Custom, Excise & Service Tax Tribunal
M/S Federation Of Indian Chambers vs Cst, Delhi on 28 April, 2014
CUSTOMS EXCISE & SERVICE TAX APPELLATE TRIBUNAL West Block No.2, R. K. Puram, New Delhi, Court No. 1 Date of hearing: 14.02.2014 Date of decision: 28.04.2014 For Approval and Signature: Honble Mr. Justice G. Raghuram, President Honble Mr. Rakesh Kumar, Technical Member 1 Whether Press Reporter may be allowed to see the Order for publication as per Rule 26 of the CESTAT (Procedure) Rules, 1982? 2 Whether it should be released under Rule 26 of CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not? 3 Whether their Lordships wish to see the fair copy of the Order? 4 Whether Order is to be circulated to the Departmental authorities? Service Tax Appeal Nos. 58191, 58306 and 58304 of 2013 with Service Tax Stay Nos. 58830, 58956 and 58954 of 2013 (Arising out of order-in-Original No. 51/GB/2013 dated 26.03.2013 passed by the Commissioner of Service Tax, New Delhi). M/s Federation of Indian Chambers Appellant of Commerce and Industry Vs. CST, Delhi Respondent AND Service Tax Appeal No. 55424 of 2013 with Service tax Stay No. 55537 of 2013 (Arising out of order-in-Original No. 28 to 29/Commr/PKL/2012 dated 18.10.2012 passed by the Commissioner of Central Excise, Panchkula). M/s Electronic and Computer Software Export Promotion Council Appellant Vs. CST, Delhi Respondent Appearance: Sh. V. Lakshmi Kumaran, Sh. B. L. Narasimhan, Ms. Sharanya & Ms. Swati Gupta, Advocates for the appellants Shri Govind Dixit and Sh. Amresh Jain, DRs for the Respondent Coram: Honble Mr. Justice G. Raghuram, President Honble Mr. Rakesh Kumar, Technical Member Final Order Nos. 51787 51790 / 2014 Per: Justice G. Raghuram: Heard Shri V. Lakshmi Kumaran & Sh. B. L. Narasimhan, Advocates for the appellants and Shri Govind Dixit and Sh. Amresh Jain, DRs for the Respondent/ Revenue. 2. At the stage of considering the stay applications (seeking waiver of pre-deposit) we have heard the respective parties on the substantive issues and dispose of the appeals. We do so after waiving pre-deposit. 3. Service Tax Appeal Nos. 58191, 58306 and 58304 of 2013 are preferred against adjudication orders confirming levy of service tax, interest and penalties on the same appellant i.e. the Federation of India Chambers of Commerce and Commerce and Industry (in short FICCI). These appeals are directed against adjudication orders which are passed in respect of periods covering 01.07.2006 to 30.06.2010; 01.07.2010 to 30.06.2011 and 01.07.2011 to 30.06.2012, pursuant to show cause notices dated 19.10.2010; 21.10.2011 and 28.12.2012, respectively. 4. Service Tax Appeal No. 55424 of 2013 is preferred by M/s Electronic and Computer Software Export Promotion Council (in short ECSEPC), against an adjudication order dated 18.10.2012 confirming distinct and specified service tax demands for 2005-2009 and 2010 2011 apart from interest and penalties as specified therein. The order dated 18.10.2012 is passed pursuant to two show cause notices dated 07.10.2010 and 18.10.2011, covering the two periods in issue. 5. The assessment levy and demand of service tax, interest and penalties as specified in the several adjudication orders is predicated on the conclusion that the assessees/ appellants had provided the taxable club or association service enumerated in Section 65(105)(zzze), defined in Section 65(25a) of the Finance Act, 1994 (the Act). To the extent relevant and material for the purposes of this lis, the relevant statutory provisions are extracted: Section 65 (105) (zzze) Taxable service means any service provided or to be provided to its members, by any club or association in relation to provision of services, facilities or advantages for a subscription or any other amount; Section 65 (25a) club or association means any person or body of persons providing services, facilities or advantages, for a subscription or any other amount, to its members, but does not include: (i) Any body established or constituted by or under any law for the time being in force; or (ii) Any person or body of persons engaged in the activities of trade unions, promotion of agriculture, horticulture or animal husbandry; or (iii) Any person or body of persons engaged in any activity having objectives which are in the nature of public service and are of a charitable, religious or political nature; or (iv) Any person or body of persons associated with press or media; 6. Section 65(25a) was amended and renumbered as Section 65(25aa) by the Finance Act, 2011 dated 8.4.2011. Post the amendment, the provision reads: club or association means any person or body of persons providing services, facilities or advantages, primarily to its members, for a subscription or any other amount, but does not include (i) any body established or constituted by or under any law for the time being in force; or (ii) any person or body of persons engaged in the activities of trade unions, promotion of agriculture, horticulture or animal husbandry; or (iii) any person or body of persons engaged in any activity having objectives which are in the nature of public service and are of a charitable, religious or political nature; or (iv) any person or body of persons associated with press or media;] 7. By the same amendatory process Section 65(105) (zzze) was also amended to read: to its members or any other person by any club or association in relation to provision of services, facilities or advantages for a subscription or any other amount. 8. Certain broad issues are common to appeals preferred by FICCI and the appeal preferred by ECSEPC. An additional issue is presented for consideration in the appeal preferred by ECSEPC. For consideration of the common issues we take up service tax Appeal No. 58304 of 2013 (preferred by FICCI), as illustrative of the issues arising in all the appeals preferred by this appellant and the related issues arising in the appeal preferred by ECSEPC. 9. Service Tax Appeal No. 58304 of 2013: (1) The Commissioner, Service Tax, New Delhi passed a common adjudication order No. 49-50/GB/2013 dated 26.03.2013 in respect of three show cause notices dated 19.10.2010; 21.10.2011 and 28.12.2012, covering the periods, adverted to supra (in para 3). The order confirmed service tax demand of Rs. 49,61,32,867/-; 21,73,55,168/- and Rs. 5,67,38,578/- apart from interest and penalties as specified therein, in respect of the three show cause notices, respectively. (2) FICCI is a company registered under Section 26 of the Indian Companies Act, 1913, for providing the taxable Mandap Keeper; Event Management; Management Consultant and Business Exhibition services. Founded on 16.03.1956 and incorporated under the 1913 Act, FICCI was established inter alia: (a) to serve Indias national, social and economic goals through the promotion of appropriate policies covering increase in gainful employment through expansion of production of goods and services for domestic/ export markets; raising living standard of rural/ urban population by promoting balanced economic development through industry, commerce, and services; and for achievement of the foregoing, to promote growth of Indian business, to build international relations for making India a Global Player, to promote Indian business in matters of inland and foreign trade, transport, industry, manufacture, finance and all other economic subjects and to encourage Indian banking, shipping and insurance. (b) To encourage friendly feelings and unanimity among business community and associations on all subjects connected with the common good of Indian business. ---- ---- ---- (e) To take all steps by lawful means which may be necessary for promoting, supporting or opposing legislation or other action affecting the aforesaid economic interests and in general to take the initiative to assist and promote trade, commerce and industry. (f) To provide for arbitration in respect of disputes arising in the course of trade and industry or transport or other business matters, and to secure the services of experts, technical and other men to that end, if necessary or desirable. (g) To conduct, undertake the conduct of and participate in national and international exhibitions. (h) To set up museums or showrooms, to exhibit the products of India and other countries and to participate in such activities. (i) To secure the interests and well-being of the Indian business communities abroad. (j) And generally to do all that may be necessary in the interest of the realisation of the above objects of the Federation, directly or indirectly. (k) To attain those advantages by united action which each member may not be able to accomplish in his individual capacity. ---- ---- ---- (m) To help in the organisation of Chambers of Commerce or Commercial Associations in different commercial centers of the country. Clause 4 of the Memorandum of Association of FICCI stipulates that its income and property, whensoever derived, shall be towards the promotion of the objects of the Federation as set forth in the Memorandum of Association; and that no portion thereof shall be paid or transferred directly or indirectly, by way of dividend, bonus, or otherwise by way of profit to the members of the Federation. Clause 2 of the Articles of Association of FICCI sets out the criteria and eligibility for membership. There are three classes of Members Ordinary Members, Associate Members and Corporate Members. Each of these categories are defined in this clause. Clause 3 of the Articles of Association set out criteria and procedure for admission to membership; Clauses 4 to 12 stipulate the annual subscription, admission and other fees payable by the members and the other substantive and procedural provisions for the operations and activities of FICCI. 10. Proceedings were initiated, on assumption by Revenue that all receipts by FICCI including amounts received towards Admission Fee/ Subscription from Ordinary, Associate and Corporate Members; receipts in respect of meetings; for organising seminars exhibitions, annual meetings; contributions received from allied organisations such as the All India Organisation of Employers; Indian Council of Arbitration; ICC India; Joint Business Councils; FICCI Ladies Organisation; Confederation of Indian Food & Trade Industry; Misc. Receipts; Receipts from its publications; Facilitation Fees; Hire Charges; Commission Room and receipts on museum rentals; Sale of Periodicals; sponsorship amounts and even Government grants, comprise as the gross consideration received (by FICCI) for having provided Club or Association service, during the periods in issue. 