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 19, Cited by 0]

Andhra Pradesh High Court - Amravati

M/S Sembcorp Energy India Limited vs Union Of India on 5 February, 2025

Author: R Raghunandan Rao

Bench: R Raghunandan Rao

 APHC010017442021
                      IN THE HIGH COURT OF ANDHRA PRADESH
                                    AT AMARAVATI                      [3488]
                             (Special Original Jurisdiction)

                    WEDNESDAY,THE FIFTH DAY OF FEBRUARY
                      TWO THOUSAND AND TWENTY FIVE

                                       PRESENT

         THE HONOURABLE SRI JUSTICE R RAGHUNANDAN RAO

                THE HONOURABLE SRI JUSTICE HARINATH.N

 WRIT PETITION NOs: 1268 of 2021,28209 of 2022, 12570, 12576 & 12595
  of 2023 and 14763, 14764, 14766, 14768, 14770, 14771, 14773, 14776,
                 14777, 14779, 14780 & 14782 of 2024


Between:

M/s Sembcorp Energy India Limited                             ...PETITIONER

                                          AND

Union Of India and Others                                ...RESPONDENT(S)

Counsel for the Petitioner:

1. LAKSHMI KUMARAN SRIDHARAN Counsel for the Respondent(S):
1. DEPUTY SOLICITOR GENERAL OF INDIA
2. SURESH KUMAR ROUTHU The Court made the followingCommon Order:
(perHon‟ble Sri Justice R. Raghunandan Rao) This batch of cases has been filed by the same petitioner. These cases raise a common question of law. In the circumstances, all these are being disposed of by way of this common order.
2
RRR,J& HN,J W.P.No.1268 of 2021 & batch

2. Heard Sri Raghavan Ramabadran, learned counsel appearing for the petitioner through virtual mode assisted by Ms. Maheswari Arika, learned counsel and Sri Y.N. Vivekananda, learned Senior Standing Counsel appearing for the respondents assisted by Sri Ravula Nagarjuna, learned Junior Standing Counsel.

3. The petitioner is involved in the business of power generation and sources coal and other goods from India and abroad. Whenever the petitioner sources coal from abroad, the transport of the coal and other goods, from outside India is done on C.I.F. basis or on F.O.B. basis. The petitioner, upon import of the said coal or other goods, pays tax under the I.G.S.T. Act on the value of the goods imported into India. Apart from this, the petitioner had also paid tax under I.G.S.T. Act, on a reverse charge mechanism basis, on the cost of freight in F.O.B. contracts. The petitioner, after such payments, had sought refund of the tax paid under the I.G.S.T. Act, on the freight charges in F.O.B. contracts.

4. The petitioner appears to have made such payments, even in cases where C.I.F. contracts were involved. After making such payments, the petitioner approached the Assistant Commissioner of Central Tax, Central G.S.T. Division, Nellore, for refund of the tax paid under the I.G.S.T. Act, on the freight charges incurred in the transportation of the goods. The Assistant Commissioner, issued notices proposing to reject the refund tax. The petitioner, after receipt of these notices,had filed its replies and had also set 3 RRR,J& HN,J W.P.No.1268 of 2021 & batch forth its case by way of a personal hearing. The Assistant Commissioner, after completing the hearing of the matters, had rejected all the refund applications.

5. The details of the refund applications, orders of rejection and the Writ Petitions challenging these orders of rejection are set out in the table herein below.

Sl.No WP NO. Relevant Refund Application No Refund Refund Amount in Rs.

