Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 20, Cited by 0]

Custom, Excise & Service Tax Tribunal

Commr Service Tax- I Mumbai vs Tata Sons Ltd on 1 November, 2022

      CUSTOMS, EXCISE & SERVICE TAX APPELLATE
                 TRIBUNAL, MUMBAI
                         REGIONAL BENCH

            Service Tax Appeal No. 85009 of 2016

(Arising out of Order-in-Original No. 60/STC-I/SKS/15-16 dated 30.09.2015
passed by Commissioner of Service Tax-I, Mumbai)


M/s. Tata Sons Ltd.                                        Appellant
Bombay House,
24, Homi Mody Street,
Mumbai 400 001.

Vs.
Commissioner of Service Tax-I, Mumbai                   Respondent
5th Floor, New Central Excise Building,
M.K. Road, Churchgate, Mumbai 400 020.

                                  AND

            Service Tax Appeal No. 85206 of 2016

(Arising out of Order-in-Original No. 60/STC-I/SKS/15-16 dated 30.09.2015
passed by Commissioner of Service Tax-I, Mumbai)


Commissioner of Service Tax-I, Mumbai                      Appellant
5th Floor, New Central Excise Building,
M.K. Road, Churchgate, Mumbai 400 020.

Vs.
M/s. Tata Sons Ltd.                                     Respondent
Bombay House,
24, Homi Mody Street,
Mumbai 400 001.

Appearance:
Shri Vikram Nankani, Sr. Advocate, with Shri Rohit Jain, Shri Nawaz
Pal, Advocates and Shri Jignesh Ghelani, C.A., for the Assessee
Shri   Shambhoo      Nath,    Principal   Commissioner,      Authorised
Representative for the Revenue

CORAM:
HON'BLE MR. SANJIV SRIVASTAVA, MEMBER (TECHNICAL)
HON'BLE MR. AJAY SHARMA, MEMBER (JUDICIAL)

                                          Date of Hearing: 20.07.2022
                                          Date of Decision: 01.11.2022

          FINAL ORDER NO. A/86042-86043/2022

PER: SANJIV SRIVASTAVA

      These appeals, one filed by the assessee (Appellant) and
one filed by the revenue (respondent) are directed against
order-in-original No 60 /STC-I/SKS/15-16 dated 30.09.2015 of
                                   2                     ST/85009,85206/2016




Commissioner of Service Tax, Mumbai - I. By the impugned
order, following has been held:

                              "ORDER

In view of the above, I pass the following order:

The Show Cause cum demand Notice No. 1208/COMMR./2014-
15 dated 15.4.2014 issued to M/s. Tata Sons Ltd., situated at
Bombay    House,    24,   Homi    Mody   Street,    Mumbai-400001
demanding Cenvat credit of Service tax of Rs. 66,96,62,836/-
(actual amount of Rs. 67,00,80,012/- ) which is answerable to
the Commissioner Service Tax-1, Mumbai is decided as under :

5.1   The demand for inadmissible Cenvat Credit availed and
utilized by the notice as above is confirmed to the extent of Rs.
36,42,20,169/-     Rs.    34,37,05,962/-(Para      4.10.1)    +      Rs.
2,05,14,207/-(Para 4.7.6.)] and I order the recovery of the said
amount under the provisions of Rule 14 of CCR, 2004 read with
the proviso to Section 73(1) of the Finance Act, 1994 against
M/s. Tata Sons Ltd. The balance amount of demand is ordered to
be dropped as discussed in para 4.3, 4.6 and 4.10 supra.

5.2   I hereby order the payment of interest at the appropriate
rate under Rule 14 of the CCR, 2004 read with Section 75 of the
Finance Act, 1994 on the above service tax amount of Rs.
36,42,20,169/- confirmed against M/s. Tata Sons Ltd as above.

5.3   I impose penalty equal to 100% of CENVAT credit wrongly
availed and utilized which comes to Rs. 36,42,20,169/- Penalty
would be payable under Rule 15(4) of CCR period from
1.10.2008 to 27.02.2010 and under Rule 15(3) of CCR for the
period from 1.3.2010 to 31.3.2013.

6. This order is issued without prejudice to any other action that
may be initiated against the noticee under the provisions of the
Finance Act, 1994 or rules framed there under or any other law
for the time being in force in India."

2.1   Appellant is registered service provider providing taxable
services under the category of Intellectual Property Services
                                    3                       ST/85009,85206/2016




[Section 65 (105) (zm)] and Banking and Financial Services
[Section 65 (105) (zzr)] of the Finance Act, 1994.

2.2     During course of audit it was observed that appellant was
registered as Core Investment Company (CIC) with Reserve
Bank of India (RBI) and is the promoter and principal investment
holding company for the Tata group of companies ('Tata
Companies'). The Appellant earns dividends, interest, and capital
gains from its business of investment holdings in the Tata
Companies. They are owner of the 'TATA' brand and has
registered the 'TATA' trademark in India and globally. Their other
source of income is from 'Brand Promotion" by permitting their
group companies to use the brands held by them. They do not
undertake     any   other   activity   except   allowing   its    various
subsidiaries to use their brand. Director's Reports in the financial
statements for the year 2008-09 to 2012-13 highlights the
business activities of the appellant stating as follows:

"Performance of the Company is based on the shares and
securities acquired of its industrial enterprises, dividend and
interest earned from group companies, sale of investment,
investments made in the unlisted subsidiaries promoted by the
company etc. performed as "CORE INVESTMENT COMPANY"
registered with RBI classifying them to be Non-Banking Non-
Financial Company."

2.3     From the scrutiny of the financial records of the appellant
revenue was of the view that major portion of the business
income of the appellant was by way of interest, dividend and
sale of assets, which were not specified under the category of
taxable services as per Section 65 (105) prior to 01.07.2012 and
65 B (44) after 01.07.2012, they were availing the CENVAT
credit in respect of input services used for generating these
income, and which were not the input services for providing the
"Intellectual Property Services" the output services provided by
them.

2.4     Thus it was observed that appellant had availed CENVAT
credit of Rs 66.96 crores in respect of various input services
which cannot be termed to have been used for providing the
                                   4                    ST/85009,85206/2016




taxable services. Accordingly a Show Cause cum Demand Notice
dated 16.12.2014 was issued to the appellant asking them to
show cause as to why:

"a.     The CENVAT credit amounting to Rs 66,96,62,836/- as
detailed in Annexure to the show cause notice should not be
demanded and recovered from them under Rule 14 of Cenvat
Credit Rules, 2004 read with proviso to Section 73 (1) of the
Finance Act, 1994.

b.      Interest at the appropriate rate under Rule 14 of Cenvat
Credit Rules, 2004 read Section 75 of the Finance Act, 1994
should not be recovered from them.

c.      Penalty should not be imposed on them under the
provisions of Rule 15 (3) or 15 (4) of Cenvat Credit Rules, 2004
as applicable during the relevant period read with Section 78 of
the Finance Act, 1994"

2.5     The show cause notice was adjudicated as per the
impugned order referred in para 1 above.

2.6     Aggrieved by the order, both Appellant and Respondent
have filed appeal before the tribunal.

3.1 We have heard Shri Vikram Nankani, Sr. Advocate, with Shri
Rohit Jain, Shri Nawz Pal, Advocates and Shri Jignesh Ghelani,
C.A. for the appellant and Shri Shamboo Nath, Principal
Commissioner, Authorized Representative for the revenue

3.2     Arguing for the appellant learned counsel submits:

In this regard, pursuant to the hearing on 20.07.2022, the
Appellant makes the following submissions, which are without
prejudice to each other, and the submissions made in the
appeal.

       The Appellant is a CIC and the same is an admitted fact as
        evident from para. (2 of the SCN and para. 4.2 of the
        OIO). The expression CIC, is defined by the RBI in exercise
        of powers conferred under the Reserve Bank of India Act,
        1934.
                                5                    ST/85009,85206/2016




 The     Core   Investment        Companies   (Reserve      Bank)
  Directions, 2011 issued by RBI defines CIC as a non-
  banking financial company carrying on the business of
  acquisition of shares and securities and satisfying the
  conditions laid down in the said directions. One of the
  conditions of CIC is also that it does not trade in its
  investments except through block sale for the purpose of
  dilution or disinvestment.
 For the period prior to the introduction of 2011 Directions,
  exemption was granted to the Appellant by RBI from
  registration as a financial institution vide letter dated
  26.10.2006. One of the conditions of the said exemption
  was also that the Company will not trade in securities
  except for block sale of group companies as part of the
  investments.
 Reliance can also be placed on the following decisions
  holding that Rule 6 of the CCR will not be applicable in
  respect of investment since it cannot be considered as
  trading in securities

  ⮚   Shriram Life Insurance Company Limited [2019 (2) TMI
      688 - CESTAT HYDERABAD]
  ⮚   Ace Creative Learning Pvt. Ltd. [2021 (4) TMI 687 -
      CESTAT BANGALORE]
  ⮚   Space Matrix Design Consultants Pvt. Ltd. [2019 (4)
      TMI 1599 - CESTAT BANGALORE]

 The SCN itself states in para. 10 that the income earned
  from sale of shares is neither 'taxable services' as defined
  under    Section 65(105) of the Finance Act prior                to
  1.07.2012, nor a 'service' as defined under Section
  65B(44) of the Finance Act w.e.f. 1.07.2012. Therefore,
  when trading in securities is neither a service nor an
  exempted service during the disputed period, the question
  of reversal of credit under Rule 6 on account of exempt
  service does not arise especially during the period prior to
  01.04.2011.
 The definition of 'exempted service under Rule 2(e) of CCR
  was amended w.e.f. 01.04.2011 to insert the Explanation
                             6                     ST/85009,85206/2016




  clarifying that 'exempted services' include trading. The
  substantive change in law introduced vide           the said
  amendment cannot be given retrospective effect and
  hence, reversal of Cenvat Credit on account of trading is
  not warranted for the period prior to 01.04.2011. Reliance
  is placed on the following decisions holding that reversal
  on account of trading is not required to be made for the
  period prior to 01.04.2011:

  o Trent Hypermarket Ltd. [2019 (6) TMI 1327 - CESTAT
     MUMBAI]
  o Adani Energy Ltd [2022 (3) TMI 696              - CESTAT
     AHMEDABAD]
  o Panacea Biotec Ltd. [2019 (1) TMI 1245 - CESTAT NEW
     DELHI]