11. Extended period of limitation was invoked under the proviso to Section 73(1) of the Act, for initiation of proceedings for levy and collection of service tax, interest and penalties. 12. During 27.7.2006 to 13.8.2010 (prior to issue of the first show cause notice dated 19.10.2010, covering the period 1.7.06 to 30.6.12), over twenty (20) letters were exchanged between Revenue and the appellant concerning the appellants liability to service tax on services provided to its members and others, on amounts received by the appellant under various heads including subscription fees from its members. Eventually the show cause notice dated 19.10.2010 was issued, followed by the two subsequent show cause notices, covering later periods. Para 4 of the impugned order admits that the appellant vide a letter received on 14.5.2007 from Revenue had submitted its balance sheet, Memorandum & Articles of Association and ST-3 returns filed for the periods 2005-06 to 2006-07. The correspondence between the parties is briefly adverted to in paragraphs 3 to 9 of the impugned order. 13. In response to the letter dated 27.7.06 addressed by Revenue, the appellant vide its letter (received on 3.9.06) intimated that it had obtained legal opinion to the effect that it falls within the 3rd category of the exclusionary clause in Section 65(25a) of the Act and the transactions in issue therefore fall outside the purview of taxation thereunder. Similar response is also set out in the appellants letter dated 11.1.2007 whereto copies of two legal opinions obtained by the appellant were enclosed. 14. In response to the show cause notice, the appellant pleaded : (a) that it was incorporated under Section 26 of the Indian Companies Act, 1913 (corresponding to Section 25 of the Companies Act, 1956), since its purposes and activities promote objectives enumerated in the said provision; and under its Memorandum and Articles of Association there is a prohibition of payment of dividends /profits to its members; (b) that the appellant is established to serve Indias national, social and economic goals through promotion of appropriate policies covering increase in gainful employment through expansion of production of goods and services for domestic / export markets; raising living standards of rural/ urban population by promoting balanced economic development through industry, commerce, and services and for achievement of the foregoing to promote growth of Indian business; to build international relations for making India a Global Player; to promote Indian business in matters of inland and foreign trade, transport, industry, manufacture, finance and all other economic subjects; and to encourage Indian banking, shipping and insurance; (c) that the appellant was established and delivers on critical and substantive functions which clearly fall within the ambit of public services; (d) that its several activities, including in the areas of health and education, its association with Government departments to augment existing practices including in the area of consumer care, management; the funding and support received from Governments for organising and conducting various events, exhibitions and seminars clearly indicate engagement with issues of a public and charitable nature, issues of national public interest and for purposes which clearly fall within the contours of public services and of charitable nature (these activities of the appellant are adverted to in brief, in paragraph 24A.10 and 24B.5 of the adjudication order); (e) that since the appellant is engaged in activities having objectives which are in the nature of public services and of a charitable nature, it is covered by the exclusionary, clause (iii) of Section 65(25a) of the Act and therefore not liable to levy of service tax, for having provided Club or Association service; (f) In view of the principles flowing from the several judgments of the Supreme Court (referred to in paragraph 24B.15 of the adjudication order), in particular the judgment in CIT, New Delhi vs. Federation of Indian Chambers and Commerce and Industries1, the activities of the appellant having been declared (by the Supreme Court), to be clearly charitable in nature, the appellant is excluded from the ambit of the specified taxable service. Boards Circular Nos.84/2/06-ST and 96/7/07-ST dated 19.09.2006 and 23.08.2007, which appear to suggest a limited scope for the expression charity, by reference to the definition in Blacks Law Dictionary, are clearly misconceived, unsustainable and in any event would not prevail over the determination by the Supreme Court that the appellant is a body pursuing charitable activities. This is particularly so since the scope of exemption for activities of a charitable nature/ a charitable organisation are substantially similar under the relevant provisions of the Act and of the Income Tax Act, 1961, as well; (g) that the proceedings are fundamentally misconceived since all receipts by the appellant are proposed to be included within the ambit of Club or Association service. (the elaborate contentions in this behalf including references to case law in support of the contentions, are summarised in paragraph 24E of the impugned order); Thus levy of service tax under Club or Association service; on amounts received towards museum rent; by way of contributions from allied organizations; towards facilitation fees; sale of periodicals; miscellaneous receipts and other income; and Government grants could in any event not be attributable to consideration received for providing Club or Association service (contentions are summarized in paragraph 24G of the adjudication order); (h) Invocation of the best judgment assessment process under Section 72 of the Act is unsustainable; (i) The appellant filed ST-3 returns under the taxable category of Mandap Keeper; Event Management, Consultancy and Business Exhibition services and remitted service tax for these taxable services provided; yet the total consideration received by it is now proposed to be brought to tax under Club or Association service. Without prejudice to the earlier contentions, the service tax remittances already made should therefore be given credit and appropriated against the proposed demand; (j) that without prejudice, the appellant is entitled to avail cenvat credit accruing to it for procurement of tax paid input services, inputs and capital goods; (k) that computation of the tax liability is erroneous (paragraph 24J); (l) that without prejudice, since the appellant did not collect service tax from recipients, it would be entitled to cum tax benefits; (m) that invocation of the extended period of limitation is unsustainable since the complete and relevant facts with regard to the transactions in issue were available with Revenue and were within its knowledge and there is no question of willful suppression, fraud or intent to evade tax; (contentions and supporting facts pleaded by the appellant are summarized in paragraph 24M of the adjudication order); and (n) that for substantially similar reasons as pleaded for challenging invocation of the extended period of limitation, the proposal to impose penalties, is unsustainable. 15. As noticed in paragraph 3 (supra) the last show cause notice is dated 28.12.2012 covering the period 01.07.2011 to 30.06.2012. We noticed in paras 6 and 7 (supra) that that by the Finance Act, 2011 the relevant provisions were amended; Section 65(25a) was also renumbered, as Section 65(25aa). Consequent on the amendment, Club or Association is define to mean any person or body of persons providing facilities or advantages, primarily to its members. Prior to this amendment the services, facilities or advantages, provided by any person or a body of persons, for a subscription or any other amount, to its members, was the activity covered by the taxable service. By the same amendment Section 65(zzze) was also amended to enjoin that the defined taxable service provided to its members or any other person would be covered. Ld. DR contends that atleast since 08.04.2011 (the date of the amendment), other services provided by the appellant FICCI and the consideration received from arranging exhibitions; contributions from allied organisations; facilitation fees etc. would be taxable, since services, facilities or advantages provided to any other person is also brought within the ambit of the taxable service. We notice however that there is no such allegation, expressed or implied in the show cause notice dated 28.12.2012 indicating recognition by Revenue, of the operational dynamics ushered in by the amendment. Paragraph 4 of the show cause notice (dated 28.12.2012) reveals that Revenue was not conscious of the change brought about by the amendment and had not asserted that after the amendment, services provided by a Club or Association to any other person would also be taxable. Para 4 of this show cause notice reads: 4. Whereas, the assessee has failed to pay service tax on the gross taxable receipt during the period 2011-2-12, they were required to pay Service Tax of Rs.18,64,18,229/-, but they have only paid Service Tax Rs. 12,96,79,651/- (Rs.6,27,82,220/- through GAR-7 and Rs. 6,68,97,431/- through Cenvat Credit). As a result, the assessee has short paid/ not paid Service Tax amounting to Rs.5,67,38,578/- inclu. Edu. Cess & Higher Secondary Edu. Cess in the period 01.07.2011 to 30.06.2012. This notice is being issued for the period Jul-2-1- to Jun-2011 and the charges and allegations being in Original Demand cum Show Cause Notice issued vide C. No. DL/ST/AE/Inq./Gr-3(1)/FICCI/27/06/30450 for Rs.51,11,24,233/- dated 19.10.2010 (RUD-I supra) are applicable to this notice mutatis mutandis. The present notice is being issued to the assessee in terms of the newly inserted Sub section 73(1A) of the Finance Act, 1994 which prescribes that the follow up notices issued on the same ground need not repeat the ground but only state the amount of service tax chargeable for the subsequent period, served on the assessee with reference to the earlier demand notice will be demanded as a notice under Section 73(1) of the Finance Act, 1997. Even otherwise, had this amendment been noticed, no proceedings could have been initiated for the period prior to the amendment, for recovery of service tax on services, facilities or advantages provided by the appellant FICCI to persons/ institutions who are not its members. 