                        Period              & Date              rejection
                                                               Order No.       CIF         FOB
                                                                 & Date
   1.   1268/2021    June 2017 to    AA370620020236O           RFD-06 dt.    21294036    513590251
                     March 2020      dated 29.06.2020 and 32   10.08.2020
                                     others
   2.   28209/2022   April 2020 to   AA370322035880E           RFD-06        14554877    293932365
                     December        dated 29.06.2020 and 19   dated
                     2021            others                    30.05.2022
   3.   12595/2023   January         AA371222010297L dated     RFD-06       Sanctioned   12584753
                     2022            13.12.2022                dated          in OIO
   4.   12576/2023   February        AA371222010495L dated     10.02.2023   Sanctioned     8853678
                     2022            13.12.2022                               in OIO
   5.   12570/2023   March 2022      AA371222010833N                             -       12730517
                                     dated 13.12.2022
   6.   14764/2024   April 2022      AA370224022129J dated     RFD-06           -        16541091
                                     19.02.2024                dated
   7.   14770/2024   May 2022        AA370224022124T dated     08.04.2024       -        14315225
                                     19.02.2024
   8.   14768/2024   June 2022       AA370224022126P                            -        28874410
                                     dated 19.02.2024
   9.   14763/2024   July 2022       AA370224022146N                            -        13253930
                                     dated 19.02.2024
   10. 14777/2024    August 2022     AA370224022139I dated                      -        20513286
                                     19.02.2024
   11. 14779/2024    September       AA370224022136O                            -        16828692
                     2022            dated 19.02.2024
   12. 14766/2024    October         AA370224022160X                            -          9693821
                     2022            dated 19.02.2024
   13. 14782/2024    November        AA370224022157K                            -          6222448
                     2022            dated 19.04.2024
   14. 14780/2024    December        AA370224022142V                            -          5043282
                     2022            dated 19.02.2024
   15. 14776/2024    January         AA37 0224022152U                           -          4107177
                     2023            dated 19.02.2024
   16. 14771/2024    February        AA370224025067I dated                      -        12485476
                     2023            21.02.2024
   17. 14773/2024    March 2023      AA370224025069E                            -          6212902
                                     dated 21.02.2024
           TOTAL                                                             35848913    995783304
                                            4
                                                                           RRR,J& HN,J
                                                           W.P.No.1268 of 2021 & batch

6. As far as the orders of rejection relating to C.I.F. contracts are concerned, the said orders would have to be set aside, in view of the judgment of the Hon'ble Supreme Court in the case of Union of India & another Vs. M/s. Mohit MineralsPvt. Ltd. 1 . To that extent, Writ Petition Nos.1268 of 2021 & 28209 of 2022 are allowed, to the extent of the refunds sought on C.I.F. contracts.

7. The case of the petitioner, before the Assistant Commissioner, was that the cost of freight had been included in the cost of goods, on which tax had been paid by the petitioner under the I.G.S.T. Act. The petitioner contended that, a second collection of tax, under the I.G.S.T. Act, on a reverse charge mechanism, by virtue of Notification No.8/2017-Integrated Tax (Rate), dated 28.06.2017 and Notification No.10/2017-Integrated Tax (Rate), dated 28.06.2017, requires to be refunded. The petitioner also contended that, this would amount to double taxation on the same contracts of service and the same was not permissible in view of the judgment of the Hon'ble Supreme Court in the case of Union of India & another Vs. M/s. Mohit MineralsPvt. Ltd.

8. The Assistant Commissioner, refuted this contention by holding that, the judgment of the Hon'ble Supreme Court in the case of Union of India & another Vs. M/s. Mohit MineralsPvt. Ltd. applied only to C.I.F. contracts and 1 2022 (5) TMI 968, (2022) 10 SCC 700 5 RRR,J& HN,J W.P.No.1268 of 2021 & batch the principles laid down by the Hon'ble Supreme Court in that case cannot be extended to F.O.B. contracts.

9. Aggrieved by the aforesaid orders of rejections, the present set of Writ Petitions have been filed by the petitioner before this Court.

10. Before going into the issues raised in the matters, it would be necessary to consider the scheme of taxation, under the I.G.S.T. Act.