 As per the Department appeal, value of exempt service on
  account of trading in securities must be the sale value of
  the securities during the period prior to 01.04.2011 and
  the margin scheme introduced vide Explanation to Rule
  6(3D) will only apply for the period post 01.04.2011.
 In M/s Mercedes Benz India Pvt. Ltd [2020 (3) TMI 146 -
  CESTAT MUMBAI]. it was held that the entire sale value of
  the securities cannot be regarded as the value of exempt
  service. In paras. 19 and 20 it is stated that the principle
  incorporated vide formula introduced as per amended Rule
  6 w.e.f. 01.04.2011 shall apply for the period prior to
  01.04.2011 also. The OlO has however allowed the benefit
  of the margin scheme for the entire disputed period.
 34 services on which credit is sought to be modified are
  exclusively used for provision of taxable output services of
  intellectual property rights and have direct nexus with the
  taxable output services. Accordingly, entire CENVAT Credit
  attributable to 34 services should be eligible. In this
  regard, it is submitted that the finding in para. 4.11.1 of
  the OIO that promotion of brand will also have an impact
  on the value of shares in which the Appellant deals with
  and accordingly, the input services pertaining to brand
  promotion also have nexus with the investment activity is
                                  7                        ST/85009,85206/2016




  incorrect as the value of shares held by the Appellant is
  determined by stock market. The Appellant has no role to
  play in deciding the value of shares.
 Appellant    has   vide        letter    dated    27.01.2015         and
  16.04.2015 explained nexus of various input services and
  pages 626-773 of the Appeal enclosing the sample copy of
  invoices, also submitted before the Ld. Respondent
 All the 21 input services on which Cenvat credit has been
  availed are used exclusively for providing the output
  service of brand promotion and also, exclusions introduced
  in Rule 2 (1) of the CCR w.e.f. 01.04.2011 are not
  applicable in the present case. In this regard, a detailed
  write up outlining one on one co-relation between input
  services with the output service for the relevant period
  along with additional sample invoices and also explaining
  the non-applicability of           exclusions    was   submitted       to
  adjudicating authority
 In the present case, it is submitted that the SCN is issued
  by invoking extended period in respect of 2008-09 to
  2011-12. In this regard, it is submitted that it is settled
  law that extended period is not invokable in respect of
  non-reversal of Cenvat credit on account of trading for the
  period prior to 01.04.2011 as it is an interpretational issue.
  In this regard, reliance is placed inter alia on the following
  decisions:

o M/s Mercedes Benz India Pvt. Ltd (supra)
o The Assistant Commissioner of GST & Central Excise v.
  Shriram Value Services Pvt. Ltd., 2019 (8) TMI 1174 -
  MADRAS HIGH COURT;
o The   Commissioner        of   Central    Tax,    Bangalore       North
  Commissionerate v. M/s ABB Limited, 2022 (6) TMI 1212 -
  KARNATAKA HIGH COURT.
o Ghatge Patil Industries Ltd v. C.C.G. St., Kolhapur, 2020
  (10) TMI 437 - CESTAT MUMBAI;

 The extended period is not invokable even in respect of
  period post 01.04.2011 as the Appellant has submitted all
  the details to the Department and cooperated with the
                             8                      ST/85009,85206/2016




  investigation   and   hence,   there   is   no   question       of
  suppression of facts or fraud involved in the present case.
  In this regard, detailed submissions are made at ground IX
  of the Appeal. Further, reliance is placed inter alia on the
  decision in Trent Hypermarket Ltd. v. Commissioner Of
  Central Excise, Pune-III, 2019 (6) TMI 1327 - CESTAT
  MUMBAI where it was held that extended period is not
  invokable in respect of the present issue in question even
  for the period post 01.04.2011
 There are computational errors in the order. The Cenvat
  credit availed by the Appellant has been considered higher
  by Rs. 1,77,99,483/-. the percentage of credit attributable
  to taxable services arrived at by the OIO in para. 4.9 was
  applied in reverse order in para 4.10 to arrive at the
  proportionate credit allowed on 34.
 Audit observations were issued to the Appellant vide letter
  ST/HQ/EA-2000/Gr.03/Tata         Sons/12-13/3824           dated
  October 29, 2013, stating that CENVAT Credit amounting
  to Rs. 9,93,774/- is to be reversed. Pursuant to the EA-
  audit, the Appellant had reversed the said Cenvat credit.
  However, the same was not considered in the OlO
  computation.
 Miscellaneous receipts (details given in Exhibit 10 of
  Appeal) are not in nature of exempt services. Only renting
  of residential accommodation is exempt service and due
  reversal of the same has been made under Rule 6(3A) of
  Credit Rules.
 Renting of residential accommodation is an exempt service
  provided by the Appellant and due reversal of the same
  has been made under Rule 6(3A) of Credit Rules by the
  Appellant However, Cenvat credit already reversed under
  Rule 6(3A) amounting to Rs. 77,27,652 on account of
  renting of residential accommodation was not considered
  in the OIO computation.
 Benefit under Rule 6(5) of the CCR was not given for all
  the services falling within the ambit of the said Rule vide
  the OlO. The credit pertaining to interior decorator's
  service, insurance auxiliary service, architect Service,
  consulting fee and real estate agent's service amounting to
                                   9                     ST/85009,85206/2016




       Rs. 32,27,292 should also be allowed by virtue of Rule
       6(5) of the CCR.
   Interest and penalty are not applicable in the present case
       since the Cenvat credit availed by the Appellant is in order.

3.3    Arguing for the revenue learned authorized representative
while reiterating the findings recorded in impugned order
submits:

   The appellant, is registered as a "Core investment UME
       Company" under RBI Act and is a holding Company of their
       Group Companies. As per Profit & Loss A/c, for example for
       the Financial Year 2008-09 the Income heads are shown as
       under:

       (i) Dividend                         Rs. 175,534 lakhs

       (ii) Income from service             Rs. 29120 lakhs

       (iii) Other Income

       Profit on sale of investment (net)

      (a) Long term                         Rs. 206485 lakhs

         Miscellaneous Receipt              Rs. 797 lakhs

      (b) Income from Investment in

         immovable property (Rent)          Rs. 462 lakhs

   During the years 2008-09 the appellants have booked
       expenditure Rs.290 cr. whereas the income from the
       Brands promotion is Rs. 291cr. The claim of the appellant
       that entire expenditure incurred for promotion of brand
       only is incorrect. The expenditure of Rs. 290 Cr. have been
       incurred on earning of entire income which also includes
       income from sale of investments/securities.
   The appellant have taken the input service credit of
       Rs.66.96 cr during the period 2008-2009 to 2012-2013.
       Allegation of the Department is that the appellant have
       taken the credit of input services used also for exempted
       services/non taxable activities, therefore the entire credit
                                  10                     ST/85009,85206/2016




  is not admissible. Adjudicating Authority have clearly found
  (para 4.7.6 of OIO) that 21 input services are used
  exclusively for the core activity such as generating revenue
  from sale of investment and assets. Such input services
  are management consultancy, manpower supply, business
  support, etc. are primarily used for its core business and
  certain     services   i.e   construction   related   service      are
  excluded from the definition u/r 2(1) of CCR. The total
  credits on this count denied are Rs. 2.05 cr.
 Commissioner has held (at para 4.4 of OIO) that the
  period of demand from 1/4/2008 to 30.08.2008 is time
  barred which involved input service credit of Rs.6.14 Cr.
  The Appellant in their submissions dated 12.5.2015 have
  stated that credit involved during the period April 2008 to
  Sep. 2008 was only Rs.3.58 cr, thus, excess credit of Rs.
  2.56      Cr.   was    erroneously    allowed   by    adjudicating
  authority.
 During the hearing it was brought to the notice of the
  Bench that Annexure to the Show cause notice have
  tabulating wrongful credit of Rs 66.96 cr. The appellants
  have taken credit on 59 items which are used for earning
  income for the Core activity as well as Brand promotion
  activities. Out of 59 items there are 21 items involving
  input service credit of Rs.2.05 cr which was categorically
  disallowed by the Adjudication Authority, being exclusively
  used for exempted service.
 Adjudication      Order      held    trading    of    investments,
  miscellaneous receipts, income from long term immovable
  property, guarantee commission (exports), interest income
  are exempted services/ non taxable activity and worked
  out reversal of proportionate common credit of Rs 34.37
  cr.
 The Departmental Appeal is that Rule 6 (3D)(d) came in
  effect from 1.4.2011 , however, the Adjudication Authority
  for computation of reversal of credit has given the effect
  from 2008-2009 to 2010-2011. As per Mercedes Benz
  India Pvt Ltd. V/s CCE Pune 2014(36) STR 704 (T),
  Commissioner ought to have sought the reversal of
  common input service credit in ratio of value of total
                                 11                     ST/85009,85206/2016




      turnover and turnover of exempted / non service activity
      prior to 1.4.2011. The activity of trading of securities to be
      reckoned as neither manufacturer nor service for the
      purpose of CENVAT Credit Rules 2004 and consequential
      pro-rata credit should have been denied. The amended
      provision with effect from 1.4.2011 cannot be applied
      retrospectively.
    Section 65(50) and 65B(25) have defined "Goods" as
      under :

            (a) Goods, under section 65(50), has the meaning
            assigned to it in clause (7) of section 2 of the Sale of
            Goods Act, 1930.

            Section 2(7) of Sale of Goods Act, stipulate, "goods"
      means every kind of moveable property other then
      actionable claims and money; and includes stock and
      shares, growing crops, grass, and things attached to or
      forming part of the land which are agreed to be severed
      before sale or under the contract of sale;'

      Thus, sale of goods cover the sale of stock and share
(securities).

    Securities' has been defined u/s 65(93) of the Finance Act,
      securities has the meaning assigned to it in clause (h) of
      Section 2 of Securities Contract (Regulation) Act, 1956.

      Clause (h) of Section 2 of Securities Contract (Regulation)
      Act, 1956 (42 of 1956) defines the Securities as

            (h) "securities" include

                  (1) shares, scrips, stocks, bonds, debentures,
            debenture stock or other marketable securities of a
            like nature in or of any incorporated company or
            other body corporate;

            (ia) derivative;
                                 12                          ST/85009,85206/2016




          (ib) units or any other instrument issued by any
  collective investment scheme to the investors in such
  schemes;

          (ic) security receipt as defined in clause (zg) of
  section 2 of the Securitisation and Reconstruction of
  Financial Assets and Enforcement of Security Interest Act,
  2002;

          (id) units or any other such instrument issued to the
  investors under any mutual fund scheme;

          (ie) Government securities;

          (iia) such other instruments as may be declared by
  the Central Government to be securities; and

          (iii) Rights or interest in securities,"

 It was admitted by the Appellant that they are selling and
  buying the securities from / to their group Companies. It
  may be seen from the P/L statement for F.Y. 2008 09
  extracted at para 3 ibid, that the Appellant have shown
  Net Profit of Rs. 206485 Lakhs on sale of investment. The
  Appellant investment portfolio contain share, debenture,
  units in mutual funds, etc. It was argued by AR that during
  the year 2008-09 and subsequent years the income
  generated from the sale of investments, interest, dividends
  constitute around 93% of total income and the appellant
  have use the common credit of Rs 66.96 cr for earning this
  income. It is erroneous on the part of the Appellant to
  state    that   input   services    has   not      been      used       for
  exempted/non taxable activity.
 The definition of exempted services under CENVAT Credit
  Rules, 2004 prior to 1.4.2011 is as under:

  Rule 2 (e) "exempted services" means taxable services
  which are exempt from the whole of the service tax
  leviable thereon, and includes services on which no service
  tax is leviable under section 66 of the Finance Act."

  and w.e.f 1.4.2011
                                13                    ST/85009,85206/2016




     Rule 2 (e) "exempted services" means taxable services
     which are exempt from the whole of the service tax
     leviable thereon, and include services on which no service
     tax is leviable under section 66 of the Finance Act and
     taxable services whose part of the value is exempted on
     the conditions that no credit of inputs and input service,
     used for providing such taxable service, shall be taken"

     "Explanation- For the removal of doubts, it is hereby
     clarified that "exempted services includes trading;

     and w.e.f 1.4.2012

     Rule 2 (e) "exempted service" means -

     1) Taxable services which is exempt from the whole of the
     service tax leviable thereon; or

     2) Service, on which no service tax is leviable under
     section 66B of the Finance Act; or

     3) Taxable service whose part of value is exempted on the
     conditions that no credit of inputs and input services, used
     for providing such taxable service, shall be taken;

but shall not include a service which is exported in terms of rule
6A of the Service Tax Rules, 1994".