16. Discussions, findings and conclusions in the impugned order: Paras 26 to 35.3 of the FICCI adjudication order dated 26.03.2010 set out the discussions and findings, of the Authority. (i) The order rejects the appellants claim (for exclusion on the ground that it is engaged in activities having objectives in the nature of public services and a charitable nature). In para 27.5, the reason for rejection of the claim is set out as predicated on the Board circular, dated 28.04.2008. This circular, issued purportedly in response to representations by trade associations merely states that such bodies fall within the scope of club or association; services provided by such associations are not of a charitable, religious or political disposition; that these bodies collect membership fees and other charges from their members and work for the interest of trade and industries and therefore do not have public service objectives. The Authority neither analyzed nor dealt with elaborate submissions by the appellant and copious references to relevant precedents including the judgment of the Supreme Court (AIR 1981 SC 1408, supra) whereby, in the appellants own case (though under provisions of the 1961 Act), it was treated as a charitable organization, after an elaborate analysis of its aims, objectives and activities. The pre-occupation of the adjudicating Authority with prioritizing a Board circular which is vague and general in nature without adverting to and discussing judgments of the Supreme Court which elaborate the relevant indicia of a charitable organization and charitable purposes, requires to be deprecated. At para 27.7 of the order however, in view of the provisions of Section 96J exemption from levy and collection of service tax on partnership fee collected by FICCI for the period 16.06.2005 to 31.03.2008 was allowed; while confirming liability to service tax on other amounts received by FICCI, excluding partnership fee. The Authority also recorded that since FICCI did not provide monthwise details of subscription / partnership fee received for the period 01.07.2005 to 31.03.2008 to enabling exemption benefits, figures derivable from the show cause notice are taken into account accordingly service tax demand to the extent of Rs. 1,49,91,366/-, for the period 01.07.2005 to 31.03.2008 was dropped. (ii) The second issue considered in the order is whether the several receipts by FICCI for the several and distinct transactions are all taxable under club or association service. Para 28 of the order deals with this aspect. It is noticed by the Authority that receipts towards museum rent; contribution from allied organisations; by way of facilitation fees; on sale of periodicals; sponsorship amounts; miscellaneous receipts; other income and Government grants, were claimed by the appellant as falling outside the scope of Club or Association service as defined. For rejecting this contention the Authority relies on the provisions of Section 65A of the Act. This provision provides guidance for classification of a taxable service which is facially classifiable under two or more taxable categories. Curiously, the adjudicating authority relies on this provision, which is intended to provide a guidance for classification of services, to bring all the transactions in issue within the ambit of Club or Association service, including services and facilities provided to non members as well. In para 28.4 of the order it is noted that (all) services provided (by FICCI) squarely merit classification as Club or Association service as this service covers the nature of activities undertaken by the assessee more specifically and could not be made to fall under any other general definition or any other service. (emphasis supplied) Section 65A provides guidance on classification of services. It is not a provision for classification of the service provider. In para 28.7 the order concludes that all services provided by the appellant would fall under the category of Club or Association service and altering the classification is contrary to Section 65A of the Act. (iii) The order concludes that provisions of Section 72 of the Act, were rightly invoked, since FICCI failed to furnish information and copies of balance sheets for 2005-06 and 2009-10, covering 16.06.2005 to 31.03.2010, despite letters seeking such information (para 29). (iv) Para 30 of the order records that the extended period of limitation was rightly invoked since there is neither bonafide justification established for failure to remit the requisite quantum of service tax and there was wilful evasion of tax. The several precedents cited by FICCI to challenge invocation of the extended period were distinguished on the ground that facts are dissimilar. The Authority concluded that FICCI acted casually and in total disregard of legal provisions. (v) FICCIs claim for cum-tax benefit was also negatived. The order concludes that neither during investigation nor during adjudication proceedings, FICCI submitted copies of relevant bills / invoices nor any other documents to establish that it did not pass on the burden of service tax the recipients of the services (para 31). (vi) FICCIs claim for availment of credit of service tax remitted on input services was rejected on the ground that neither at the investigation stage nor during adjudication proceedings FICCI submitted details of input services used for providing the output service and no documents are on record to examine admissibility of credit (para 33). (vii) The order confirmed imposition of penalties under Sections 76, 77 and 78 of the Act for similar reasons as were recorded for justifying invocation of the extended period of limitation (para 35). 17. Service Tax Appeal No. 55424 of 2013 (ECSEPC Appeal): (i) As adverted to earlier, this appeal is preferred by the assessee ECSEPC against the adjudication order dated 18.10.2012. Service tax demand of Rs. 1,39,32,621/- and Rs.32,95,542/- stands confirmed for the period 2005-09 and 2010-11, covered by show cause notices dated 07.10.2010 and 18.10.2011, respectively, apart from interest and penalties. (ii) ECSEPC is an Export Promotion Council registered under the Societies Registration Act, 1860. It is a registrant under the provisions of the Act and remits service tax after filing returns periodically. This assessee was constituted as per provisions of the Export-Import Policy. The principal objectives of the assessee as per its Memorandum of Association (MOA) are: (i) To support, protect, maintain, increase and promote the exports of electronic goods, computer software and related services and develop use of electronics in other products by such methods as may be deemed necessary including: (a) Undertaking, sponsoring market studies in individual foreign countries; (b) Sending out study teams to foreign countries; (c) Appointing representatives, agents or correspondents in foreign markets for the purpose of continuously and regularly reporting the prices, market performance, reception accorded to actual deliveries of electronic goods and software and other connected methods; (d) Conducting publicity campaigns to bring to the notice of buyers/ users and the public in foreign countries the advantages of trade and commerce with India in electronic goods and computer software; (e) Collecting statistics and other information regarding the manufacture, trade or ultimate use of electronic goods and computer software in various countries; (f) Propagating information useful to manufacturers, traders and shippers of electronic goods and computer software by seminars, lectures, workshops, discussions, books, correspondence or otherwise; (g) Maintaining liaison with any agency which has been set up for laying down standards of quality and packing in respect of electronic goods and computer software; (h) Deputing officers of the Council to witness the inspection of electronic goods and computer software exported, in foreign countries, where such inspection is being conducted by the authorities in the importing countries; (i) Deputing officers of the council to witness the survey of electronic goods and software exported or intended for export in foreign countries or in India, as a result of any dispute or difference between the parties to a contract for sale and purchase of electronic goods and computer software; (j) Enquiring and investigating into complaints received from foreign importers of Indian exporters in respect of the quality, description or other particulars of electronic goods and computer software exported from India or the non-performance or non-observance of the terms and conditions of contract relating to such exports and other connected matters and advising the manufacturers or exporters of electronic goods and computer software regarding the methods to be adopted to obviate such complaints of a similar nature in future; (k) Making such recommendations as may be necessary or expedient to Govt. and Public Bodies like Chambers of Commerce where the Council on investigation of a complaint received by it is satisfied about its genuineness and that the same has been caused by the willful or negligent act or acts of the manufacturers of exporters of electronic goods and computer software, as the case may be; (l) Communicating with Chambers of Commerce and other mercantile and public bodies throughout India and concert and promote measures for the promotion and advancement of export of electronic goods and computer software; (m) Assist in development of new exportable products and services which involve use of electronics and software; (n) Assess the manpower and training requirement for export development, advise concerned agencies in this regard and evolve training programmes. (ii) To keep in constant communication with Chambers of Commerce or other mercantile and public bodies throughout with a view of taking appropriate and necessary measures for maintaining or increase the export of electronic goods and computer software. (iii) To enunciate just and equitable principles to govern the trade in electronic goods and computer software and to set up a code or code of practices for the general guidance of manufacturers, traders and exporters of electronic goods and computer software and further to simply transactions relating to exports of electronic goods and computer software. (iv) To advise or represent to Government, Local Authorities and Public Bodies on: (a) The policies and other measures, including direct and indirect taxation, financing requirements, especially those relating to exports; (b) The steps to be taken by them to prevent any contravention of the codes or practices laid down by the Council by any of the persons concerned, where such contravention would affect the exports of electronic goods and computer software; Provided that such advice or representation shall be only so far as such policies or measures have been directly or otherwise on the export of electronic goods and computer software. (iii) Clause 4 of the MOA covenants: 4. All the incomes, earnings, movable