11. Section 5 of the I.G.S.T. Act, provides for levy and collection of tax on import of goods into India, apart from such tax on inter-State supplies of goods or services or both. The relevant portion of Section 5 is extracted herein below:

"5. (1) Subject to the provisions of sub-section (2), there shall be levied a tax called the integrated goods and services tax on all inter-State supplies of goods or services or both, except on the supply of alcoholic liquor for human 3 consumption [and un-denatured extra neutral alcohol or rectified spirit used for manufacture of alcoholic liquor, for human consumption], on the value determined under Section 15 of the Central Goods and Services Tax Act and at such rates, not exceeding forty per cent., as may be notified by the Government on the recommendations of the Council and collected in such manner as may be prescribed and shall be paid by the taxable person.
2
Provided that the integrated tax on goods [other than the goods as may be notified by the Government on the recommendations of the Council] imported into India shall be levied and collected in accordance with the provisions of Section 3 of the Customs Tariff Act, 1975 (51 of 1975.) on the value as determined under the said Act at the point when duties of customs are levied on the said goods under Section 12 of the Customs Act, 1962 (52 of 1962.) (2)..........
(3) The Government may, on the recommendations of the Council, by notification, specify categories of supply of goods or services or both, the tax on which shall be paid on reverse charge basis by the recipient of such goods or services or both and all the provisions of this Act shall apply to such recipient as if he is the person liable for paying the tax in relation to the supply of such goods or services or both.
(4)........
(5)........"
6

RRR,J& HN,J W.P.No.1268 of 2021 & batch

12. Section 5(1) requires the taxable person, who supplies goods and services, to pay the tax levied under Section 5. Section 5(3) permits the G.S.T. Council to specify categories of goods and services, or both, in which the person responsible for payment of tax was to be the recipient of such goods or services.

13. The proviso to Section 5(1) stipulates that, the value of the goods or services, for the purpose of calculating the tax payable by the taxable person, shall be calculated on the basis of Section 12 of the Customs Act, 1962.

14. Section 3 of the Customs Tariff Act, 1975 read with Section 12 of the Customs Act, stipulates that, the valuation of the goods for the purpose of calculation of goods, shall be done in the manner set out in Section 14 of the Customs Act, 1962. Section 14 of the Customs Act, which reads as follows, stipulates that the cost of transportation to the point of importation into India shall be included into the cost of goods for the purpose of calculating the tax payable by the person, who is liable to pay such tax.

15. Section 14 of Customs Act, 1962 reads as follows:

"[14. Valuation of goods.
(1) For the purposes of the Customs Tariff Act, 1975 (51 of 1975), or any other law for the time being in force, the value of the imported goods and export goods shall be the transaction value of such goods, that is to say, the price actually paid or payable for the goods when sold for export to India for delivery at the time and place of importation, or as the case may be, for export from India for delivery at the time and place of exportation, where the buyer and seller of the goods are not related and price is the sole consideration for the sale subject to such other conditions as may be specified in the rules made in this behalf:
Provided that such transaction value in the case of imported goods shall include, in addition to the price as aforesaid, any amount paid or 7 RRR,J& HN,J W.P.No.1268 of 2021 & batch payable for costs and services, including commissions and brokerage, engineering, design work, royalties and licence fees, costs of transportation to the place of importation, insurance, loading, unloading and handling charges to the extent and in the manner specified in the rules made in this behalf:
Provided further that the rules made in this behalf may provide for,-
(i). the circumstances in which the buyer and the seller shall be deemed to be related;
(ii). the manner of determination of value in respect of goods when there is no sale, or the buyer and the seller are related, or price is not the sole consideration for the sale or in any other case;
(iii). the manner of acceptance or rejection of value declared by the importer or exporter, as the case may be, where the proper officer has reason to doubt the truth or accuracy of such value, and determination of value for the purposes of this section:
1
[(iv). the additional obligations of the importer in respect of any class of imported goods and the checks to be exercised, including the circumstances and manner of exercising thereof, as the Board may specify, where, the Board has reason to believe that the value of such goods may not be declared truthfully or accurately, having regard to the trend of declared value of such goods or any other relevant criteria:] Provided also that such price shall be calculated with reference to the rate of exchange as in force on the date on which a bill of entry is presented under section 46, or a shipping bill of export, as the case may be, is presented under section 50.
(2) Notwithstanding anything contained in sub-section (1), if the Board is satisfied that it is necessary or expedient so to do, it may, by notification in the Official Gazette, fix tariff values for any class of imported goods or export goods, having regard to the trend of value of such or like goods, and where any such tariff values are fixed, the duty shall be chargeable with reference to such tariff value.
Explanation.-For the purposes of this section-
(a) "rate of exchange" means the rate of exchange-
                               (i)     determined by the Board, or
                               (ii)    ascertained in such manner as the Board
may direct, for the conversion of Indian currency into foreign currency or foreign currency into Indian currency;
(b) "foreign currency" and "Indian currency" have the meanings respectively assigned to them in clause (m) and clause (q) of section 2 of the Foreign Exchange Management Act, 1999 (42 of 1999).]"