   The "exempted services" includes trading. The securities
     defined under Clause (h) of Section 2 of Securities
     Contract (Regulation) Act, 1956 are goods as defined
     under Section 65(50) of the Finance Act, 1994 read with
     Section 2(7) of Sale of Goods Act, 1930 and Section
     65(25) of the Finance Act, 1994.
   The appellants have been trading securities including units
     of the mutual funds and therefore as per provision of Rule
     2(e) of CCR 2004 and catena of Tribunal decisions trading
     of goods is considered as "exempted services."/ Non-
     service activity. Therefore it was argued before the bench
     that sale and purchase of securities are to be considered
     as trading of goods which are exempted service/ non-
     service activities. The Appellant ought to have reversed
                             14                    ST/85009,85206/2016




  the credit on pro-rata basis (upto 1.4.2011) and as per
  formula prescribed u/r 6(2)/6(3A) of CCR, 2004.
 Following judgments of Tribunal/ High Court were relied
  upon on trading of goods wherein judicial decisions have
  been treated as exempted service/non-service activity and
  order on reversal of credit either on pro-rata basis or u/r/
  6(3) / 6(3A) of CCR, 2004.

  o Mercedes Benz India Pvt Ltd. [2014 (36) STR 704 (Tri.
     Mum)]
  o Synise Technologies Ltd. [2015 (36) STR 903 (Tri.
     Mum)]
  o Mercedes Benz India Pvt Ltd. [2016 (41)STR 577
     (Bom.)]
  o Delcam Software India Pvt Ltd [2016(43) STR 103 (Tri.
     Mum)]
  o AVL India pvt Ltd. - 2017 (4) GSTL 59 (Tri.Del.)
  o CESTAT Excise, Common Appeal - Final Order No.
     A/85162-85165/2020 dt. 31.01.2020

 Credit of input service can be taken for providing output
  service either taxable or exempted and taxable both. The
  CCR, 2004 do not provide for taking credit on non-service
  activity. If input service on which credit have been taken
  for the taxable service as well as non-service activity, then
  assessee is bound to reverse the credit on the portion of
  non service activity on pro-rata basis.
 Subsequently, demand amounting to Rs. 36,42,20,169
  was confirmed vide the old based on the following
  grounds:
     o Credit amounting to Rs 2,05,14,207/- in respect of
        21 services was disallowed fully on the ground that
        they did not qualify as 'input service' under Rule 2(1)
        of the CCR having no nexus with the output service
        provided by the Appellant or specifically barred
        under the exclusionary clause of Rule 2(1). (para.
        4.7 of the OlO)
     o Appellant is engaged in trading of securities of the
        group Companies and the same constitute 'exempt
                                15                      ST/85009,85206/2016




           service' thereby warranting reversal of credit under
           Rule 6(3A) of the CCR. Credit amounting to Rs.
           34,37,05,962/- in respect of 34 services regarded as
           common      input    services   was     proportionately
           disallowed on this ground. Method as per Explanation
           ! (d) to Rule 6(3D) of the CCR (introduced w.e.f.
           01.07.2012) was applied for determining the value of
           exempt service pertaining to trading in securities for
           the entire period of dispute, i.e., difference in
           purchase price and sale price or 1% of purchase
           price, whichever is higher. (paras. 4.8 to 4.10 of the
           OIO)

4.1   We have considered the impugned order along with the
submissions made in appeal and during the course of argument
and the written submissions filed by both the sides.

4.2   Appellant have submitted that following questions arise out
of the impugned order which need to be determined in these
appeals:

4.3   Impugned order records following findings:

"4.2. M/s. Tata Sons Limited is registered as a core Investment
Company as defined under RBI Act. Their main activity is to
invest in the shares, debentures etc, of the group companies.
They are also legal owner Company of the brand name TATA'.
Their main source of income is the investment income in the
form of dividends and interest received from the money invested
in the group companies. In addition they also charge the group
companies for use of the brand name "TATA" and the said
income is known as Brand Promotion Income. They are paying
service tax on the said brand promotion income in the category
of Intellectual Property Rights Services. They are availing Cenvat
credit on various input services claiming that these are used for
providing their output service of Brand Promotion Service. The
department has issued a show cause notice proposing to deny
CENVAT credit availed by them on the ground that input services
are not being used for providing taxable output service. In other
words, the input services has no direct or indirect connection
                                          16                    ST/85009,85206/2016




with the brand promotion activity on which they are paying
service tax, therefore, availment of CENVAT credit is irregular.
On this point, the Noticee has argued that they are not claiming
CENVAT credit on services which are exclusively used for
investment activity. In other words, they are taking CENVAT
credit on the 'input services' which are used for brand promotion
activity only. On going through the description of input services,
which is available in the Annexure to the show cause notice, I
find that there may be some substance in the argument of the
Noticee, because on the face of it some of the services appear to
have       been    used   in    providing     brand    promotion    services.
Illustration      of   such    service    could   be   telephone   services,
Chartered Accountant services, Security Agency Services etc.,
which could have been used for providing brand promotion
services as well as other services. In other words, these services
could be considered as common input services. However, I also
find that only on this basis СENVAT credit cannot be allowed for
the entire amount because availment of CENVAT credit is
governed by different provisions of the CENVAT Credit Rules.
Therefore, in order to take a judicious view, I would be
examining other provisions of the CENVAT credit Rules. In fact
some of these provisions are beneficial to the Noticee.

4.3. I propose to discuss the following issues:

   (i)      Issue about the time bar i.e. demand being issued for a
            period beyond 5 years;
   (ii)     Issue about the eligibility under Rule 6(5) of the
            CENVAT credit Rules;
   (iii)    Issue about the eligibility of CENVAT credit per se on
            various input services; and
   (iv)     Nature of incomes earned by Noticee, whether it can be
            covered in the definition of exempted service or taxable
            service; and
   (v)      Reversal of credit under Rule 6(3A) of CCR for common
            input services.

4.4. Time Bar Issue: - I agree that the period from 1st April,
2008 to 30th September, 2008 is time barred because the show
cause notice was served on 17th April, 2014. But, however, the
                                 17                     ST/85009,85206/2016




Noticee, has expressed their inability to bifurcate the amount of
CENVAT credit availed by them in the first half of the year for
each service separately. But, they have given the figure of total
CENVAT credit availed in each of the half year period. As per the
figure submitted, they had availed 53.166% of the credit (Rs.
6,97,80,516/-) in the second half of the year. The same ratio is
being considered to work out the amount of CENVAT credit
availed by them for individual services during the first half of the
year, which is considered as time bar. This detail of amount of
service tax credit for individual services would be required for
further discussion where on a particular service, the CENVAT
credit is being denied or allowed for the full amount. The total
amount of CENVAT credit for the first half of the Financial Year
2008-09 comes to Rs.6,14,68,326/-pertaining to the period April
to September, 2008, which is beyond the period of five year and
ordered to be dropped.

4.5.   Further, I also observe that the total Cenvat Credit amount
demanded in the Show cause notice is Rs. 66,96,62,836/-.
However I find that the actual amount of demand amount should
have been Rs.67,00,80,012/-. The difference of Rs. 4,17,176/-
has occurred due to totaling mistake of the demand amount for
FY-2009 10. Instead of Rs. 8,96,16,915/- it was considered as
Rs. 8,91,99,739/-. However the service tax credit amounts
reflected against each of the services were correctly considered.
Hence for the purpose of deciding this notice, I have considered
the total amount of Rs. 67,00,80,012/ - which is a correct value.
The difference is of very very small amount, therefore, I am
considering the higher amount of CENVAT credit in order to
provide correct calculations and to work out various amounts in
proper manner.

4.6. Benefit of Rule 6(5)

Rule 6(5) of CENVAT Credit Rules provided that the services
specified in the said Rule were allowed CENVAT credit for full
amount even though part of these services were used for
provision of exempted services. This rule was omitted with effect
from 1st April, 2011. I have gone through the list of input
services available in the Annexure to the show cause notice and
                                                 18                   ST/85009,85206/2016




     found that five services were covered in the said Rule 6(5).
     Accordingly, I ordered to allow CENVAT credit on those services
     for full amount as these appeared to have been used partly used
     in the taxable output service namely brand promotion services.
     The details of these services and credit availed is given below:

                                                                  (Amount in Rs.)

Sr   Description        of   Clause    of   2010-11    2009-10    1.10.08 to    Total
No   input service           Section                              31.3.09       credit
                             65(105)                                            availed
1    Security Agency         65(105)(w)     280431     129337     40712         450480
2    Bank & Financial        65(105)(z      2062215    2685253    1943688       6691156
     Services                m)
3    Management              65(105)(r)     19835269   27424506   20988146      68247921
     Consultant's
     Services
4    Management,             65(105)(zz     409903     627170     839596        1876669
     Maintenance        &    g)
     Repair
5    Scientific         &    65(105)(za     0          0          2629          2629
     Technical               )
     consultancy
     service
     Total          Credit                  22587818   30866266   23814771      77268855
     availed


     In view of the above, the assessee is entitled to the Cenvat
     Credit of Rs. 7,72,68,855/ in terms of Rule 6(5) of CCR, 2004 for
     the period upto 31.3.2011.