or immovable properties of the Council shall be solely utilized and applied towards the promotion of its aims and objects only, as set forth in this Memorandum and no portion thereof shall be paid or transferred directly or indirectly by way of dividends, bonus, profits or in any manner whatsoever, to the present or past members of the Council or to any person claiming through any one or more of the present or past members, provided that nothing herein contained shall prevail the payment in good faith of reasonable and proper rumination to any officers, other than members, or employees or other persons in return for any actually rendered to the Council and provided further that no member shall be appointed to any salaried office of the Council or to any office of the Council paid by fees and that no remuneration or other benefit in money or moneys worth shall be given by the Council to any of its members except repayment of out of pocket expenses. Interest on money lent or reasonable and proper rent for premises demised or let to the Council. No member of the councils shall have any personal claim on any movable or immovable properties of the Council or make any projects, whatsoever, by virtue of his membership. (iv) Clause 46 of the Articles of Association (AOA) set out ECSEPCs functional responsibilities which include obtaining from its members periodical proposals for export and preparation of integrated action plans for promotion of exports; generation of production for exports; setting export targets generally and in relation to specific countries and commodities; preparation of plans for above purposes for each financial year or such longer or shorter periods as considered desirable; and pursuing all possible efforts to secure prompt execution of plans; (v) Clause 2 of the AOA stipulates that provisions of the AOA shall be subject to provisions of the Foreign Trade Policy (FTP), as notified by the Central Government from time to time; (vi) From the MOA and AOA of ECSEPC, it is legitimate to infer that its activities are for supporting, protecting, maintaining, promoting and augmenting export of electronic goods. Income generated by the organization must be spent only towards fulfillment of its aims and objectives and it is constituted in furtherance of Governmental policy choices set out in the Export Import Policy, under FTP. (vii) Para 2.43 of FTP for 2004-09 states: The basic objective of Export Promotion Councils is to promote and develop the exports of the country. Each Council is responsible for the promotion of a particular group of products and services. The list of the councils, and their main functions are given in the Handbook (Vol.1). The FTP for the subsequent period 2009 -2014 vide para 2.43 reiterates this position, mutatis mutandis. Part 2 of the FTP is the Handbook of FT procedure. This states that EPCs are non-profit organizations registered under the Companies Act or Societies Registration Act; shall be autonomous and regulate their own affairs but the Central Government may frame uniform bye-laws for the constitution and/ or for transaction of business for EPCs, which shall be adopted with such modifications as the Central Government may approve having regard to the special nature or functioning of such EPC; that a list and product category of EPCs, including C.B. is provided in an Appendix; that Commodity Boards (CB) function as EPCs for products allotted to them; and EPC is the authority for issuing RCMC. The Appendix, which is part of the FTC lists and recognizes the assessee/ECSEPC as an EPC. (viii) ECSEPCs income includes subscription fee from its members and through other sources such as - (a) in discharge of administrative responsibilities by way of organizing promotional events such as marketing development schemes (introduced by the Commerce Department of Central Government and aided by the Government); (b) Fairs and Trade fairs including India Soft, within and outside India, where participation fee is charged from member companies for putting up stalls; on the participation fee received for fairs organized within India, the assessee is remitting service tax, under the taxable business exhibition service; (c ) setting up of business incubation centres since outside India. The assessee sets up facilitation centres overseas under the market access initiative scheme promoted by the Department of Commerce, to enable participating member companies to enter overseas markets. This initiative is approved by the Department of Commerce and is funded by 50% contribution from the Department of Commerce and matching contribution borne by participating Indian companies; (d) subscriptions received towards periodicals and mailings. Assessee publishes a monthly journal, providing information regarding export of electronics and IT industry and receives subscriptions constituting sale consideration from member companies; (e) Assessee also provides information and news about tenders and procurement opportunities to its members by way of business opportunities news, on a daily basis through e-mail and receives consideration for providing the service. Service tax is remitted on this consideration under the taxable - business auxiliary service; (f) other incomes of miscellaneous nature such as income from TDS service, sale of miscellaneous items, tender fee etc. is also received. (ix) During 2005-09 this assessee earned income from conducting award ceremonies i.e. giving awards to deserving companies for outstanding export performances. Assessee incurred expenditure for organizing these ceremonies and received contributions/ sponsorship amounts from award winning companies, to meet only the expenditure incurred for conducting the ceremonies. In addition income was received from its publications and as contribution from the National Book Trust of India, for setting up a stall at the Frankfurt Book Fair. (x) In response to the two show cause notices (covering the different periods), the assessee claimed: (a) That as an organization formed under the Foreign Trade (Development and Regulation) Act, 1992 and being an EPC falling within the ambit of the FTP, it falls outside the ambit of Club or Association (as defined under the Act); (b) It is engaged in activities having objectives of a charitable nature and in the public service sphere and is thus outside the ambit of Club or Association; (c) On the principle of mutuality, declared in several precedents, on services provided to its members, levy of service tax is unsustainable; (d) That invocation of the extended period, levy of interest and penalties, is unjustified; (e) That computation of the demand is incorrect; and (f) The assessee is entitled to avail credit on inputs and input services. (xi) The several contentions of the assessee were negated in the adjudication order. The claim of being a charitable organization, providing public service was rejected on grounds similar to those recorded in the adjudication order of FICCI. For levy of service tax on consideration received for the several activities and from non members as well, the order records reasons similar to those recorded in the FICCIs adjudication order. ECSEPC was however granted benefit of exemption from service tax for the period 16.06.2005 to 31.03.2008 in view of Section 96J of the Act and cum-tax benefit for 2005-09 and 2010-11. 18. In view of the competing claims, contentions and assertions, the following Issues require to be considered: ISSUES: (a) Whether the assessee/ appellants (FICCI and ECSEPC) are engaged in activities having objectives which amount to public service and of a charitable nature and consequently fall outside the ambit of Club or Association; (b) Whether services provided by the appellants to their respective members and the consideration received therefor is exigible to tax, in view of the principle of mutuality declared in several judgments including in Ranchi Club Limited vs. Chief Commissioner of Central Excise & Service Tax 2; (c) Whether service tax is leviable under the taxable category Club or Association service, in the light of the judgment of the Gujarat High Court in Sports Club of Gujarat Ltd. Vs. Union of India 3; (d) Whether services provided by FICCI and ECSEPC to non members and consideration received for rendition of such services, is liable to be classified / computed as Club or Association service; (e) Whether levy and demand of service tax on FICCI for the period subsequent to 01.05.2011 is sustainable; (f) Whether ECSEPC is a body constituted by or under any law and therefore falls outside the purview of the definition of Club or Association, in view of clause (i) of Section 65(25a) of the Act; and (g) Whether invocation of the extended period of limitation and imposition of penalties is justified in the facts and circumstances; 19. ANALYSES: Issue (a): Whether the appellants (FICCI/ ECSEPC) fall outside the ambit of Club or Association, as defined in Section 65(25a) or 65(25aa), as the case may be? (a) Clause (iii) of the definition excludes any person or body of persons engaged in any activity having objectives which are in the nature of public service and are of a charitable, religious or political nature from the scope of Club or Association. The meaning of Charitable Purpose as per dictionaries Law Lexicons and in several statutory provisions such as the Charitable Endowments Act (6 of 1980), the Income Tax Act, 1961 or in Foreign Trade (Regulation) Rules, 1993, includes, gifts for general public use; for benefit of an indefinite number of persons; designed to benefit them from educational, religious, moral, physical or social standpoint; a charitable purpose containing elements of benefiting the public; a trust, the object and scope of which is public utility; and for advancement of any other object of general public utility. Public service normatively connotes a service performed for the benefit of the public specially by a non-profit organization see The American Heritage Dictionary of the English Language; (b) All the purposes of an Institution/ body need not necessarily be charitable nor is it required that there should not be other objectives. If the primary or dominant purpose of a trust/ institution is charitable, other objects which may not be charitable but which are merely ancillary or incidental to the primary or dominant purpose would not detract from the character of the activity being a valid charity, as pointed out by the Supreme Court in Commissioner of Income Tax, Madras v. Andhra Chamber of Commerce4. This principle is reiterated in Additional Commissioner of Income Tax vs. Surat Art Silk Cloth Manufacturers Association, Surat5. These binding