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 15, Cited by 0]

Karnataka High Court

M/S. Bagalkot Nirmithi Kendra vs The Union Of India on 25 November, 2025

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                                   1



                      Reserved on   : 14.10.2025
                      Pronounced on :25.11.2025

                        IN THE HIGH COURT OF KARNATAKA DHARWAD BENCH

                               DATED THIS THE 25TH DAY OF NOVEMBER, 2025

                                                 BEFORE                        R
                               THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

                                 WRIT PETITION No.103139 OF 2021 (T-RES)


                      BETWEEN:

                      M/S. BAGALKOT NIRMITHI KENDRA
                      RS NO.120, BEHIND NEW CIRCUIT HOUSE
                      VIDYAGIRI, BAGALKOT
                      DIST. BAGALKOT - 587 102
                      REPRESENTED BY ITS PROJECT DIRECTOR
                      SHANKARILNGA
                      S/O LATE NAGAPPA GOGI.
                                                                     ... PETITIONER

                      (BY SRI GIRISH A.YADAWAD, ADVOCATE)
Digitally signed by
RAKESH S
HARIHAR
Location: High
                      AND:
Court of Karnataka,
Dharwad Bench,
Dharwad               1.   THE UNION OF INDIA
                           DEPARTMENT OF REVENUE
                           MINISTRY OF FINANCE, NORTH BLOCK
                           NEW DELHI - 110 001
                           REPRESENTED BY ITS SECRETARY.

                      2.   THE GST COUNCIL
                           5TH FLOOR, TOWER-II
                           2



     JEEVAN BHARAT BUILDING
     JANPATH ROAD
     CONNAUGHT PLACE
     NEW DELHI - 110 001
     REPRESENTED BY ITS SECRETARY.

3.   THE COMMISSIONER OF CENTRAL TAX (AUDIT)
     DHARWAD AUDIT CIRCLE
     C.R. BUILDING, NAVANAGAR
     HUBBALLI - 580 025.

4.   THE ASSISTANT COMMISSIONER (AUDIT)
     CENTRAL EXCISE, AUDIT CIRCLE
     HUBBALLI - 580 025.

5.   THE UNDER SECRETARY TO THE
     GOVERNMENT OF INDIA
     MINISTRY OF FINANCE, NORTH BLOCK
     NEW DELHI - 110 001.

6.   STATE OF KARNATAKA
     COMMERCIAL TAXES DEPARTMENT
     VIDHANA SOUDHA
     BENGALURU - 560 001
     REPRESENTED BY ITS SECRETARY.

7.   THE UNDER SECRETARY TO THE
     GOVERNMENT OF KARNATAKA
     FINANCE DEPARTMENT
     VIDHANA SOUDHA
     BENGALURU - 560 001.

8.   THE DEPUTY COMMISSIONER
     BAGALKOT DISTRICT
     DISTRICT ADMINISTRATIVE BUILDING
     BAGALKOTE - 587 103.
                                  3



    RESPONDENT NO.8 IS DELETED VIDE COURT
    ORDER DATED 21.09.2021.
                                         ... RESPONDENTS

(BY SRI M.B.KANAVI, CGSC FOR R1 AND R5;
     SRI GIRISH S.HULMANI, ADVOCATE FOR R2 TO R4;
     SMT. KIRTILATA R.PATIL, HCGP FOR R6 AND R7)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO DECLARE THAT
THE PETITIONER NAMELY M/S. BAGALKOT NIRMITHI KENDRA IS A
GOVERNMENT ENTITY AS DEFINED UNDER CLAUSE (ZFA) OF THE
NOTIFICATION DATED 32/2017 DATED 13.10.2017 ISSUED BY THE
GOVERNMENT     OF  KARNATAKA     VIDE   ANNEXURE-C    AND
CONSEQUENTLY DECLARE THE PETITIONER IS ENTITLED TO TAX
EXEMPTION UNDER ENTRY NO.9B OF THE NOTIFICATION
NO.32/2017 DATED 13.10.2017 ISSUED BY THE GOVERNMENT OF
KARNATAKA.

     THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 14.10.2025, COMING ON FOR PRONOUNCEMENT
THIS DAY, THE COURT MADE THE FOLLOWING:-


CORAM:    THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                            CAV ORDER


     The petitioner - M/s. Bagalkot Nirmithi Kendra is at the doors

of this Court seeking a direction to declare the petitioner to be a

'Government Entity' as defined under Clause (zfa) of the notification

dated 13.10.2017 issued by the Government of Karnataka and

consequently,   declare   that   the   petitioner   is   entitled   to   tax
                                 4



exemption under Entry No.9B of the said notification and has also

called in question a communication dated 07.07.2021 issued by the

fourth respondent.