     4.7. Services not covered in the definition of Input Services:

     On going through the list of input services as part of Annexure to
     the show cause notice, I find that there are number of input
     services which cannot be considered as "Input Services" as per
     the definition given in the CENVAT Credit Rules. For this purpose
     definition of "Input Service" prior to 1st April, 2011 and
     subsequent there to is given below:

     4.7.1.          Definition of 'input services' prior to 1.4.2011 reads
     as:

     "input service" means any service, -
                                       19                           ST/85009,85206/2016




  (i)    used by a provider of taxable service for providing an
         output service; or
  (ii)   used      by   the    manufacturer,           whether     directly       or
         indirectly, in or in relation to the manufacture of final
         products and clearance of final products upto the place
         of removal, and includes services used in relation to
         setting up, modernization, renovation or repairs of a
         factory, premises of provider of output service or an
         office     relating     to    such      factory      or      premises,
         advertisement or sales promotion, market research,
         storage upto the place of removal, procurement of
         inputs,    activities    relating      to     business,       such       as
         accounting, auditing, financing, recruitment and quality
         control, coaching and training, computer networking,
         credit    rating,     share       registry,     security,      business
         exhibition, legal services inward transportation of inputs
         or capital goods and outward transportation upto the
         place of removal;

4.7.2. Definition of 'input services' post 1.4.2011 (subsequent to
amendment vide notification No. 3/2011-CE(NT) reads as -

"Input service" means any service, -

  (i)    used by a provider of Output service for providing an
         output service; or
  (ii)   used      by   the    manufacturer,           whether     directly       or
         indirectly, in or in relation to the manufacture of final
         products and clearance of final products upto the place
         of removal, and includes services used in relation to ,
         modernization, renovation or repairs of a factory,
         premises of provider of output service or an office
         relating to such factory or premises, advertisement or
         sales promotion, market research, storage upto the
         place of removal, procurement of inputs, such as
         accounting, auditing, financing, recruitment and quality
         control, coaching and training, computer networking,
         credit    rating,     share       registry,     security,      business
         exhibition, legal services inward transportation of inputs
                                   20                    ST/85009,85206/2016




         or capital goods and outward transportation upto the
         place of removal;

4.7.3. Thus, vide the Notification No. 3/2011-CE(NT), the scope
of "input services" was restricted to keep general activities
relating to business' out of the purview of said definition.

4.7.4. Further, from 1st April, 2011 certain services were also
specifically excluded from the definition of "Input Services" and
these services are given below:

 (A) service portion in the execution of a works contract and
      construction services including service listed under clause
      (b) of section 66E of the Finance Act (hereinafter referred
      as specified services) in so far as they are used for
         a. construction or execution of works contract of a
            building or a civil structure or a part thereof;
         b. or laying of foundation or making of structures for
            support of capital goods, except for the provision of
            one or more of the specified services; or
   (B)   services provided by way renting of a motor vehicle, in
         so far as they relate to a motor vehicle which is not a
         capital goods; or

   (BA) service of general insurance business, servicing, repair
         and maintenance, in so far as they relate to a motor
         vehicle which is not a capital goods; except when used
         by -

         a. a manufacturer of a motor vehicle in respect of
            motor vehicle manufactured by such person; or
         b. an insurance company in respect of a motor vehicle
            insured or reinsured by such person; or
   (C)   such as those provided in relation to outdoor catering,
         beauty treatment, health services, cosmetic and plastic
         surgery, membership of a club, health and fitness
         centre, life insurance, health insurance and travel
         benefits extended to employees on vacation such as
         Leave or Home Travel Concession, when such services
         are used primarily for personal use or consumption of
         any employee;
                                    21                        ST/85009,85206/2016




4.7.5. It is important to note that once the legislature has given
definition of input services specifying certain activities, it clearly
meant that all the services were not to be considered as "Input
Services". Over a period of time, Courts have taken a view that
there should be some nexus between input services and output
services. I find that there are services like Event Management
service, Fashion Designing, Mandap Keepers, Photography,
Sound Recording, Pandal and Shamiana, Club or Association
Service, Credit Card Service, Club Membership Service, which do
not have any direct linkage with the output service of the
Noticee. Becoming a Member of the Club or Organizing function
where      Mandap   Keeper     service   have   used   has     no      direct
relationship with the brand promotion activity of the Noticee.

4.7.6. I also find that there are certain Construction related
services which also cannot be said to have any nexus with the
output services. I further find that there are certain services, as
detailed above like Works Contract Service, which have been
excluded from the definition of Input services but still they have
taken the CENVAT credit after 1st April, 2011. At this stage, I
also mentioned that from 1st April, 2011, the definition 'Input
Service', was restricted by deleting the term activities relating to
business. Therefore, many of the services which do not have
direct relationship should also get excluded from the definition of
input services. For the purpose of easy understanding, I am
broadly classifying the reasons for disallowing the CENVAT credit
in the following categories:

   (i)     Services not having direct nexus with the provision of
           output services.
   (ii)    Services excluded from the definition of input services
           with effect from 1st April, 2011.
   (iii)   Construction related services.
   (iv)    Restricted meaning of Input Service with effect from 1st
           April, 2011.

[These are being mentioned that as category reasons (i) to (iv)
in the table given below ]:
                                             22                               ST/85009,85206/2016




                                                                       (Amount in Rs.)

S   Description      2012-13   2011-12   2010-11     2009-       1.10.0      Total          Reason
r   of       input                                   10          8      to   credit         for
n   service                                                      31.3.2      availed        denial
o                                                                009                        of       the
                                                                                            credit
1   Air     Travel    147012    994720    101205     225513      135951      1604401        categor
    Agent                                                                                   y-(i)
2   Event            3419654   1117475   1259434     168199      407867      6372629        categor
    Manageme                                                                                y-(i)
    nt Service
3   Fashion                0         0           0           0         389           389    categor
    designing                                                                               y-(i)
4   Mandap           2348995   1916286    994555     394425      405033      6059294        categor
    Keepers                                                                                 y-(i)
5   Outdoor               37         0           0        1107           0        1144      categor
    Caterer's                                                                               y-(i)
    Services
    (event
    related)
6   Photograph          1410     13261      2529          7672         967      25839       categor
    y                                                                                       y-(i)
7   Printing     &         0     72615           0           0           0      72615       categor
    stationery                                                                              y-(i)
8   Real Estate       726205    670219    315580     213438          78952   2004394        categor
    Agent                                                                                   y-(i)
9   Rail    travel         0         0        63             0          20            83    categor
    agent                                                                                   y-(i)
1   sound                  0         0           0        5799           0        5799      categor
0   recording                                                                               y-(i)
1   Travel                 0                 614            29        2081   1073776        categor
1   Agent                      1071052                                                      y-(i).
1   Pandal       &         0         0           0           0   249959        249959       categor
2   Shamiana                                                                                y-(i)
1   Misc                   0     46091           0           0       75922     122013       categor
3   service                                                                                 y-(i)
1   Architects/        59894    103436    232567          8234       35942     440073       categor
4   Repairs                                                                                 y - (iii)
1   Authorised           568       130    243334          2999       2988      250019       categor
5   Service                                                                                 y-(ii)
    Station
1   Club        or    289842      7725    138484          4890   176473        617414       categor
6   Association                                                                             y       (i)&
    services                                                                                (ii)
                                            23                         ST/85009,85206/2016



1   Constructio           0         0           0        0     9003        9003      categor
7   n          of                                                                    y (iii)
    complex
1   Credit Card           0       845           0        0        0          845     categor
8                                                                                    y-(i)
1   Membershi        945763     91179           0     5695        0   1042637        categor
9   p Club                                                                           y (ii)
2   rent a cab            0     33319    175901     107862    72337     389419       categor
0                                                                                    y-(ii)
2   Works            172462         0           0        0        0      72462       categor
1   Contract                                                                         y (iii)
    Total           8111842   6138353   3464266     114586   165388   2051420
    inadmissibl                                          2        4             7
    e credit


        Based upon the above discussion, I ordered for disallowing the
        CENVAT credit on the below mentioned 21 services totaling to
        Rs.2,05,14,207/-.

        4.7.7. The Noticee in his reply dated 3.2.2015 has provided
        exact nature of some of the input services to show how there are
        used for providing their output service of brand promotion.
        However, I find that out of the 21 services identified by me as
        not eligible for CENVAT credit, they had given exact nature of
        only two services namely, Event Management Service and
        Mandap Keepers. For the remaining above mentioned services,
        they have not given the exact nature and use which itself shows
        that those services do not have direct nexus or those are not
        eligible for other reasons as discussed above, in the table.

        4.8 Exempted services and Proportionate Reversal: As discussed
        above, I find that there are number of input services on which
        they have taken Cenvat Credit, which have been used for the
        provision of taxable output service, namely, brand promotion
        service as well as for carrying out other activities like investment
        incomes. The assessee's core activity is to invest in the group
        companies and they earn different types of income from the
        investment made in the group companies, namely interest
        income, dividend income, profit on sale of investment, income
        from immovable property, Exchange gain etc. I need to examine
        as to whether any of those income has been arising out of an
        activity which can be considered as provision of service or not.
                                 24                    ST/85009,85206/2016




This would be necessary to determine whether those activities
can be considered as

'exempted service or taxable service. Further, for the purpose of
proportionate reversal under Rule 6(3A) of the CCR, the said
determination is necessary,

Before discussing these aspects in detail, the definition of term
'exempted service as given in Rule 2(e) of the CCR, 2004, is
given below:

Definition up to 30.6.2012

(e) "exempted services" means taxable services which are
exempt from the whole of the service tax leviable thereon, and
includes services on which no service tax is leviable under
section 66 of the Finance Act and taxable services whose part of
value is exempted on the condition that no credit of inputs and
input services, used for providing such taxable service, shall be
taken".

Explanation: For the removal of doubts, it is hereby clarified that
"exempted services includes trading;

Definition from 01.07.2012

(e) "exempted service" means a -

   1) taxable service which is exempt from the whole of the
      service tax leviable thereon; or
   2) service, on which no service tax is leviable under section
      66B of the Finance act, or
   3) taxable service whose part of value is exempted on the
      condition that no credit of inputs and input services, used
      for providing such taxable service, shall be taken,

But shall not include a service which is exported in terms of rule
6A of the Service Tax Rules, 1994

I have examined the Profit & Loss account of TSL to find out the
nature of various incomes earned by them. It would be
necessary to determine whether any particular income is an
                                 25                    ST/85009,85206/2016




income on account of provision of 'service, whether taxable
service or exempted service. This determination would be
necessary to work out reversal of CENVAT credit if at all required
because of use of common input services in the taxable or
exempted service. I am discussing the major source of income
as revealed from the Profit & Loss account of the Noticee. A
chart of the major income is also given in para 4.9 below.

4.8.1. Dividend Income:

The TSL has invested in the shares of Tata Group of Companies
and it earns dividend from this investment. The question is
whether the dividend income can be considered as a service
income or not. In my view, the dividend income cannot be
considered as service income because it is in the nature of share
of profit earned by the owners of an organization. The
Shareholders are like owners and dividend is like their share of
profit. On this account, dividend income cannot be considered as
arising from provision of any service. Therefore, this income
would not be considered while calculating the ratio under Rule
6(3A) of CCR.