precedents have referred to and quoted with approval English curial authorities, in Commissioner of Inland Revenue vs. Yorkshire Agricultural Society6 and Institution of Civil Engineers vs. Commr. of Inland Revenue7. (c) In FICCIs own case, the Supreme Court in CIT, New Delhi vs. Federation of Indian Chambers of Commerce and Industries, New Delhi8 ruled that it is a charitable trust. The Court analysed FICCIs charter and objectives and concluded that its dominant object is charitable in nature and other functions like framing pension scheme and establishing and support of associations, institutions and funds are ancillary functions. The Court pointed out the distinction between the purpose of a trust and powers conferred upon the Trustees as incidental to the carrying out of the purposes. The Court clarified further that though Clause 3(v) enables FICCI to establish and support institutions, funds, trusts and conveniences calculated to benefit employees and their dependents; for making provisions for grant of pension and allowances etc, the framing of such employee benefit schemes is essential and necessary for the proper functioning of the organization but incidental to the carrying out of the purpose for which it is constituted. Supreme Court explained that if the primary and dominant purpose of a trust or association is charitable, any other object which is merely ancillary or incidental to the primary or dominant purpose, would not derogate from the inference that the trust or institution is a s valid charity. (d) The Supreme Court decision in Andhra Chamber of Commerce (supra) explained that promotion of trade, commerce or industry involves an object of general public utility and such activity leads to economic prosperity ensuring benefits for the entire society; although prosperity would be shared by those who are engaged in trade, commerce or industry as well. On that count it cannot be held otherwise, ruled the Court. These principles were followed by the Madras High Court in Southern India Mill Owners Association vs. CIT 9 for the conclusion that the primary and dominant purpose of the Petitioner (therein) Association was to promote and protect the textile industry only; that it was therefore established for the benefit of the general public and not for the personal benefit of the members; and incidental benefit to its members would not militate against its charitable nature. (e) The contours of what attributes amount to charitable purpose/ charitable organization; what objects qualify as of general public utility; and what constitute public purpose are aspects considered and explained in several decisions, including by High Courts. See CIT vs. Textile Manufacturers Association10; CIT vs. South Indian Film Chamber of Commerce11; Addl. CIT vs. Madras Jewellers and Diamond Merchants Association;12 Addl. CIT vs. Automobile Association of Southern India13; Hyderabad Stock Exchange Ltd vs. CIT;14 Addl. CIT vs. South India Hire Purchase Association;15 Addl. CIT vs. Delhi Brick Kiln Owners Association16; and CIT vs. Western India Chambers of Commerce and Industry Ltd. 17. The analyses of the respective facts and characteristics of several organizations, considered in the several judgments guide us to the singular conclusion that FICCI and ECSEPC are institutions having public service objectives and of a charitable nature. (f) The analysis in the impugned adjudication order(s) leading to the conclusion that FICCI (and ECSEPC) is not engaged in activities having objectives which are in the nature of public service and of a charitable nature (para 27), is fundamentally misconceived. Despite noticing the several precedents cited on behalf of the assessee (earlier in the order), the Authority records an ipse-dixit at para 27.4, that there remains no iota of doubt that the services FICCI provided and various activities performed by it are squarely covered within the ambit of Club or Association service. (g) Curiously, the Authority omitted to set out reasons for distinguishing the Supreme Court judgment in FICCIs own case wherein it was treated as a charitable organization under the provisions of the Income Tax Act, 1961, which are in pari materia the relevant exclusionary provision in Section 65(25a) or Section 65 (25aa), as the case may be. Instead, the Authority relied on a Board Circular dated 28.04.2008 which was issued in response to a dispute presented by trade associations, to the levy of service tax. The Board had clarified that these bodies fall within the scope of the taxable entity and services provided by them are not of charitable, religious or political nature, since they collect subscription fee and other charges from members and work for the interest of trade and industry. (h) The adjudication order is stricken with the vice of gross judicial indiscipline. The learned Commissioner must be considered as having misconducted himself in refusing to follow the clear and direct judgment of the Supreme Court, which is conclusive on the principle and in the light of the analysis therein, that FICCI is a charitable organization having objectives and pursuing activities of general public utility, this being its dominant purpose. (i) From the aims, objectives and purposes as set out in its MOA and AOA the appellant ECSEPC and for reasons alike as in the case of FICCI, is a body of persons engaged in activities having objectives which are in the nature of public service and of a charitable nature; and thus falls within the exclusionary clause of the definition of Club or Association. On the aforesaid analysis, FICCI and ECSEPC fall outside the ambit of Club or Association as defined under the Act. This issue is answered accordingly. 20. Issues (b) & (c): Whether services provided by appellants to their respective members; and the fees/ subscriptions received therefor amounts to rendition of (the alleged) taxable service, exigible to tax, in view of the principle of mutuality; and whether service tax is leviable under Club or Association service category, despite invalidation of the relevant provisions vide the judgments in Ranchi Club Ltd. and Sports Club of Gujarat Ltd. (supra)? (a) A full Bench of the Patna High Court in Commissioner of Income Tax vs. Ranchi Club Limited18, followed the decision of the Supreme Court in Joint Commercial Tax Officer vs. The Young Mens Indian Association19, to hold that income tax could be imposed on transactions of a club with its members. The Supreme Court in Young Mens Indian Association considered the issue whether supply of various preparations by each club to its members involved a transaction of sale within the meaning of the Sales of Goods Act, 1930 and provisions of the Madras General Sales Tax Act, 1959. The Court held that despite the definition of sale set out in Section 2(n) of the Madras Act read with Explanation 1 thereof, there was no occurence of transfer of property from one to another, as a club even though a distinct legal entity is only acting as an agent for its members in the matter of supply of various preparations and no sale would be involved, as the element of transfer would be completely absent. Relying on these decisions, the Jharkhand High Court in Ranchi Club Ltd. (supra) ruled that on application of the principle of mutuality, where a club provides any service to its members in any form including as a mandap keeper, there occurs no rendition of a service by one entity to another. Dealing with the contention that sale and service are different concepts, the High Court ruled that while sale and service may be two different and distinct transactions, a sale would entail transfer of property whereas in a service there would be no transfer of property; the basic feature common to both transactions is that they require existence of two parties; in the matter of sale, a seller and a buyer and in service, a service provider and service recipient. (b) In Sports Club of Gujarat Ltd. (supra), the Gujarat High Court allowed writ petitions filed by different Clubs operating in the city of Ahmedabad. The Petitioners questioned the constitutionality of Section 65(25a); Section 65(105)(zze); and Section 66 of the Act as amended by the Finance Act, 2005, to the extent these provisions purport to levy service tax in respect of services purportedly provided by a club to its members. The High Court declared that the provisions, to the extent these purport to levy service tax in respect of services provided by a club to its members, as ultra vires. (c) Following the Ranchi Club Ltd. decision, this Tribunal granted waiver of pre-deposit in full in an appeal preferred by The Federation of Hotel & Restaurant Association of India in S.T. Appeal No. 57179 of 2013; and in another appeal preferred by M/s Delhi Gymkhana Club Limited (S.T. Appeal No. 55225 of 2013). In the later order, reference was made also to the decision of the Gujarat High Court in Sports Club of Gujarat Limited. (d) Learned Counsel for the appellants referred to the decision of the Delhi High Court in All India Lakshmi Commercial Bank Officers Association vs. Union of India 20 and of the Bombay High Court in Commissioner of Income Tax Vidarbha vs. Godavaridevi Saraf 21 for the proposition that as the relevant provision was declared ultra vires by the Gujarat High Court and there is no contrary decision of any other High Court on that question, it must follow and there was no operative statutory provision of the Act to justify the levy of service tax for having provided Club or Association service. (e) In Godavaridevi Saraf after referring to the decision of the Supreme Court in East India Commercial Company Limited vs. Collector of Customs, Calcutta22, the Court held that since the Madras High Court in A. M. Sali Maricar23 had held that Section 140A (3) of the Income Tax Act, 1961 was held to be unconstitutional, being violative of the provisions of Article 19(1)(f) of the Constitution, the Income Tax Tribunal acting anywhere in the country must respect the law declared down by a High Court though of a different State, so long as there is no contrary decision of any other High Court on that question; and that being the position the Income Tax Tribunal at Mumbai was required to decide on the basis of the law pronounced by Madras High Court, namely on the footing that Section 140A(3) was non-existent. In All India Lakshmi Commercial Bank Officers Association vs. Union of India, the Delhi High Court reiterated this position by observing that income tax Authorities acting anywhere in the country, must respect the law laid down by the High Court, whether of the State in which they are functioning or of a different State, in the absence of any contrary