose, "the said tax is on the service and not on the service provider". It has further held that Under Section 68 of the Finance Act, 1994, as amended by the Finance Act 1997, read with Rule 2(1)(d)(ix) of the Service Tax Rules 1994. Therefore, even though under the scheme of the service tax from the scheme of service tax, the payer of service tax is entitled to realise the service tax from its customers, yet it all depends upon contracts entered into between the parties. It is always open to the service provider to charge or not to charge the amount of service tax from its customers and to pay it from its own pocket. In the absence of any contract having been filed along with the petition we are not in position to dwelve into and adjudicate upon the issue raised by the learned senior counsel for the petitioner.
6. In view of the foregoing discussions we do not find any merit in the Writ Petition. It is accordingly, dismissed in limine.