Custom, Excise & Service Tax Tribunal
M/S. Sujala Pipes Pvt. Ltd vs Commissioner Of Customs, Central ... on 1 July, 2014
CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL SOUTH ZONAL BENCH BANGALORE Final Order No. 21045 / 2014 Application(s) Involved: ST/Stay/2536/2012 in ST/3480/2012-DB Appeal(s) Involved: ST/3480/2012-DB [Arising out of Order-in-Appeal No. 61/2012 dated 11/09/2012 passed by the Commissioner of Customs, Central Excise and Service Tax, Guntur] M/s. Sujala Pipes Pvt. Ltd. Industrial Estate, Bommala Satram, Nandyal, Kurnool District - 518 502 Appellant(s) Versus Commissioner of Customs, Central Excise and Service Tax, Guntur P.B. No. 331, C.R. Building, Kannavari Thota, Guntur - 522 004 Andhra Pradesh Respondent(s)
Appearance:
Mr. Y. Sreenivasa Reddy, Advocate Quest Com Consultancy Services H. No. 8-2-598/A/7, 1st Floor, Road No. 10, Banjara Hills, Hyderabad 500 034 Andhra Pradesh For the Appellant Mr. S. Teli, AR For the Respondent CORAM:
HON'BLE SHRI B.S.V. MURTHY, TECHNICAL MEMBER HON'BLE SHRI S.K. MOHANTY, JUDICIAL MEMBER Date of Hearing: 01/07/2014 Date of Decision: 01/07/2014 Order Per: B.S.V. MURTHY The appellant is engaged in manufacture of RPVC pipes & fittings falling under CETH 3917. They are also registered for payment of service tax for GTA services received. During the Year 2008-09 and 2009-10 appellants received certain amounts for hiring out pipes manufactured by them for use by the farmers in agricultural operations as well as vehicle hire and rentals and building rentals. Total service tax of Rs. 8,51,552/- has been demanded from the appellants on the ground that pipes rented out by the appellants to the farmers amounts to provision of service of supply of tangible goods. Appellants have rendered services of Renting of Immovable Property as well as Equipment Hire.
2. As regards demand on the ground that SOTG service has been rendered, the learned counsel submits that in the order-in-appeal the Commissioner has denied the claim of the appellant that the service did not amount to SOTG service only on the ground that appellant did not provide evidences of payment of VAT and the VAT assessment on the transactions. He submits that the pipes were handed over to farmers and appellant had paid VAT on the transaction. After hearing both sides, we find that the appellants had produced the VAT assessment order and the letter written by the appellant that they have paid VAT for the period 01.08.2007 to 31.03.2010. This evidence was produced before the original authority and after going through the same, we consider that this can be considered as sufficient evidence. As regards the other observation, we find that when pipes are handed over to farmers for use, it is natural that the assessee will not have control over its use that transfer of goods involve transfer of possession and effective control. Moreover it is the responsibility of the department to show that appellants have rendered a service which obligation has also not been fulfilled in this case.
3. As regards Renting of Immovable Property, the learned counsel submits that the demand relates to the period prior to the amendment of definition of service carried out in 2010 and therefore show-cause notice is time-barred. In view of the fact that there was a dispute about the liability and there were different opinions and retrospective amendment was brought in, we feel that appellant was entitled to bona fide belief and therefore the extended period could not have been invoked.
4. As regards the service relating to Equipment Hire, learned counsel submits that he does not have any evidence in respect of this demand and therefore instead of remanding the matter prolonging the litigation he would prefer to pay the amount with interest and does not want to contest the demand. This is only on the ground that appellant does not want to undertake the search for documents etc.
5. In view of the above observations, we consider that the appellants suggestion not to contest the demand for service tax in respect of Equipment Hire amounting to Rs. 49,148/- plus interest and request for waiver of penalty by invoking provisions of Section 80 of Finance Act 1994 is reasonable. In our opinion in this case the demand is being accepted only because the appellant does not want to prolong litigation and amount involved is also small. In view of the above observations, the demand for service tax of Rs. 49,148/- with interest is confirmed as not contested. Demand for service tax on Immovable Property Renting is set aside on the ground of limitation. Demand relating to DOTG service in respect of pipes is set aside on merits. Penalties are waived in total by invoking the provisions of Section 80 of Finance Act 1994. The appeal is decided in the above terms.
(Operative portion of the order has been pronounced in open court on 01.07.2014) (S.K. MOHANTY) JUDICIAL MEMBER (B.S.V. MURTHY) TECHNICAL MEMBER iss