      2. Heard Sri Girish A. Yadawad, learned counsel for the

petitioner, Sri M.B.Kanavi, learned Central Government Standing

Counsel for respondent Nos.1 and 5, Sri Girish S. Hulmani, learned

counsel for respondent Nos.2 to 4 and Smt. Kirtilata R. Patil,

learned High Court Government Pleader for respondent Nos.6 and

7.


      3. Facts in brief, germane, are as follows:

      The petitioner is a Society registered under the Karnataka

Societies Registration Act, 1960, which comes into existence in

terms of a government order dated 05.09.1990. It is the claim of

the petitioner that it is an entity established by the Government of

Karnataka. The establishment of the petitioner is said to be under

the National Network Programme of Building Centres Scheme, by

the   Housing   and   Urban    Development     Corporation   of   the

Government of India, in furtherance of the Scheme notified.       The

petitioner is exclusively engaged in civil construction works for the
                                     5



State and Central Governments. The rules and regulations of the

petitioner are all said to necessitate approval from the hands of the

State. Copies of Memorandum of Association of the petitioner and

the Rules governing the petitioner are all appended to the petition.


      4. On 29.06.2017, a notification is issued by the fifth

respondent - the Ministry of Finance, the Government of India

exempting tax liability on certain entities for supply of services after

the emergence of GST regime.              On 13.10.2017, a notification is

issued by the State, Finance Department, amending the definition

of 'Government Entity' by including Clause (zfa). Between the audit

period from July, 2017 and March, 2018, an audit was conducted of

the   petitioner    by   the     fourth    respondent    -    the   Assistant

Commissioner of Central Excise.              The third respondent - the

Commissioner of Central Excise seeks certain documents for the

period between July, 2017 and March, 2018. It is the claim of the

petitioner that the petitioner has submitted all the requisite

documents as stipulated in the communication for an ongoing

enquiry,   on      14.09.2020.       As     a   result   of   the   aforesaid

communication, on 13.01.2021, the fourth respondent addresses a
                                    6



communication      to   the   petitioner,      based   on      the    documents

submitted by the petitioner. On 15.02.2021, the petitioner replies

to   the   said   communication,       which    results   in    the   impugned

communication dated 07.07.2021, indicating that the petitioner

cannot be exempted from tax liability. The petitioner has clarified

by e-mail to the fourth respondent, contending that the petitioner

fall into the category of a 'Government Entity' as notified in the

notification dated 13.10.2017, as the petitioner is controlled by the

State Government and no other person has any control whatsoever

on the petitioner.


      5. On 17.08.2021, the fourth respondent communicates the

eighth respondent to direct the petitioner to comply with the GST

liability, since other Nirmithi Kendras in the State of Karnataka are

also complying with the GST liabilities accrued to them.                It is the

aforesaid observation or aforesaid opinion of the fourth respondent

that the petitioner cannot be declared to be a 'Government Entity',

has driven the petitioner to this Court in the subject petition.


      6. Learned counsel for the petitioner would vehemently

contend that the petitioner is established and controlled wholly by
                                 7



the Government of Karnataka and therefore, the petitioner is a

'Government Entity' under Clause (zfa) of the notification dated

13.10.2017.   The petitioner enters into contracts and carries out

work only for the State and Central Governments and therefore,

requires to be exempted from tax liability under Entry No.9B of the

notification No.32/2017. The learned counsel further submits that

the definition of the 'Government Society' includes a Society

established with 90% or more control, which undoubtedly includes

the petitioner. He submits that the fourth respondent has seriously

misinterpreted the definition Clause itself and indulged in the

impugned communication.


      7. Per contra, Sri Girish S. Hulmani, learned counsel for

respondent Nos.2 to 4 would seek to defend the action holding that

the petitioner can never be declared a 'Government Entity' and it is

liable to pay tax as every Nirmithi Kendras in the State are paying

tax. He would seek dismissal of the petition.


      8. Smt. Kirtilata R. Patil, learned High Court Government

Pleader would submit that they are only formal parties and leave

the decision to the hands of this Court.
                                   8




      9. I have given my anxious consideration to the submissions

made by the learned counsel for the respective parties and have

perused the material on record.