decision of any other High Court. A full Bench of this Tribunal in Madura Coats vs. CCE, Bangalore 24 spelt out the same principle by observing that since adjudication of vires of a provision of a Statute or of a Notification is outside the province of the Tribunal, the decision of a particular High Court; and the absence of a contrary decision by another High Court, the Tribunal must follow the decision of the High Court. The full Bench further observed that where on any disputed interpretation or proposition of law there is a decision of only one High Court, the Tribunal is bound to follow that view, since it is not at liberty to disregard the view expressed by the High Court. (f) On the analyses above and on the basis of the precedential guidance adverted to, we conclude that in view of the decision in Ranchi Club Limited (supra), on application of the principle of mutuality, services provided by the appellants to their respective members would not fall within the ambit of the taxable Club or Association service nor the consideration whether by way of subscription/ fee or otherwise received therefor be exigible to service tax. In view of the decision of the Gujarat High Court in Sports Club of Gujarat Limited, as the relevant provisions (namely Section 65(25a), Section 65(105)(zzze) and Section 66 of the Act), to the extent these provisions purport to levy service tax in respect of services provided by a Club or Association to its members is declared ultra vires, we hold that there are no operative legislative provisions of the Act legitimizing the levy and collection of service tax from the appellants, for providing Club or Association service, in so far as these relate to any services provided to members of these appellants. 21. Issues (d) and (e): These issues can be considered together. The issue is whether services provided by FICCI / ECSEPC to non members and consideration received for rendition of such services, are liable to be classified/ computed under Club or Association service; and whether levy and demand of service tax on FICCI for the period subsequent to 01.05.2011, is sustainable? We earlier noticed that the three show cause notices (dated 19.10.2010, 21.10.2011 and 28.12.2012, covering the periods 01.07.2006 to 30.06.2010; 01.07.2010 to 30.06.2011; and 01.07.2011 to 30.06.2012) pertaining to FICCI and two show cause notices (dated 07.10.2010 and 18.10.2011, covering the periods 2005 to 2009 and 2010 2011) pertaining to the other appellant - ECSEPC were issued on the premise that the entire consideration received by these appellants for a variety of services provided, whether to their members or others; and covering different facets, all fall within Club or Association service. In the FICCI adjudication order (as noticed in our analyses at para 16(ii) supra), the adjudication order had concluded that the consideration received towards museum rent, contribution from allied organisation, by way of facilitation fees, on sale of its periodicals, sponsorship amount, miscellaneous receipts, other income and Government grants, all form part of the gross consideration received for rendition of Club or Association service. The Authority predicated this conclusion on provisions of Section 65A, a provision which provides guidance for classification of services and not for classification of the services provider. We noticed earlier that the show cause notice dated 28.12.2012 (issued to FICCI), clearly asserted in para 4 thereof that FICCIs liability to service tax arises on the basis of charges and allegations set out in an earlier show cause notice dated 19.10.2010 (the first show cause notice); and that the attributions/ allegations in that show cause notice are applicable mutatis mutandis for the period/ transactions covered by the later show cause notice as well. (b) Show cause notices (dated 07.10.2010 and 18.10.2011), issued to other appellant - ECSEPC also predicate the demand on provisions of Sections 65(25a) and 65(105)(zzze), as these provisions stood prior to their amendment by the Finance Act, 2011. (c) By the 2011 amendatory process, the scope of Club or Association service was expanded to cover facilities or advantages provided by a Club or Association to other than its members as well, provided such facilities or advantages are primarily intended for members vide amendment of the definition in Section 65(25a) pre-numbered as Section 65(25aa). Similarly Section 65(105)(zzze) was amended in 2011 to recast the taxable service to cover services provided by a Club or Association to any other person as well. The show cause notices however cover periods prior and subsequent to the amendments, but asserting that the liability attributed arises under Section 65(25a) and Section 65(105)(zzze), without indicating the effect of the amendments by the Finance Act, 2011. (d) As there is no attribution in the show cause notices issued to either FICCI alleging liability to service tax on services provided to non members, as arising consequent on amendments introduced by the Finance Act, 2011, it requires to be held that there was no specific charge alleged nor was conformation of the levy and demand of service tax recorded after following the due process of law. Show cause notices dated 21.10.2011 and 28.12.2012 covered the periods 01.07.2010 to 30.06.2011 and 01.07.2011 to 30.06.2012. Amendments to the relevant provisions (noticed above) were introduced by the Finance Act, 2011 w.e.f. 01.05.2011. These show cause notices however neither referred nor adverted to the effect of the amendments nor even asserted that services provided by FICCI to non members would fall within the ambit of the taxable service, in view of the amendments. FICCI was therefore denied the opportunity to respond to any such attribution of liability, on account of the amendments. As pointed out in several decisions including Institute of Chartered Accountants of India vs. K. L. Ratna25, reiterated in Oryx Fisheries Pvt. Ltd. vs. Union of India26, a notice to show cause is intended to provide the person proceeded against a reasonable opportunity of asserting his objections against the proposed charges, indicated in the notice. Though a show cause notice should not be read hyper-technically, the notice must clearly indicate and provide an impression to the noticee of the basis on which liability is alleged, so as to provide him an opportunity of contesting the assertion and submitting his defence, if any. A show cause notice is not an empty formality or a ritual without a purpose. Learned DR has contended that mere mention of a wrong provision of a law (in the show cause notice) would not be fatal when the power exercised is available though under a different provision and such omission by itself would not vitiate the proceedings. Reliance is placed on the decision in Collector of Central Excise, Calcutta vs. Pradyumna Steel Ltd. 27. This decision, in our considered view, offers no assistance to Revenue in the present lis. In the present case the infirmity is not on account of mere mention of a wrong provision of the Act. The 2011 amendments expanded the scope of taxable service to cover services provided to non members of a Club or Association, as well. The expanded scope of the taxable service is thus clearly prospective. It is therefore incumbent that the show cause notice should assert that FICCIs liability to tax (after 01.05.2011) arises under and in the context of the amended provisions. This is so since FICCI should be provided the opportunity to offer several available defences to such allegation, including that rendition of services to non members (which is allegedly taxable after the amendments), had in fact occurred prior to 01.05.2011; or that services provided to non members fall outside the ambit of the taxable service as defined, for other reasons. This is not a case of a mere mention of a wrong provision of law but one of substantial failure of natural justice resulting in transgression of due process. In any event, prior to the 2011 amendatory dynamics, services provided by FICCI to non members would clearly be outside the scope of Club or Association service, qua the unamended definition of Club or Association service under Section 65(25a) read with Section 65 (105) (zzze), of the Act. We hold that services provided to non members fall outside the ambit of Club or Association service prior to 01.05.2011 and subsequent to this date there is no specific allegation that the services provided to non-members fall within the expanded scope of this taxable service qua provisions of the Finance Act, 2011. The period in issue, of the other appellant ECSEPC is prior to the amendments and hence services provided by this appellant to non-members is beyond the scope of the taxable service. Issues (d) and (e) are answered accordingly. 22. Issue (f): Whether ECSEPC is a body constituted by or under any other law and therefore falls outside the purview of the definition of Club or Association, in view of provisions of Section 65(25a)(i) of the Act. Clause (i) of Section 65(25a) excludes from the purview of the definition (of Club or Association), any body established or constituted by or under any other law for the time being in force. ECSEPC claims that being an organization formed to effectuate the policy under the Foreign Trade (Development and Regulation) Act, 1992, and being an Export Promotion Council falling within the ambit of the Foreign Trade Policy, it is outside the purview of Club or Association, as defined. As noticed earlier (para 17 supra), this appellant is an Export Promotion Council constituted qua provisions of the Export Import Policy. Its MOA and AOA enumerate its aims, objectives and functional responsibilities and clearly stipulate that provisions of its AOA shall be subject to provisions of the Foreign Trade Policy, as notified by the Central Government from time to time. We also noticed the basic objectives of Export Promotion Council as set out in the FTP; that the Handbook of FT procedure states that EPCs are non-profit organizations who are to be autonomous, competent to regulate their own affairs but subject to provisions of uniform bye-laws to be framed by the Central Government periodically for constitution and/or transaction or business by EPCs; and that EPCs are required to adopt such bye-laws with such modifications as the Central Government may approve, having regard to the special nature or functioning of such EPC. We also noticed that a list and product category of EPCs including Commodity Boards is set out in the Appendix to the FTP, stipulating EPC to be an Authority for issuing RCMC; and that ECSEPC is listed and recognized as an EPC, in