4.8.2.      Profit on sale of investment:

This income represents Profit or Loss incurred on sale of
investment like shares, debentures or other securities by TSL.
Shares and securities are treated as "goods and trading of goods
has been held by the Tribunal and Courts as service. Further, the
aspect of trading of goods being treated as exempted service
has been clarified by amending the definition of "exempted
service" by adding an Explanation in the definition in the Rule
2(e) of CCR. The said Explanation is reproduced below:

"Explanation for the removal of doubts, it is hereby clarified that
"exempted service includes trading."

4.8.2.1. Since this Explanation was introduced for the purpose of
removal of doubts, therefore, this Explanation would also be
applicable for the period prior to 1st April, 2011. This view has
also been held by the Hon'ble Supreme Court in the case of M/s.
Oblum Electrical Industries V/s. CC, Bombay (1997(94)ELT 449
                                   26                   ST/85009,85206/2016




(SC) wherein it was held that " It is a well settled principle of
statutory construction that the Explanation must be read as to
harmonize     with an clear   up any ambiguity in the             main
provision". Further In the case of H & R JOHNSON (INDIA) LTD.
V/S CBEC, [2002 (144) E.L.T. 506 (Kar.)] the Karnataka High
Court, in Para 14 held as under

"........ One of the recognized principles of interpretation of
statutes is that if there is ambiguity in an earlier legislation, a
subsequent legislation may fix the proper interpretation which is
to be put upon the earlier (vide : State of Bihar v. S.K. Roy (AIR
1966 SC 1995)...".

Thus, an Explanation should not be so construed as to widen the
ambit of the section. Thus it is a settled position that when the
Explanation is added which is not widening the scope of tax or is
not in substantive in nature, the same has be read as
clarificatory nature and has retrospective effect.

4.8.2.2. Next question would be the determination of the value
of the services of trading of shares and securities. Even though
there were no clear cut legal provision available in the law for
the period prior to 1st April, 2011 but with effect from 1st April,
2011, an Explanation has been added in Rule 6 (3D)(d) of CCR,
clarifying that in case of trading of Securities, the value shall be
difference between purchase and sale price or 1% of the
purchase price, whichever is more. Since, I am considering the
Explanation   inserted with effect from 1st April, 2011 as
applicable for the past period, I should be reasonable enough to
allow the benefit of valuation also as provided in law from
1.4.2011 for the past period. Therefore, I adopt the methodology
provided under above mentioned Explanation for working out the
value of exempted service for sale of Shares and Securities.

For the purpose of calculation of the value of exempted service
in case of sale of share or securities, the details, namely,
purchase cost of the shares and sale proceeds was called from
the Noticee and vide their letter dated 21st August, 2015 they
provided these details. Based upon these details, the value of
                                            27                               ST/85009,85206/2016




        'exempted service' i.e. service value of the trading activity has
        been worked out which is given below:

                                                (Amount in Rs. For col 2 to 5)

FY-          BOOKVALUE     PROFIT/LOSS      SALE            1%         of     Value               of
2008-09      OF SHARE      ON SALE          PROCEEDS        purchase          Exempted             d
                                                                              Service      Rs.     in
                                                                              Crs.*
TCS          24233313      8925756667       8901523354      242333            890.15
TATA         3621172720    16508911860      1288773914      36211727          1288.77
TELE                                        0
INDIAN       5557121600    5026316459       -530805141      55571216          5.56
HOTELS
TATA         609938190     0                -609938190      6099382           0.61
POWER
TOTAL        9812465823    30460984986      2064851916      98124658          2185
                                            3


                                                (Amount in Rs. For col 2 to 5)

FY-2009-10      BOOKVALUE      SALE             PROFIT/LOS       1%          of   Value           of
                OF SHARE       PROCEEDS         S ON SALE        purchase         Exempted
                                                                                  Service         in
                                                                                  Rs. Crs*
TATA TELE       2989199100     4062319470       1073120370       2989199          107.31
                                                                 1
RALLIES         19785522       765637500        745851978        197855           74.58
INDIA
VANTECH         15319027       16238400         919373           153190           0.09
INVESTMENT
S
TATA            4386678360     6487842727       2101164367       4386678          210.12
MOTORS                                                           4
WIRELESS TT     5919999960     5919999960       0                5920000          5.92
                                                                 0
TOTAL           1333098196     17252038057      133309820        398
                0              3921056088
                                                     28                           ST/85009,85206/2016




                                                          (Amount in Rs. For col 2 to 5)

FY-2010-11      BOOKVALUE     SALE                  PROFIT/LOS       1%          of    Value           of
                OF SHARE      PROCEEDS              S ON SALE        purchase          Exempted
                                                                                       Service     Rs.
                                                                                       in Crs*
TATA            4720637195    9558344838            4837707643       47206372          483.77
MOTORS
ADVINUS         62607600       78259500             15651900         626076 1.57
THERAPEUTI
CS LTD
TATA SKY        1909822478    3245909337            1336086859       19098225          133.61
TATA            454490781     572763360             118272579        4544908           11.83
CAPITAL
TOTAL           7147558054    1345527703            6307718981       71475581          631
                              5


                                                          (Amount in Rs. For col 2 to 5)

FY-2011-12        BOOKVALUE       SALE               PROFIT/LOS       1%        of    Value            of
                  OF SHARE        PROCEEDS           S ON SALE        purchase        Exempted
                                                                                      Service Rs.in
                                                                                      Crs*
TATA MOTORS       4393244522      996214576          5568901242        4393244                 556.89
                                                4                               5
ADVINUS             95700000      149242645               3542645         957000                  5.35
THERAPEUTICS                                    5
LTD
TATA                19909716       35451820               15542104        199097                  1.55
INVESTMENT
TATA     GLOBAL    662662160      210707090          1444408740        6626622                 144.44
BEVERAGES                                       0
TOTAL             5171516398      122539111          7082394731        5171516                     708
                                             29                                 4


                                                          (Amount in Rs. For col 2 to 5)

   FY-2012-13         BOOKVALUE          SALE             PROFIT/LOS       1%         of   Value            of
                      OF SHARE           PROCEEDS         S ON SALE        purchase        Exempted
                                                                                           Service Rs. in
                                                                                           Crs*
   1                  2                  3                4                5               6
   TATA MOTORS            640108746      172916504         1089056298       6401087                108.91
                                                      4
                                         29                        ST/85009,85206/2016



ADVINUS                97597200   100792649        3195449      975972                  0.32
THERAPEUTICS
LTD
COMUTATIONAL         1715000000   163920058    -75799416       1715000                  1.71
RESEARCH LAB                              4                           0
EWART                   3255170      840551        -2414619      32552                    0
MAURITIUS
TOTAL                2455961116   346999882   1014037712       2455961                  111
                                          8                           1


      *[Value of Exempted service in Col.(6) has been calculated
      based upon the higher of Col.(4) and col.(5)].

      On the basis of above work sheet, the values of exempted
      services were considered for the purpose of arriving at the
      allowable quantum of Cenvat credit under Rule 6(3A) of CCR, as
      discussed in the para 4.9 and 4.10 below.

      4.8.3. Miscellaneous Receipts:

      The details of these receipts have not been made available
      during the adjudication proceedings inspite of request made by
      us. Hence I am considering the income from the Misc. Receipts
      as income from the 'exempted services' for the purpose of
      quantification of the proportionate Cenvat credit attributable to
      the exempted services.

      4.8.4. Income from long term investment in Immovable
      Property:

      This represents profit made on sale of immovable property.
      Trading   of    immovable    property   is     not   a   service.     Even,
      amendment made in the definition of Exempted Service has
      clarified trading of goods as exempted service only. Therefore,
      this income is not being considered as a service income.

      4.8.5.         Exchange Gain:

      This income also cannot be considered as income from service
      because it is on account of foreign currency value difference.

      4.8.6.         Guarantee Commission (Export):
                                  30                     ST/85009,85206/2016




This is a commission they have earned on account of giving
guarantee in favour of their group of companies to lenders. This
is definitely a taxable income and would be considered for
calculation under Rule 6(3A) of CCR as exempted income as they
are not paying service tax.

4.8.7.        Profit on sale of Current Assets:

It has been clarified by Noticee that this income is actually on
account of sale of land and therefore being the profit on sale of
immovable property, it would not be considered as service
income as discussed earlier.

4.8.8.        Profit on sale of Fixed Assets:

It is explained by Noticee that this income represents profit on
sale of assets like laptop, Furniture, mobile etc. This also cannot
be considered as income form services because only trading of
goods has been considered as service and in the present case it
is sale of Mixed Assets, which is not a trading activity,

4.8.9         Interest Income

Interest income also cannot be considered as an income from
'service' because interest on loan' has been excluded from the
scope of "value of taxable service" in terms of Rule (2) of the
Service Tax (Determination of Value) Rule 2006. Further, under
Negative list era from 1 July, 2012, the activity of extending loan
on deposit has been placed under Negative list under Section 66
(D)(N)

9.       On the basis of above discussion the percentage of the
credit attributable to the taxable services and exempted service
is quantified as under
                                                  31                              ST/85009,85206/2016




                                                               (Amount Rs, in Crores)

Pe    Divi   Inco   Profit   Mis   Inco    Exc   Guar    Pro   Pr    Int   Tot      Valu     Tot       %
rio   den    me     on       c     me      han   antee   fit   ofi   ere   al       e of     al        of
d     d      fro    sale     Rec   from    ge    Com     on    t     st    inc      exe      val       tax
      Inc    m      of       eip   long    Gai   missi   sal   on    Inc   om       mpt      ve        abl
      om     the    term     ts    term    ns    ons     e     sal   om    e        ed       of        e
      e      taxa   inves    (ES   inves   (NS   (Exp    of    e     e     fro      serv     ser       ser
             ble    tmen     )     tmen    )     orts)   Cu    of    (N    m        ice      vic       vic
             serv   ts             ts in         (TS)    rre   fix   S)    tax      (4+      e         e
             ices   and            mov                   nt    ed          abl      5)       inc
             (Bra   and            able                  As    As          e                 om
             nd     lapse          prop                  set   se          ser               e
             Pro    of             ertie                 s     ts          vic               (1
             moti   warr           s                     (N    (N          es                2+
             on     antie          (ES)                  S)    S)          (3                13
             Sch    s                                                      +8                )
             eme    (ES)                                                   )
             )
             (TS)
1     2      3      4        5     6       7     8       9     10    11    12       13       14        15
20    175    291.   2185     8.0   4.6     0.0   0.0     0.0   0.    0.0   29       219      24        11.
08    5.3    2      .0                                         0           1.2      3.0      84.       7
-                                                                                            2
09
20    209    290.   398.     6.0   6.0     0.0   2.0     9.1   3.    0.0   29       404      69        42.
09    6.7    0      0                                          8           2.1      .0       6.1       0
-
10
20    346    319.   631.     29.   6.4     0.2   1.3     0.0   0.    0.0   32       660      98        32.
10    4.8    8      0        0                                 0           1.1      .0       1.2       7
-
11
20    340    383.   708.     13.   5.7     5.4   0.0     0.0   0.    20    38       721      11        34.
11    3.1    4      0        0                                 0     7.4   3.4      .0       04.       7
-                                                                                            3
12
20    466    378.   111.     11.   5.2     4.9   0.0     73.   0.    50    37       122      50        75.
12    9.8    3      0        4                           1     0     8.4   8.3      .4       0.7       6
-
13


          [NS- Not a service. TS-Taxable service ES-Exempted service]

          4.10 Accordingly the quantification of the admissible credit of
          Cenvat on the Common services is calculated as under:
                                                        32                        ST/85009,85206/2016




                                                                            (Amount in Rs.)