      10. In furtherance whereof, the only issue that falls for

consideration is, whether the petitioner is to be declared as

'Government     Entity'   as   obtaining   in   the   notification   dated

13.10.2017, exempting it from tax liability and consequently, the

impugned communications to be obliterated.


      11. The petitioner comes to existence pursuant to its

registration in the year 1990.        The registration carried with it a

Memorandum of Association of the petitioner and the rules and

regulations thereof. The objectives of the petitioner are as follows:


       "MEMORANDUM OF ASSOCIATION OF THE BAGALKOT
                      NIRMITHI KENDRA

      I.     The name of the Society shall be "NIRMITHI KENDRA",
             hereinafter called the "Kendra".

      II.    The registered office of the Kendra shall be at
             Bagalkot

      III.   Objectives: The objectives of the Kendra are to:
                          9



1)    serve as a seminal agency to generate             and
      propagate innovative ideas on housing:

2)    a clearing house of information and data bank on
      housing which would bring the fruits of research
      from "lab" to "land",

3)    a production Centre to prefabricate standardised
      housing materials including rubble filler blocks,
      standardised country burnt bricks, hollow blocks all
      stabilised blocks, funicular shell, precast plate
      floors, filler blocks, RCC frame for doors and
      windows ferrocement rafters, water tanks, fibre
      roofing sheet sanitary wares, tiles, smokeless
      chulah and allied housing material including
      sanitary ware and electrical fittings etc;

4)    an agency to set up and run wood processing units,
      ferrocement, sanitary ware manufacturing units,
      tile  manufacturing    units,   for   manufacture
      machine/tools and equipments connected with
      housing, design wing construction wing, R & D wing
      and consultancy wing;

5)    a training house to impart skills to local workmen
      in innovative housing techniques and create a
      cadre of trained workers in all blocks in the District

6)    a nodal agency to serve as a catalyst in the field of
      housing ensuring horizontal co-ordination in
      implementation of housing programmes;

7)    a chain for retail outlets of housing material;

8)    an agency for transportation and distribution of
      house building materials;

9)    an agency to arrange for financial assistance for
      house construction,

10)   a forum to organise exhibitions, seminars,
      orientation programmes, demonstration of housing
                                 10



              and publish useful data and literature on housing
              and allied activities;

        11)   a Research and Development institution and a
              consultant in the field of housing;

        12)   without prejudice to the generally of the above and
              for effectively carrying out these objectives the
              Kendra shall have the power to acquire, hold and
              receive property of any kind including securities
              and negotiable instruments to conduct and
              maintain buildings including the right to alter and
              improve them and to equip them suitably to
              manage, sell, transfer or otherwise dispose of or
              deal with property of any kind belonging to the
              Kendra to enter into contracts for or in connection
              with any of the purposes of the Kendra to enter
              into contracts for or in connection with any of the
              purposes of the Kendra and on its behalf to raise
              moneys and funds in such a manner as may be
              deemed fit for on behalf of the Kendra and;

        13)   to do all such things and to perform all such acts as
              may be necessary or appropriate for the
              achievement of any or all of the above objects,

        14)   to take up construction work of any nature like
              fabrication,   manufacture,      installation, etc
              conductive with other objects and generating
              employment opportunities, particulary for the
              weaker sections of the Society."


     The governing body of the petitioner comprises of 14

members, who are the 14 members are as follows:
                             11



"4.   GOVERNING BODY.

      (a) There shall be a Governing Body of 14 members

      (b) The Governing Body shall be composed of

1.    Deputy Commissioner, Bagalkot - Chairman

2.    Chief Executive Officers, Z. P. Bagalkot - Executive
      Chairman

3.    The Deputy Secretary, (Development) Z.P. Bagalkot -
      Member Secretary

4.    The Executive Engineer Z.P. Engg. Division Bagalkot

5.    The District Welfare Officer, Bagalkot

6.    The Chief Planning Officer, Z. P. Bagalkot

7.    Director KARNIK, Bangalore

8.    Representative     from     Engg.      College/Polytechnic
      Bagalkot

9.    The Lead Bank Officer, Bagalkut

10.   The General      Manager,   District   Industries Centre,
      Bagalkot

11.   A representative of Nodal agency

12.   A representative of NGO agency

13.   A leading architect

14.   Three representatives from the catogary of individual
      members in be nominated by the chairman which can
      be Ex-officio, Entrepreneurs, and the Volunteers ."
                                  12



      The Chairman is the Deputy Commissioner, the Executive

Chairman is the Chief Officer of the Zilla Panchayat, the Member

Secretary is the Deputy Secretary (Development) of the Zilla

Panchayat, the Executive Engineer of the Zilla Panchayat, the

District Welfare Officer, the Chief Planning Officer of the Zilla

Panchayat are the ex-officio members and other office bearers of

the governing body of the petitioner as noticed hereinabove. Right

from the Chairman - the Deputy Commissioner upto the Chief

Planning Officer of the Zilla Panchayath, will be the members of the

Executive Committee. The Executive Committee of the petitioner -

Nirmithi Kendra is as follows:

      "7. EXECUTIVE COMMITTEE.