16. As set out above, the liability for payment of such tax would be on the person outside India. As levy and collection of taxes from persons who are abroad would face statutory and practical difficulties, the G.S.T. Council, by Notifications issued under Section 5 (3) of the I.G.S.T. Act, namely Notification 8 RRR,J& HN,J W.P.No.1268 of 2021 & batch No.8/2017-Integrated Tax (Rate), dated 28.06.2017 and Notification No.10/2017-Integrated Tax (Rate), dated 28.06.2017, created a reverse charge mechanism, whereby the person importing the coal and other goods or obtaining services, would become liable to pay tax under the I.G.S.T. Act, in relation to the freight charges/cost of transportation of such goods into India.

17. These Notifications were challenged before the Hon'ble High Court of Gujarat, in the case of Mohit Minerals Pvt. Ltd. Vs. Union of India & 1 other2. The Hon'ble High Court of Gujarat, had held that, once the cost of freight had already been included in the value of goods, on which I.G.S.T. tax, had already paid, further payment of levy of tax on the cost of the freight would amount to double taxation and as such, set aside the said levy of tax. The Union of India, filed an Appeal against this judgment before the Hon'ble Supreme Court. In Union of India & another Vs. M/s. Mohit Minerals Pvt. Ltd. 3 , the Hon'ble Supreme Court, rejected the said Appeal. However, the Hon'ble Supreme Court, had also noticed, the concession made by the petitioner that the issue may be restricted to C.I.F. contracts. The Hon'ble Supreme Court, after considering the various contentions raised before it, had held that, in C.I.F. contracts, collection of tax on freight charges, on a reverse charge mechanism basis was illegal and set aside the same.

18. After this judgment, a similar issue came before the Hon'ble High Court of Bombay in the case of M/s.Agarwal Coal Corporation Pvt. Ltd. Vs. The 2 2020 (1) TMI 974, 2020 (33) G.S.TL. 321 (Guj.) 3 2022 (5) TMI 968 9 RRR,J& HN,J W.P.No.1268 of 2021 & batch Assistant Commissioner of State Tax4. The Hon'ble High Court of Bombay, held that, the Notification No.8/2017-Integrated Tax (Rate), dated 28.06.2017 and Notification No.10/2017-Integrated Tax (Rate), dated 28.06.2017, had been set aside by the Hon'ble Supreme Court and the same had been affirmed by the Hon'ble Supreme Court, on the basis, the Hon'ble High Court of Bombay, held that the question of levy or collection of tax from the importer, on the cost of freight, in the absence of the aforesaid Notifications was not valid.

19. In another proceeding, the Hon'bleHigh Court of Gujarat in the case of B.L.A. Coke Pvt. Ltd. Vs. Union of India & Ors 5 , had considered the question of levy and collection of I.G.S.T., on the freight charges, paid in F.O.B. contracts and had held that, the same was not permissible even in the case of F.O.B. contracts.