S   Description of input       2012-       2011-        2010-     2009-10   1.10.08       Total credit
r   service                    13          12           11                  to            availed
N                                                                           31.3.09
o
1   Advertising Agency         204053      82651        81662     9089680   1071461          56640981
    Service                          00          79          05                       7
2   Broadcasting               124993      98050        65935     1060628    278077            4228505
                                       8           9          3
3   Business       Auxiliary   839224      11257        87967           0   1131969          11893678
    Services                                     76          09
4   Chartered                  163939      11813        86535      847516    529309            5062868
    Accountant                         2         01           0
5   Cleaning Services          225414      26354        10964       67279        9806           675682
                                                   3          0
6   Company Secretary           24428      16691        17562        1113         329             60123
7   Consulting fees                    0   10300        69286           0             0           79586
8   Courier                     24474      27492        32162       22676        51068          157872
9   AC Installation            340388           845           0         0             0         341233
1   Information                 68491              0          0         0             0           68491
0   Technology
    Software Services
1   Internet Telephony          10730       8781              0         0             0           19511
1
1   Leased Circuits            151444      10631        83277     1237686    143162            4791260
2                                      8         91           3
1   Legal      Consultant      878083      12706        65521      615413             0      28655035
3   Service                            0        671          21
1   Manpower                   127546      17553        64614     5378824   2243424          44391723
4   Recruitment           &          62         334          79
    Supply
1   Market Research            580302      67589        72837      121670    159570            2265819
5                                                  8          9
1   Online     Information     521792      39291        23972     2752115   1642989          15939453
6   & data base access                 3         83          43
    or retrieval
1   Professional                       0    1551              0         0             0                1551
7   services
1   Public         Relations   354558      38915        35649     3911700   6235660          21149443
8   Services                           4         82          17
1   Security service           336341      27502              0         0             0         611363
9                                                  2
2   Share          Transfer         852            0          0         0             0                 852
0   Agent's Service
                                                      33                        ST/85009,85206/2016



2   Sponsorship service           105784     14166    16969       7526053    8912050       58153377
1                                       68    996          810
2   Telephone                     388173     46301    29253        480999     301260         1925980
2                                               5            3
2   Video Tape Services            70860     34426    20117          44352      8181          487773
3                                               3
2   Bank      &    Financial      214124     29124           0          0           0         505370
4   Services                                    6
2   Business       Support        422686     23890    22338       1886678    9786127      117149969
5   Services                            40    047          368          7
2   Interior Decorator             24039     47297    55426          22701     74943          224406
6
2   Internet Café                 182539     18402    89200        223910     134783          648834
7
2   Insurance Auxiliary           931079     84029    93934       1074153     106721         3891600
8   Service                                     8            9
2   Management                    121645     53956                                         66121437
9   Consultant's                        43    894
    Services
3   Management,                   112282     26901                                           3812931
0   Maintenance              &           2     09
    Repair
3   Business Exhibition             2379     74749    40423          25959     27598          171108
1   Services
3   Commercial                    378290     28208    78836       2598587      31827       10022571
2   Training & Coaching                  8     87            2
3   Convention                    123473     18196    84465        675960    1230371         5805359
3   Services                             1     42            5
3   Hiring of charter             350961     48028    34568        959026     558020       44872880
4                                       42     57           35
    Total Credit Availed          165620     15820    85088       5760478    4431186      510828624
                                       168   3551          257          7           1
    %         of         credit     11.7      42.0        32. 7      34. 7      75.6
    available      (as     per
    col. 15 of the table
    given     under       para
    4.9 supra),
    Net     Cenvat       credit   194149     66382    27849       3347769    1999741      167122662
    allowable         under             58    943          652          3           7
    Rule 6(3A)


     4.10.1. In view of the above, the assessee is entitled to the
     Cenvat Credit of Rs. 16,71,22,662/- in terms of Rule 6(3A) of
     CCR, 2004 for the period from 1.10.2008 to 31.3.2013. The
     balance          credit      of     Common           services    amounting      to      Rs.
                                           34                     ST/85009,85206/2016




     34,37,05,962/-         [Rs, 51,08,28,624 - Rs. 16,71,22,662] is
     disallowable and stands recoverable from the assessee.

     4.11.1. Based upon the above discussion, the availability of
     CENVAT credit is summarised as below:

Description                                     Amount in Rs.   reference              para
                                                                number of the order
Cenvat Credit admissible as per Rule 6(5) of    7,72,68,855/-   Para 4.6 supra
CCR, 2004
Cenvat Credit admissible as per Rule 6(3A) of   16,71,22,662/   Para 4.10 supra
CCR, 2004                                       -
Total Credit admissible to the assessee         24,43,91,517/
                                                -


     I find that the Noticee has all long taken the plea that input
     services on which they have taken the credit are necessary for
     providing their brand promotion services. I find that there is
     some substance in their argument, however, whether those
     services have been used only for providing brand promotion
     service or these are also helping them in earning their "Other
     incomes" is an important issue which I have discussed in this
     order. I want to mention that those services may be needed for
     brand promotion but at the same time those services are also
     necessary for earning their other income, specially income
     earned form trading of securities. To illustrate they have paid a
     substantial amount to M/s. Vaishnavi Corporate Communication
     Private Limited. As per their explanation that, company is a PR
     Company promoting TATA brand. I agree on this point, but
     promoting TATA brand also help in enhancing the value of shares
     of TATA group, which the Noticee is holding and which are being
     traded by them. If the brand value of TATA group enhances it
     will increase the value of shares of TATA group and assessee will
     definitely gain from the said value which is reflected in the profit
     made by them. The trading of share is an "Exempted Service",
     hence services of M/s. Vaishnavi Corporate Communication
     Private Limited needs to be considered as common input services
     used for provision of taxable and exempted service and as per
     rule 6(3), proportionate reversal of credit is necessary. Similarly,
     the expenses incurred in advertising agency are also meant for
     advertising TATA brand. The logic given for service provided by
                                        35                         ST/85009,85206/2016




      'Vaishnavi' would be equally applicable for this service also.
      Other services like Chartered Accountant services or telephone
      services or security services etc., can be said to be used for
      providing brand promotion services as well as it will help in
      provision of other exempted service like service of trading
      shares. Same logic would be applicable for other services also.
      Therefore, I do not agree with the Noticee's contention that
      these services are exclusively used for brand promotion services.
      To repeat, the telephones have been used for carrying out
      business of TATA Sons as a whole and it cannot be said that the
      said service is used only for brand promotion and not for any
      other activity.

      4.11.2. The total amount demanded in Show Cause Notice is
      summarized as below:

                           TEXT                         AMOUNT        RELEVANT
                                                        (Rs)          PARA OF THE
                                                                      ORDER

A CORRECTED DEMAND AMOUNT OF SCN 670080012 4.5 B LESS AMOUNT TIME BARRED 61468326 4.4 C LESS ADMISSIBLE CREDIT AS PER RULE 6(5) OF CCR 77208855 4.6 2004 D LESS CREDIT ADMISSIBLE UNDER R/6(3A) 167122662 4.10 E LESS CREDIT DISALLOWED UNDER R2(l) 20614207 4.7.6 F LESS CREDIT DISALLOWED UNDER RULE G(3A) 343705962 4.10.1 BALANCE 0 G TOTAL CREDIT DISALLOWED (E+F) 364220169 H TOTAL CREDIT ALLOWED (C+D) 244391517 4.12.4. As regards the imposition of interest under Section 75 of the FA, 1994, Read with Rule 14 of CCR 2004, the game is mandatorily applicable wherever the service tax is paid at a later than due date. These would be payable on the Service tax demands confirmed by me as above."

4.4 From the impugned order it is evident that while adjudicating the matter Commissioner has dropped the demand amounting to Rs. 30,58,59,843/- on the following grounds:

36 ST/85009,85206/2016 ➢ Full credit amounting to Rs. 7,72,68,855/- allowed as per Rule 6(5) of the CCR which allows full credit in respect of common input services until 31.03.2011.

➢ Proportionate credit amounting to Rs. 16,71,22,662/- was allowed on 34 services regarded as common input services as per Rule 6(3A) of the CCR by applying the method as per Explanation 1 (d) to Rule 6(3D) of the CCR. ➢ Credit amounting to Rs. 5,14,69,326/- pertaining to the period April to September 2008 was allowed on the ground of issue of SCN beyond the extended period of limitation, viz. 5 years.

4.5 Revenue has filed appeal stating that the computation of:

➢ time barred demand for the period April to September 2008 is incorrect, ➢ proportionate credit reversal in respect of 34 services is incorrect as method as per Explanation 1 (d) to Rule 6(3D) of the CCR for computing exempt service pertaining to trading in securities is not applicable for the period prior to 01.04.2011.
4.6 Limitation.

In the impugned order justifying the invocation of extended period of limitation for making the demand, in terms of Rule 14 (1) of the CENVAT Credit Rules, 2004 read with proviso to Section 73 (1) of the Finance Act, 1994 and for imposition of penalty under Rule 15 (3) and 15 (4) Commissioner has held as follows:

"Invocation of Extended period 4.12 The Noticee has raised a point that, they have been providing lot of information to the Department from time to time and therefore suppression cannot be allowed in the present case, I have gone through the correspondence submitted by them. They have furnished Annual Reports, details of CENVAT credit attributable to exempted services, information for preparing the profile of the company, 3CD Income Tax Audit report etc. Submitting the Balance Sheet or 3CD report or reversal of credit 37 ST/85009,85206/2016 information does not mean that department was aware of availing of CENVAT credit of various services which are used in taxable as well as non-taxable services. If the information is given by a well reputed group like of Noticee, department cannot believe that those information would be incomplete. Simply giving copy of the Balance Sheet does not mean that all relevant information has been provided to the department. I could have accepted their view, if any inquiry specific to availment of CENVAT credit on exempted and taxable service was initiated by the department and if they have provided information with regard to use of services in the taxable and exempted service. In fact when they have submitted the information regarding use of input services in the exempted output services, department can very well accept their version that whatever services they have used in the exempted services they have declared to the department. Therefore, I find that submitting voluminous number of records does not help them because those information were of general nature and not specific to the issue which is under consideration in this case.
4.12.1. Therefore, I find that it is a case of suppression of facts with a clear intention to avail irregular CENVAT credit and therefore extended period is invokable and consequently penalty is also imposable in this case.
4.12.2 I further, find that as I am passing this order after introduction of Section 78B, therefore, penalty under the modified Section 78 would be applicable, Further as per amended Rule 15(3) of the CCR, the penalty under Section 78 would be attracted.
4.12.3. Therefore, I impose penalty equal to 100% of CENVAT credit wrongly availed and utilized which comes to Rs. 36,42,20,169/-. Penalty would be payable under Rule 15(3) of CCR period from 1.10.2008 to 31.3.2013."