the Appendix. In Dr. Indramani Pyarelal Gupta vs. W. R. Nathu and Ors.28, inter alia the validity of bye-law 52AA of the bye-laws of the East India Cotton Association as amended / substituted by the Central Government, exercising powers conferred by Section 12 of the Forward Markets Regulation Act, 1952 was in issue. On behalf of the appellant therein it was contended that the function or the duty cast upon it by the amended bye-law 52AA was not such as could be assigned by the Forward Markets Commission, by or under the Act. The Constitution Bench was therefore required to consider the scope of by or under and the extent and nature of the duties assigned to the FMC by the Act. The Constitution Bench (per majority speaking through N. Rajagopala Ayyangar, J; K, Subba Rao J. dissenting) explained that the expression under the Act signifies what is not directly to be found in the statute itself but is conferred by virtue of powers enabling this to be done; in other words by laws made by law making authority which is empowered to do so by the parent Act; and that the distinction between by an Act and under the Act is between what is directly done by an enactment and what is done indirectly by authorities vested with powers in that behalf; and further that in such sense, bye-laws would be subordinate legislation under the Act. The relevant observations in the majority opinion read: A more serious argument was advanced by learned Counsel based upon the submission that a power conferred by a bye-law framed under section 11 or 12 was not one that was conferred by or under the Act or as may be prescribed. Learned Counsel in undoubtedly right in his submission that a power conferred by a bye-law is not one conferred by the Act, for in the context the expression conferred by the Act would mean conferred expressly or by necessary implication by the Act itself. It is also common ground that a bye-law framed under section 11 or 12 would not fall within the phraseology as may be prescribed, for the expression Prescribed has been defined to mean by rules under the Act, i.e., those framed under section 28 and a bye-law is certainly not within that description. The question therefore is whether a power conferred by a bye-law could be help to be a power conferred under the Act. The meaning of the word under the Act is well-knows. By an Act would mean by a provision directly enacted in the statute in question and which is gatherable from its express language or by necessary implication therefrom. The words under the Act would, in that context, signify what is not directly to be found in the statute itself but is conferred or imposed by virtue of powers enabling this to be done; in other words, by laws made by a subordinate law-making authority which is empowered to do so by the parent Act. This distinction is thus between what is directly done by the enactment and what is done indirectly by rule-making authorities which are vested with powers in that behalf by the Act. (vide Hubli Electricity Company Ltd. vs. Province of Bombay, and Narayanaswami Naidu vs. Krishna-Murthi.) That in such a sense bye-laws would be subordinate-legislation under the Act is clear from terms of sections 11 and 12 themselves. Section 11 (1) enacts: 11. (1) Any recognized association may, subject to the previous approval of the Central Government make bye-laws for the regulation and control of forward contracts, and sub-section (2) enumerates the matters in respect of which bye-laws might make provision. Sub-section (3) refers to the bye-laws as these made under this section and the provisions of sub-section (4) puts this matter beyond doubt by enacting: 11(4) Any bye-laws made under this section shall be subject to such conditions in regard to previous publication as may be prescribed, and when approved by the Central Government, shall be published in the Gazette of India and also in the Official Gazette of State in which the principle office of the recognized association is situate; Section 12 under which the impugned bye-law was made states in sub-section (2): 12(2) where, in pursuance of this section, any bye-laws have been made or amended, the bye-laws so made or amended shall be published in the Gazette of India and also in the Official Gazette of the State in which the principal office of the recognized association is situate, and on the publication thereof in the Gazette of India the bye-laws so made or amended shall have effect as if they had been made or amended by the recognized association, and in sub-section (4) 12.(4). The making or the amendment or revision of any bye-laws under this section shall in all cases be subject to the condition of previous publication, . 21. Having regard to these provisions it would not be possible to contend that notwithstanding that the bye-laws are rules made by an Association under section 11 or compulsorily made by the Central Government for the Association as its bye-laws under section 18, they are not in either case, subordinate legislation under Section 11 or 12 as the case may be, of the Act and they would therefore squarely fall within the words under the Act in section 4(f). Indeed, we did not understand Mr. Pathak to dispute this proposition. 22. His contention however was that when clause (f) specifically made provision for powers conferred by rules by the employment of the phrase or as may be prescribed and, so to speak, took the rules out of the reach of the words under the Act it must necessarily follow that every power conferred by Subordinate law making body must be deemed to have been excepted from the content of that expression and that consequently in the Content the word by the Act should be held to mean directly by the Act i.e., by virtue of positive enactment, of the words under the Act should be held to be a reference to powers gatherable by necessary implication from the provisions of the Act. As an instance learned Counsel referred us to the power of the Central Government to direct the Commission to inspect the accounts and other documents of any recognized association or of any of its members and submit its report thereon to the Central Government under section 8(2)(c) and suggested that this would be a case of power of duty which would be covered by the words under the Act. We find ourselves wholly unable to accept this. If without the reference to the phrase as may be prescribed the words under the Act would comprehend powers which might be conferred under bye-law as well as those under rules we are unable to appreciate the line of reasoning by which powers conferred by bye-laws have to be excluded, because of the specific reference to powers conferred by rules. Undoubtedly, there is some little tautology in other use of the expression as may be prescribed after the comprehensive reference to the powers conferred under the Act, but in order merely to avoid redundancy you cannot adopt a rule of construction which cuts down the amplitude of the words used except, of course to avoid the redundancy. Thus the utmost that could be that though normally and in their ordinary signification the words under the Act would include both rules framed under section 28 as well as bye-law under section 11 or 12, the reference to rules might be eliminated as Tautologous since they have been specifically provided by the words that follow. But beyond that to claim that for the reason that it is redundant as to a part, the whole content of the words under the Act should be discarded, and the words by the Act should be discarded, and the words by the Act should be read in a very restricted and, if one may add, in an unnatural sense as excluding a power conferred by necessary implication, when such a power would squarely fall within the reach of these words would not, in our opinion, by any reasonable construction of the provision. We need only add that the construction we have reached of section 4(f) is reinforced by the language of section 3 (1) which is free from the ambiguity created by the occurrence of the expression as may be prescribed in the former. We have therefore no hesitation in holding that there was no incompetency in the Forward Markets Commission being the recipient of the power which was conferred upon them by bye-law 52AA as amended. The issue whether the Industrial Finance Corporation of India (IFCI) is a public financial institution within the meaning of Section 2(1)(m) of the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 read with Section 4A of the Companies Act, 1956, fell for consideration by the Delhi High Court in Finite Infratech Limited vs. IFCI and Ors. 29. Section 4A(2) of the Companies Act authorized the Central Government, by notification in the Official Gazette, to specify such other institution as it may think fit, to be a public financial institution; provided that no institution shall be so specified unless (i) it has been established or constituted by or under any Central Act. Initially IFCI was established under the Industrial Financial Corporation Act, 1948 but stood abolished as an entity consequent on enactment of the Industrial Finance Corporation (Transfer of Undertaking and Repeal) Act, 1993. IFCI was simultaneously reborn as IFCI Limited on its registration under the Companies Act. Clause (ii) of Section 4A(2) of the Companies Act alternatively authorized the Central Government to specify an institution as a public financial institution if not less than fifty-one percent of the paid-up capital of such institution is held or controlled by the Central Government. It was not in dispute that the requirements of Section 4A(ii) of the Companies Act were not satisfied by IFCI Limited, namely majority holding of the share capital or control by the Central Government. The issue therefore was whether the requirements of clause (i) of Section 4A(2) of the Companies Act, namely of IFCI Limited being established or constituted by or under any Central Act, were satisfied. The High Court explained that the expression established or constituted under has a different connotation from the expression established or constituted by; that the word under is wider in its sweep than the word by. Drawing guidance from the principles postulated by the Supreme Court in R.C. Mitter & Sons vs. CIT30, the High Court ruled that the expression constituted under any Central Act would have reference to institutions conceived or contemplated under a Central Act though subsequently clothed in legal form by registration such as under the Companies Act. The Court went on to explain that the word constituted would also refer to giving legal or official form or shape to and thus an institution constituted by or under any Central Act