20. Before going into the submissions of the learned counsel, it would be necessary to record our inability to agree with the Hon'ble High Court of Bombay that, Notification No.8/2017-Integrated Tax (Rate), dated 28.06.2017 and Notification No.10/2017-Integrated Tax (Rate), dated 28.06.2017, stand quashed by virtue of the judgments of the Hon'ble High Court of Gujarat and the Hon'ble Supreme Court. A perusal of the judgment of the Hon'ble Supreme Court would show that the validity of the Notifications has not been disturbed and the said Notifications would still be applicable. 4 2024 (3) TMI 1265 5 2024-VIL-1076-GUJ 10 RRR,J& HN,J W.P.No.1268 of 2021 & batch

21. In the light of the aforesaid judgments, it would now be necessary to go into the question of whether tax, on freight charges, in F.O.B. contracts can be collected under the said Notifications.

22. Notification No.8/2017-Integrated Tax (Rate), dated 28.06.2017, merely sets out the rate of tax payable on the service provided. Notification No.10/2017-Integrated Tax (Rate), dated 28.06.2017, creates a reverse charge mechanism for payment of tax under the I.G.S.T. Act, on the cost of the transportation, by the importer. The creation of such a reverse charge would not automatically require every importer to pay such a tax unless it is otherwise permissible.

23. The question that arises before this Court is whether there can be levy and collection of I.G.S.T. on the cost of freight even after such I.G.S.T. tax has already been collected on this service, as a component of the cost of goods, which have been imported.

24. A conjoint reading of Section 5 (1) of the I.G.S.T. Act, 2017 with Section 3(7) of the Customs Tariff Act, 1975, Section 12 of the Customs Act, 1962 and Section 14 of the Customs Act, 1962, makes it amply clear that the cost of freight, involved in the movement of goods from abroad into India are included on the cost of goods, while calculating the I.G.S.T. tax that is payable by the importer. The petitioner in the present case, has already paid I.G.S.T. Tax on the cost of freight as it has been included in the cost of goods on which the tax was calculated and collected.

11

RRR,J& HN,J W.P.No.1268 of 2021 & batch

25. This now raises a question of whether the petitioner can be called upon to pay a second round of I.G.S.T. Tax, on the cost of the freight. The respondents have taken the stand that such tax is leviable in view of the reverse charge mechanism set out by Notification No.10/2017-Integrated Tax (Rate), dated 28.06.2017.

26. To the mind of this Court, the said reverse charge mechanism comes into play when the cost of freight can be taxed. In the normal course, such levy of tax is permissible. However, the question is whether the said tax can be levied twice by treating the initial importation of goods as a composite supply and thereafter, treating the payment of freight as a separate contract of services. The Hon'ble Supreme Court, in the case of Union of India & another Vs. M/s.Mohit Minerals Pvt. Ltd., had considered a similar situation, while deciding the issue in a C.I.F. contract. Paragraph 144 of the said judgment, to our mind, makes it clear that, such taxation is not permissible. Even though the said principle was set out in cases of C.I.F. contracts, it would appear that the principle that there cannot be double taxation of the same transaction by holding it as separate contracts of composite supply and contract of supply of services. Paragraph-144 is extracted below.