From the reading of the above paragraph, it is quite evident that the appellant had submitted the entire information in respect of the input services and their use in the exempted output services. Further it is also evident that Commissioner has failed to point 38 ST/85009,85206/2016 out even a single information which was relevant for determination of the issue in question. Can there be any specific reply without a specific query. When the appellant had submitted the voluminous information as has been accepted by the Commissioner in the impugned order it is for the revenue authorities to scrutinize the same and arrive at the conclusions in a time bound manner. Failure to make any inquiry specific to availment of CENVAT Credit on taxable and exempted services by the department cannot be ground for invocation of extended period of limitation by alleging charge of suppression against the appellant. For its own failure to make inquiry and investigations within the prescribed period of time, department cannot invoke extended period of limitation. In our view the demand to this extent cannot be sustained and needs to be set aside.

Computational Errors 4.7 As regards computational error as stated by the revenue in the appeal the issue do not involve any specific question of law to be agitated upon. Appellant have also pointed out certain computational errors in calculating the amounts to be confirmed. These are matter of factual verification for which we would remand the matter back to the original authority for re- computation of demand if any in accordance with the principles of law determined by us in this order.

Merits of the Case:

4.8 The demand in the present case has been made by referring to the incomes indicated by the appellant in their book of accounts. The case against the appellant is that substantial portion of the business income earned by the appellant is from trading of securities, which is exempt from payment of service tax. Even if it is held that appellants were trading in securities, then also for the benefit of Rule 6 (3D)(d) of CCR will have to be allowed, and impugned order cannot be faulted to that extent.

The department appeal in this respect do not hold any merits. For making the observation to this effect learned Authorized Representative has marshaled is arguments based definition of Securities in the Securities Contract (Regulation) Act, 1956 and 39 ST/85009,85206/2016 Sale of Goods Act. The definitions under these Acts have been adopted under Finance Act, 1994. However while making the above submissions while both as per show cause notice and impugned order accept that the appellant is CIC and as per RBI Directions they are barred from trading in securities. In our view the appellants do not actually trade in securities but are only managing their investments in the group companies by withdrawing the investment made in one company and subsequently investing in other. Such management of investment by the appellant cannot be termed as trading because the appellants do not buy and sell the stocks any and every company. Also the management of investment as submitted by the appellants is on the basis of need and not with the sole motive of profit. Looking into the status of the appellant as CIC we are not inclined to agree with the submissions made by the revenue in this respect, that the appellant were trading in security.

4.9 Certain services such as that of stock brokers etc were availed by the appellant exclusively for managing their investments CENVAT credit on these services which are in respect of these activities will not be admissible. Appellants have referred to following decisions which support their case.

⮚ Shriram Life Insurance Company Limited [2019 (2) TMI 688 - CESTAT HYDERABAD] holds as follows:

"11. In view of the above, we are of the view that the investment activity undertaken by the appellant assessee is an integral part of life insurance service and cannot be divested from the same. As the service being rendered by the appellant is that of life insurance, which is a taxable service, it cannot be said that appellant is rendering any exempted service. In our view, even otherwise Rule 6 of CENVAT Credit Rules 2004, applies in a case where credit on inputs and input services i.e. common to rendition on taxable and exempted services has been availed of, in the instant case the only service that the appellant is rendering is life insurance service, which is taxable entirely. Thus, it cannot be said that appellant has availed any credit on input and input services which is common or attributable to 40 ST/85009,85206/2016 rendition of any exempted services. Even otherwise, since tax was paid on the entire premium recovered towards the service of managing investment in approved securities, appellant cannot be said to be rendering any exempted services. The term "Exempted Services" has been defined in Rule 2(E) of CENVAT Credit Rules, 2004, which reads as under:
"exempted services" means taxable services which are exempt from the whole of the service tax leviable thereon, and includes services on which no service tax is leviable under section 66 of the Finance Act (and taxable services whose part of value is exempted on the condition that no credit of inputs and input services, used for providing such taxable service, shall be taken.
Explanation - For the removal of doubts, it is hereby clarified that "exempted services" includes trading)"

12. It can be seen from the above definition that in order to be termed as "Exempted Services", the following is required:

(i) Taxable service which is exempted from whole of service tax leviable thereon or
(ii) Service, on which no service tax is leviable under section 66(B) of Finance Act; or
(iii) Taxable service whose part is exempted on the condition that no credit on input and input services used for providing such taxable services shall be taken but shall not include the service which is exported.

13. The definitive meaning attributable to the above would mean that an exempted service means no tax should have been leviable on the same and a person undertaking trading of securities on his own account does not discharge any tax qua other activity. However, under the Finance Act, 1994, insurer is not only liable to service tax of that portion of the premium which is attributable to risk in life covered by the insurer but also towards the charges attributable to investment activity; this position is acknowledged by CBEC vide circular No. 334/3/2011- TRU, dated 28.02.2011. In the case in hand, as the activity of managing investments suffers service tax liability under life insurance services, the same cannot be said to be an exempted 41 ST/85009,85206/2016 service, warranting reversal of CENVAT Credit under Rule 6 of CENVAT Credit Rules 2004."

⮚ Ace Creative Learning Pvt. Ltd. [2021 (4) TMI 687 - CESTAT BANGALORE] "5. After considering the submissions of both the parties and perusal of the material on record, I find that the appellant is providing Commercial Training and Coaching Services and they have also invested in the mutual funds and have earned profit during the year 2014-15, 2015-16 & 2016-17 which they have shown as under the head "other income". The Department has wrongly considered the investment in mutual fund as trading in mutual funds and has issued a notice on the presumption that the appellant is providing exempted services which is trading in mutual funds and has not maintained separate records for common input services availed in providing the output services and exempted activity i.e. trading and hence are liable to pay 6%/7% of the amount of exempted services. Further I find that the 'trading' has not been defined under the Service Tax but in the context of securities, 'trading' means an activity where a person is engaged in selling the goods and occupy for the purpose of making profit but certainly trading is different from redemption of mutual fund units, in the present case appellant cannot transfer the mutual fund units to third party and give only by redemption to the mutual fund because the appellant is not permitted to trade mutual fund unit in the absence of a license from the SEBI. There is a restriction on the right to transfer unit and the appellant cannot transfer units to any other person. Further I find that the appellant cannot be termed as "service provider" because he only makes an investment in the mutual fund and earn profit from it which is shown in the Books of Accounts under the head "other income". Hence the question of invoking Rule 6 does not arise and I am of the view that Department has wrongly invoked the provisions of Rule 6(3) demanding the reversal of credit on the exempted services. I also find that substantial demand is time-barred as during the audit, the Department entertained the view that the appellant is engaged in providing the exempted services and consequently 42 ST/85009,85206/2016 issued the show-cause notice. The appellant has been filing the returns under the taxable service of 'Commercial Training and Coaching and has provided all the records to the Department during the course of investigation and has not suppressed any material fact from the Department and in view of the various decisions relied upon by the appellant, extended period cannot be invoked where the Revenue's case is based on Balance Sheet and income return and other records of the assessee. In view of my discussion above, I am of the considered view that the impugned order is not sustainable in law and the same is set aside by allowing the appeal of the appellant."

⮚ Space Matrix Design Consultants Pvt. Ltd. [2019 (4) TMI 1599 - CESTAT BANGALORE] "5. After considering the submissions of both the parties and perusal of the material on record, I find that the appellants are not in the business of buying and selling of Mutual Fund securities rather the appellant has made investment in Mutual Funds in financial years 2016-17 in order to utilize the surplus fund that may accrue from time to time with an intention to manage the company's liquidity and mitigating its operational and financial risk. The said investments are only redeemed when there is necessity of funds and the same is utilized for the operational need of the company. Further I find that the appellant is not engaged in the business of trading in securities (Mutual Funds) but the investment in Mutual Fund is an investment activity and gain from return of Mutual Fund is taxed as capital gain and not as business income. Further I note that the Commissioner (Appeals) in para 14 has observed that the appellant has availed and utilized credit on common input services viz. Works Contract Services, Interior Decorator and Design Services, Architect Services etc which were used both for provision of taxable services as well as exempted services viz. trading in Mutual Fund securities and had neither maintained separate accounts in terms of Rule 6(2)(b) of Cenvat Credit Rules nor complied with the provisions of Rule 6(3)(i) or 6(3)(ii) of Cenvat Credit Rules, 2004. On these premises he has upheld the demand of 6% of the value of exempted services. This 43 ST/85009,85206/2016 finding of the learned Commissioner (Appeals) is not tenable in law because for investment in Mutual Fund securities, appellants have not utilized any of the common input services viz. Works Contract Services, Interior Decorator and Design Services and Architect Services. Therefore, the very basis of the finding is not sustainable in law as the Department has failed to prove that these input services are also used in or in relation to the provisions of exempted services i.e. trading in securities. In the absence of such co-relation, I am of the view that Rule 6(3) is not applicable. In view of my discussion above, I am of the considered view that impugned order is not sustainable in law and therefore I set aside the same by allowing the appeal of the appellant with consequential relief, if any."

In view of the decisions as above we are inclined to hold against the applicability of Rule 6 (3) by treating the 34 services as has been held by the Commissioner as common input services for providing the exempted and taxable services of brand promotion. In our view the present case is not for determination of common input services, but revenue needs to identify those services which have been exclusively used for providing the taxable service and those which have been used for management of investments. Thus for reconsideration of the common inputs used for providing the exempted and taxable service as determined in para 4.8 of the impugned order the matter needs to be remanded back to the original authority. Authorized representative has relied upon certain decisions rendered by the tribunal in case of trading f goods wherein it has been held that proportionate reversal as per the rule 6 (3) should be applicable to the case of trading of goods during the period prior to the amendments made in 2011. We do not have any quarrel with the above proposition to the extent of trading of goods. However as we have held that investment management is not trading of services these decisions do not advance the case of revenue.