would have reference to a company which though formed and registered subsequently under the Companies Act, was conceived and contemplated under a Central Act such as the Repeal Act, 1993. Quoting with approval and following the principles derived from the decision in S. Azeez Basha vs. Union of India31, the Delhi High Court held that the word established would have either a narrow meaning implying created by or under a specific provision of a statute; or have a wider meaning similar to the meaning ascribed to the expression constituted under, earlier in the judgment. The use of the expression by or under and the supplemental word constituted makes the legislative intent of implying the wider meaning very clear, clarified the Court. Again, in National Stock Exchange of India Limited vs. Central Information Commission 32, the Delhi High Court ruled that the National Stock Exchange of India was a Public Authority as defined in Section 2(h) of the Right to Information Act, 2005. On behalf of the Petitioner Stock Exchange it was contended that as there was no Order or Notification by the appropriate Government but only an order by SEBI granting recognition/ registration to it as a delegate and an authorisee of the Central Government, it was not a Public Authority within the meaning of the 2005 Act. Rejecting this contention, the High Court observed that Section 2(h) defines a Public Authority as any Authority or body or institution of self-government established or constituted (a) by or under the Constitution; (b) by any other law made by Parliament; (c) by any other law made by a State Legislature; (d) by Notification issued or order made by the appropriate Government, and including any; (i) body owned, controlled or substantially financed; and (ii) non government organization substantially financed, directly or indirectly by funds provided by appropriate Government. Analysing the scope of these provisions the Court ruled that a private institution or a body may be incorporated or formed by acts of private persons but subsequent statutory enactment or an order or Notification issued by the appropriate Government can result in its constitution as an authority or institution of self-Government and conferring upon the said body, the status of an authority or an institution of self-Government. The word constituted must be liberally interpreted to include cases where an organisation or a body is already set up by virtue of a Notification or order passed by an appropriate Government or a statutory body is conferred and given status of authority or an institution of self-government; the words established or constituted have to be so read as to effectuate the legislative intent in Section 2(h) of the Act, observed the Court. The Court went on to explain that the word under would include establishment or constitution under power or authority conferred on an authority / body by an enactment, Notification/ order; that a Notification or order could also be issued in exercise of Executive power and be a result of power conferred by legislation or even by subordinate legislation on an authority/ body. As earlier noticed, the definition of Club or Association excludes from its ambit any body established or constituted by or under a law for the time being in force. The appellant ECSEPC though a body registered under the Societies Registration Act, 1860, is notified to be an EPC and is enumerated to be so qua the Appendix to the FTP; the appellant is obliged to confirm to uniform bye-laws as may be periodically framed by the Central Government regulating the constitution and / or transaction of its business. ECSEPC is also chartered to function as an EPC and authorised to issue RCMC (Registration cum Membership Certificate). We therefore conclude that the appellant - ECSEPC is a body established or constituted under a law for the time being in force, namely the Foreign Trade (Development and Regulation) Act, 1992 read with the Foreign Trade Policy and is excluded from the scope of the definition of Club or Association qua Clause (i) of Section 65 (25a) of the Act. For this conclusion we rely on the decisions referred to above. 23. Issue (g): Whether invocation of the extended period of limitation and imposition of penalties is justified in the facts and circumstances of the case? As noticed earlier (paras 12 and 13 supra), during 27.07.2006 to 13.08.2010 (prior to issue of the first show cause notice dated 19.10.2010) over twenty letters were exchanged between Revenue and FICCI, concerning FICCIs liability to service tax on services provided to its members and others; and on amounts received under various heads including as subscription fee from its members. Para 4 of the adjudication order admits that FICCI had furnished its balance sheet, Memorandum and Articles of Association and ST-3 returns filed for the periods 2005-06 to 2006-07, in response to Revenues letter received by FICCI on 14.05.2007. Para 3 to 9 of the FICCI adjudication order also adverts to the correspondence between the parties during the relevant period. FICCI is also seen to have obtained legal opinion to the effect that it falls outside the ambit of the taxable Club or Association service and has infact intimated the fact of such legal opinion obtained to Revenue. From our analyses and conclusions recorded supra, we have no hesitation to conclude that there was a serious and bonafide dispute as to the liability of FICCI to the levy and collection of service tax for having allegedly provided the taxable Club or Association service. FICCI obtaining a legal opinion certifying its non liability to tax is proof of its bonafide belief that such is the case. Further the essential information and material which would have enabled initiation of proceedings by Revenue was available at any rate by the middle of 2007, when FICCI submitted its financial records, MOA and AOA. On a holistic consideration and analyses of these facts and circumstances we find no justification for invocation of the extended period of limitation under the proviso to Section 73(1) of the Act, for initiation of proceedings against FICCI. For reasons alike as in the case of invocation of the extended period, levy of penalties under Sections 76, 77 and / or 78, as the case may be, on FICCI is unjustified and arbitrary. The facts and circumstances legitimize invocation of the discretion under Section 80 of the Act to eschew penalties. This conclusion is recorded without prejudice and alternative to our conclusions on the substantive aspects covered by issues (a) to (d), in the case of FICCI. Invocation of the extended period of limitation and imposition of penalties on the other appellant ECSEPC is equally illegal and unsustainable, for similar reasons as recorded by us in the case of FICCI, namely existence of a serious and bonafide dispute as to interpretation of the relevant provisions; whether this appellant falls within the taxable scope of the defined entity Club or Association service, which is liable to tax and in the context of an additional disputed aspect as to whether this appellant falls outside the scope of the defined entity, being a body constituted under any law for the time being in force qua the exclusionary clause (i) in Section 65 (25a) of the Act. This conclusion is again in the alternative and without prejudice to our conclusions recorded on issues (a) to (d) and (f), above. Issue (g) is accordingly answered, in favour of the appellants and against Revenue. 24. On the analyses above, we hold: (a) That the appellants FICCI and ECSEPC are engaged in activities having objectives which amount to public service and are of a charitable nature; the appellant ECSEPC is also a body falling within the exclusionary clause (i) of Section 65(25a) of the Act; (b) Services provided by appellants to their respective members and consideration received therefor is not exigible to tax in view of the principle of mutuality; (c) The services provided by the appellants is not authorised for levy and collection of service tax under Club or Association service, in view of declaration of unconstitutionality of the relevant and applicable provisions, by the judgment of the Gujarat High Court in Sports Club of Gujarat Limited vs. Union of India (supra); (d) Services provided by the appellants to non members and the consideration received for rendition of such service, fall outside the scope of the definition of Club or Association service and the taxable service defined in Section 65(25a) read with Section 65(105)(zzze) of the Act, prior to 01.05.2011; (e) Services provided by the appellant FICCI to non members subsequent to 01.05.2011, though presumably may fall within the expanded scope of the taxable Club or Association service, (by virtue of the amendments by the Finance Act, 2011), the proportionate service tax and interest for these services provided subsequent to the amendments w.e.f. 01.05.2011 (not identified in the impugned order), cannot be sustained since the show cause notice dated 28.12.2012, issued to FICCI covering part of the post amendatory period omits to allege FICCIs liability to tax on the basis of the amended provisions and thus there is denial of due process; and (f) Invocation of the extended period of limitation for initiation of proceedings against both the appellants, to the extent the extended period is invoked and the confirmation of penalties, is unjustified and unsustainable. 25. On the preceding analyses and in the light of conclusions recorded on issues (a) to (g) summarised in the preceding paragraph, the appeals are allowed but in the circumstances without costs. (Pronounced on 28/04/2014). (Justice G. Raghuram) President (Rakesh Kumar) Technical Member Pant 1 AIR 1981 SC 1408 2 2012 (26) STR 401 (Jhar.) 3 2013-TIOL-528-HC-AHM-ST 4 [1965] 55 ITR 722 (SC). 5 AIR 1980 SC 387 6 (1928) 1 KB 611 7 (1931) 16 Tax Cas 156 8 AIR 1981 SC 1408 9 (1977) 110 ITR 871 (Mad.) 10 [1972} 83 ITR 247 (P&H) 11 [1981] 129 ITR 22 (Mad) 12 [1981] 129 ITR 214 (mad) 13 [1981] 127 ITR 730 (Mad.) 14 [1967] 66 ITR 195 (AP) 15 [1979] 116 ITR 793 (Mad.) 16 [1981] 130 ITR 55 (Del.) 17 [1982] 136 ITR 67 (Bom.) 18 1992 (1) PLJR 252 (Pat) (FB) 19 1970 (1) SCC 462 20 [1984] 150 ITR 1 (Delhi) 21 (1978) 113 ITR 589 (Bom.) 22 1983 (13) ELT 1342 (SC) 23 [1973] 90 ITR 116 )Mad.) 24 1996 (82) ELT 512 (Tribunal) 25 (1986) 4 SCC 537 26 2011 (266) ELT 422 (SC) 27 1996 (82) ELT 441 (SC) 28 AIR 1963 SC 274 29 [2011] 161 Comp Cas 257 (Delhi) 30 AIR 1959 SC 868 31 AIR 1968 SC 662 32 (2010) 100 SCL 464 (Del.) ---------------
------------------------------------------------------------
---------------
------------------------------------------------------------