"144. It is true that in this case, the first leg of the transaction between the foreign exporter and the Indian importer is a composite supply, while the second leg, between the foreign exporter and the shipping line may, from a perspective, be regarded as a standalone transaction. Both of them are independent transactions and ordinarily, the IGST could be levied on both sets of transactions- one as supply of goods (under the ambit of composite supply) and the other as supply of services. However, the impugned notifications seek to tax the importer as the deemed recipient of the supply of service. The ASG has advanced an interpretation of Sections 5(3) and 5(4) of the IGST Act, read with Section 2(93) of the CGST Act to contend that the importer can be classified as 12 RRR,J& HN,J W.P.No.1268 of 2021 & batch the „recipient‟ of the services. On this interpretation, we have upheld the validity of the impugned notifications under Sections 5(3) and 5(4) of the IGST Act in Section D.2-D.5 of this judgment. The respondents as a matter of fact urged that (i) the Indian importer is not privy to the contract between the foreign exporter and the foreign shipping line; (ii) the Indian importer does not pay consideration to the foreign shipping line; and (iii) the Indian importer does not received any services from the foreign shipping line since the transportation services are provided by the foreign shipping line to the foreign exporter. The ASG, while advancing arguments on behalf of the Union Government, has opposed these submissions. The Union Government has urged that this Court must look beyond the text of the contract between the foreign shipping line and the foreign exporter to identify the Indian importer as the recipient of the services. This Court has upheld the validity of the impugned notifications on this ground. The Union Government is contradicting the main plank of its submission now by contending that the two legs of the transaction are separate standalone agreements. That would imply, that while on the one hand the Union Government seeks to levy tax on the Indian importer by going beyond the text of the contract between the foreign shipping line and foreign exporter (for the purpose of identifying the Indian importer as the recipient of services), on the other hand, as far as the submissions on composite supply are concerned, the Union Government urges that the contracts must be viewed as separate transactions, operating in silos. We are unable to subscribe to this view. The Union of India cannot be heard to urge arguments of convenience - treating the two legs of the transaction as connected when it seeks to identify the Indian importer as a recipient of services while on the other hand, treating the two legs of the transaction as independent when it seeks to tide over the statutory provisions governing composite supply."

In addition to this, the Hon'ble Supreme Court at Paragraph-148 (v) had held as follows:

"(v). The impugned levy imposed on the „service‟ aspect of the transaction is in violation of the principle of „composite supply‟ enshrined under Section 2(30) read with Section 8 of the CGST Act. Since the Indian importer is liable to pay IGST on the „composite supply‟, comprising of supply of goods and supply of services of transportation, insurance, etc. in a CIF contract, a separate levy on the Indian importer for the „supply of services‟ by the shipping line would be in violation of Section 8 of the CGST Act."

27. The aforesaid observations of the Hon'ble Supreme Court, are a reiteration of the principle that taxation of supply of services, even after the said cost of services had already been taxed, would not arise. We are alive to the fact that the observations of the Hon'ble Supreme Court were made only in the context of a C.I.F. contract. However, the basic principle that there 13 RRR,J& HN,J W.P.No.1268 of 2021 & batch cannot be double taxation of the same transaction, is a universal principle, which would apply to both C.I.F. contracts and F.O.B. contracts.

28. In these circumstances, we are of the view that, the impugned orders of rejection of refund are not in accord with the principles laid out above and the same are hereby set aside.

29. Consequently, these matters are remanded to the authority for reconsideration of the issues, after applying the principle laid down in this judgment.

30. Needless to say, no fresh application for refund shall be required and the concerned authority shall pass orders on the earlier refund applications, which would now stand pending before the Authority.

31. Accordingly, Writ Petition Nos.1268 of 2021 & 28209 of 2022 are allowed and all other Writ Petitions are disposed of. There shall be no order as to costs.

As a sequel, interlocutory applications pending, if any shall stand closed.

________________________ R. RAGHUNANDAN RAO, J ______________ HARINATH .N, J Date:05.02.2025 KPV 14 RRR,J& HN,J W.P.No.1268 of 2021 & batch 466 THE HONOURABLE SRI JUSTICE R. RAGHUNANDAN RAO THE HONOURABLE SRI JUSTICE HARINATH.N WRIT PETITION Nos:1268 of 2021, 28209 of 2022, 12570, 12576 & 12595 of 2023 and 14763, 14764, 14766, 14768, 14770, 14771, 14773, 14776, 14777, 14779, 14780 & 14782 of 2024 (perHon‟ble Sri Justice R. Raghunandan Rao) 05.02.2025 15 RRR,J& HN,J W.P.No.1268 of 2021 & batch KPV