4.10 In the case of Hinduja Global Solutions Ltd [2016 (42) STR 932 (T-Ban)] following has been held:

44 ST/85009,85206/2016 "5.1 The issue involved in this case is whether the appellant has correctly availed Cenvat credit or otherwise in respect of the Service Tax paid on the services received by their head office in respect of the disinvestments undertaken.
5.2 Undisputed facts are that appellant is output service provider and discharging Service Tax liability; they have their head office at Mumbai and registered with the department as ISD; the Cenvat credit availed or Service Tax is discharged by the service providers. It is also undisputed that the appellant had raised the plea before the adjudicating authority that the services on which service tax is paid and Cenvat credit is availed is in respect of the expansion of the business undertaken.
5.3 On this factual matrix, we have to consider whether the availment of Cenvat credit by the appellant on the various services is correct or not. In order to appreciate the correct position of law, we have read the definition of the input service as per Rule 2(1) of the Cenvat Credit Rules, 2004 which reads as under :
2(1) "input service" means any service, -
(i) used by a provider of taxable service for providing an output service; or
(ii) used by the manufacturer, whether directly or indirectly, in or in relation to the manufacture of final products and clearance of final products upto the place of removal, includes services used in relation to setting up, modernization, renovation or repairs of a factory, premises of provider of output service or an office relating to such factory or premises, advertisement or sales promotion, market research, storage upto the place of removal, procurement of inputs, activities relating to business, such as accounting, auditing, financing, recruitment and quality control, coaching and training, computer networking, credit rating, share registry, and security, inward transportation of inputs or capital goods and outward transportation upto the place of removal;

45 ST/85009,85206/2016 It is seen from the records that the Cenvat credit availed by the appellant is in respect of the Service Tax paid by various service providers who had rendered the services of advise, procedural issue as to raising the finance by pledging of the shares on behalf of the appellant for borrowing from IDFC Ltd.; advisory service provided in relation to divestment of stakes in Indus Ind Telecom Network Ltd.; advisory services provided for acquisition of shares in a company; advisory services provider for disinvestment of stakes owned by the appellant and its subsidiaries in various entities and syndication fee for arranging loan of Rs. 200 crores to appellant.

5.4 It can be seen from the above reproduced services which were received by the appellant were in respect of raising of finance for the expansion of the business of the appellant. This specific plea taken by the appellant before adjudicating authority has not been controverted in the impugned order which would mean that the adjudicating authority has accepted that the appellant had embarked upon expansion of the business. It is to be recorded that for expanding any business, there is always requirement of working capital which needs to be raised by the assessee and in this case, it is undisputed that the appellant had raised such finances by investment and divestment and disinvestment of the business interest they had in various entities.

5.5 The plain reading of the definition of input services (as hereinabove reproduced) would indicate that the activities relating to business which is in the second portion of the definition includes the activity of financing which would mean that if an assessee pays Service Tax for the various services received by them for raising the finance, Cenvat credit can be availed. In our considered view, the Cenvat credit availed by the appellant or Service Tax paid cannot be disputed. In yet another angle, it has to be noted that the Cenvat credit which is availed by the appellant is in respect of the distribution of the Service Tax by their head office as input service distributor. We find nothing on record to indicate that head office of the appellant was issued a show cause notice denying them such Cenvat 46 ST/85009,85206/2016 credit. In the absence of any doubt raised as to the eligibility to avail the Cenvat credit at their head office, the recipient unit, cannot be asked to explain the nexus of such credit to the output service provided by them. In our considered view, and is undisputed that the amounts so raised by the appellant by disinvestment, investment, etc., were recorded in their financial account towards the expansion of the business activity undertaken by the appellant.

5.6 In our considered opinion, the expansion of the business activity is directly connected with the activity of the service provided by the appellant to their service recipient which is nothing but the correlation to the business undertaken by the appellant. We find that our above view that the services which are rendered for the business activities as per the definition of the input service under Rule 2(1) of CCR, 2004 has been fortified by the judgment of the Hon'ble High Court of Bombay in the case of Deepak Fertilizers and Petrochemicals Corpn. Ltd. v. CCE

- 2013 (32) S.T.R. 532 (Bom.) and Commissioner v. Ultractech Cement Ltd. - 2010 (260) E.L.T. 369 (Bom.) = 2010 (20) S.T.R. 577 (Bom.). Relevant paragraphs, containing the ratio are reproduced :

In the case of Deepak Fertilizers (supra) :
"5. Now at the outset it must be noted that Rule 3(1) allows a manufacturer of final products to take credit inter alia of Service Tax which is paid on (i) any input or capital goods received in the factory of manufacturer of the final product; and (ii) any input service received by the manufacturer of the final product. The subordinate legislation in the present case makes a distinction between inputs or capital goods on the one hand and input services on the other. Clause (i) above provides that the Service Tax should be paid on any input or capital goods received in the factory of manufacture of the final product. Such a restriction, however, is not imposed in regard to input services since the only stipulation in clause (ii) is that the input services should be received by the manufacturer of the final product. Hence, even as a matter of first principle on a plain and literal construction of Rule 3(1) the Tribunal was not justified in holding 47 ST/85009,85206/2016 that the appellant would not be entitled to avail of Cenvat credit in respect of services utilized in relation to ammonia storage tanks on the ground that they were situated outside the factory of production. The definition of the expression 'input service' covers any services used by the manufacturer, whether directly or indirectly, in or in relation to the manufacture of final products. The words 'directly or indirectly' and 'in or in relation to' are words of width and amplitude. The subordinate legislation has advisedly used a broad and comprehensive expression while defining the expression 'input service'. Rule 2(1) initially provides that input service means any services of the description falling in sub-clauses (i) and (ii). Rule 2(1) then provides an inclusive definition by enumerating certain specified services. Among those services are services pertaining to the procurement of inputs and inward transportation of inputs. The Tribunal, proceeded to interpret the inclusive part of the definition and held that the Legislature restricted the benefit of Cenvat credit for input services used in respect of inputs only to these two categories viz. for the procurement of inputs and for the inward transportation of inputs. This interpretation which has been placed by the Tribunal is ex facie contrary to the provisions contained in Rule 2(1). The first part of Rule 2(1) inter alia covers any services used by the manufacturer directly or indirectly, in or in relation to the manufacture of final products. The inclusive part of the definition enumerates certain specified categories of services. However, it would be farfetched to interpret Rule 2(1) to mean that only two categories of services in relation to inputs viz. for the procurement of inputs and for the inward transportation of inputs were intended to be brought within the purview of Rule 2(1). Rule 2(1) must be read in its entirety. The Tribunal has placed an interpretation which runs contrary to the plain and literal meaning of the words used in Rule 2(1). Moreover, as we have noted earlier, whereas Rule 3(1) allows a manufacturer of final products to take credit of excise duty and Service Tax among others paid on any input or capital goods received in the factory of manufacturer of the final product, insofar as any input service is concerned, the only stipulation is that it should be received by the manufacturer of the final product. This must be read with the broad and 48 ST/85009,85206/2016 comprehensive meaning of the expression 'input service' in Rule 2(l).The input services in the present case were used by the appellant whether directly or indirectly, in or in relation to the manufacture of final products. The appellant, it is undisputed, manufactures dutiable final products and the storage and use of ammonia is an intrinsic part of that process".

In the case of Ultratech Cement :

"27. The definition of "input service" as per Rule 2(1) of 2004 Rules (insofar as it relates to the manufacture of final product is concerned), consists of three categories of services. The first category, covers services which are directly or indirectly used in or in relation to the manufacture of final products. The second category, covers the services which are used for clearance of the final products up to the place of removal. The third category, includes services namely;
(a) Services used in relation to setting up, modernization, renovation or repairs of a factory,
(b) Services used in an office relating to such factory,
(c) Services like advertisement or sales promotion, market research, storage upto the place of removal, procurement of inputs,
(d) Activities relating to business such as, accounting, auditing, financing, recruitment and quality control, coaching and training, computer networking, credit relating, share registry and security, inward transportation of inputs or capital goods and outward transportation upto the place of removal.

Thus, the definition of 'input service' not only covers services, which fall in the substantial part, but also covers services, which are covered under the inclusive part of the definition.

28 .....

29. The expression "activities in relation to business" in the definition of "input service" postulates activities which are integrally connected with the business of the assessee. If the 49 ST/85009,85206/2016 activity is not integrally connected with the business of the manufacture of final product, the service would not qualify to be a input service under Rule 2(1) of the 2004 Rules.

30 to 33 ......

34. Therefore, the definition of input service read as a whole makes it clear that the said definition not only covers services, which are used directly or indirectly in or in relation to the manufacture of final product, but also includes other services, which have direct nexus or which are integrally connected with the business of manufacturing the final product."

It can be seen that in the above case of manufacturers the Hon'ble High Court has considered the definition of 'input services', a ratio which will be applicable in the case of output service providers also, as it cannot be disputed that the output service providers also need input services for financing of the business activity."

4.11 Undisputedly appellants are engaged in providing the brand promotion service by promoting the brand name of TATA. They have availed CENVAT credit in respect of various services used in their activities of brand Promotion. Commissioner has in respect of 21 services concluded that these services were not used for providing the taxable services. However in the impugned order he classifies the reasons for disallowance in four categories and disallow the CENVAT Credit. Such approach is totally devoid of any merits. Commissioner needs to examine the submissions made by the appellant with regards to the nexus of the said input services, directly on indirectly in providing the taxable services. Appellants have specifically urged before us that they had made a detailed submissions to the adjudicating authority in respect of these and commissioner has failed record his findings in respect of the those submission. In our view the matter in respect of these 21 services need to be reconsidered by the Commissioner. Thus for reconsideration of the para 4.7 of the impugned order the matter needs to be remanded back to the commissioner.

50 ST/85009,85206/2016 4.12 Since we have held that extent period of limitation is not available to the revenue as the ingredient as required for invoking the extended period are not available in the present case, we hold against penalties imposed on the appellant under Rule 15 (3) or 15 (4) of Cenvat Credit Rules, 2004 as applicable during the relevant period read with Section 78 of the Finance Act, 1994 cannot be sustained, in view of Hon'ble Apex Court decision in the case of Rajasthan Spinning and Weaving Mills [2009 (238) ELT 3 (SC)] 4.12 Since we are of the view the matter needs to be remanded back to original authority for taking into account our observations made in para 4.6, 4.7, 4.8, 4.9, 4.10 and 4.11 the liability to interest will come only on the redetermined amount.

5.1 The appeals are allowed setting aside the impugned order and matter remanded to the original authority for reconsideration of the issues in light of the observations made in para 4.6, 4.7, 4.8, 4.9, 4.10 and 4.11 above.

5.2 Since the matter is quite old adjudicating authority should in remand proceedings decide the matter within three months from the date of receipt of this order.

(Order pronounced in the open court on 01.11.2022) (Sanjiv Srivastava) Member (Technical) (Ajay Sharma) Member (Judicial) tvu