         (a) There shall be an Executive Committee of five
             members

         (b) The members of the Executive Committee shall be:

            1. The Chairman of the Governing body Deputy
               Commissioner

            2. Executive Chairman

            3. The Project Manager. Nirmithi Kendra.

            4. The Executive Engineer, ZP division, Bagalkot

            5. Deputy Secretary (Development) Z.P. Bagalkot"
                                  13



      The petitioner is headed by the Chairman, the Chairman is

the Deputy Commissioner. Therefore, the petitioner is completely

controlled by the government.       It is funded from the grants and

contributions from the corporate bodies, banks and other financial

institutions is a matter of record.        The Goods and Services Tax,

2017 (for short 'the GST') in a supersession of Value Added Tax,

2005, which comes about on 01.04.2017.            After the new regime

comes into existence i.e., GST, a notification is issued bearing

No.12/2017 by the Central Government exempting tax liability to

certain entities for supply of services.        The said notification is

followed    by   the   Government     of   Karnataka   by   the   Finance

Department, in notification bearing No.32/2017 dated 13.10.2017

wherein, in the definition clauses, Clause (zfa) comes to be added.

The additions are as follows:


                        "FINANCE SECRETARIAT

                       NOTIFICATION (32/2017)

           No. FD 48 CSL 2017 Bengaluru, dated :13.10.2017

             In exercise of the powers conferred by sub-section (1)
      of section 11 of the Karnataka Goods and Services Tax Act,
      2017 (Karnataka Act 27 of 2017), the Government of
      Karnataka, on being satisfied that it is necessary in the
      public interest so to do, on the recommendations of the
                            14



Council, hereby makes the following further amendments in
the notification, No.(12/2017) FD 48 CSL 2017, dated the
29th June, 2017, published in the Gazette of Karnataka,
Extraordinary, Part - IVA, Number 602, dated the 29th June,
2017, namely:


1. In the Table, -


(1)   in serial number 5, in column (3), for the words
      "governmental   authority"  the  words     "Central
      Government, State Government, Union territory, local
      authority or Governmental Authority" shall be
      substituted;


(2)   after serial number 9A and the entries relating
      thereto, the following serial number and entries shall
      be inserted namely: -


(1)    (2)                (3)                      (4)   (5)
"9B Chapter Supply of service by a                 Nil   Nil";
    99      Government        Entity    to
            Central Government, State
            Government,              Union
            territory, local authority or
            any person specified by
            Central Government State
            Government, Union territory
            or local authority against
            consideration received from
            Central Government, State
            Government, Union territory
            or local authority, in the
            form of grants.


(3)   after serial number 21 and the entries relating thereto,
      the following serial number and entries shall be
      inserted namely: -
                            15




(4)   after serial number 23 and the entries relating thereto,
      the following serial number and entries shall be
      inserted namely: -




(5)   in serial number 41, for the entry in column (3), the
      following entry shall be substituted namely: -
                            16




     "Upfront amount (called as premium, salami, cost,
     price, development charges or by any other name)
     payable in respect of service by way of granting of
     long term lease of thirty years, or more) of industrial
     plots or plots for development of infrastructure for
     financial business, provided by the State Government
     Industrial Development Corporations or Undertakings
     or by any other entity having 50 per cent. or more
     ownership of Central Government, State Government,
     Union territory to the industrial units or the developers
     in any industrial or financial business area.";

2.   in paragraph 2, for clause (zf),the following shall
     be substituted, namely: -

"(zf) "Governmental Authority" means an authority or
      a board or any other body, -

     (i) set up by an Act of Parliament or a State
     Legislature; or

     (ii) established by any Government,

     with 90per cent, or more participation by way of
     equity or control, to carry out any function
     entrusted to a Municipality under article 243 W
     of the Constitution or to a Panchayat under
     article 243 G of the Constitution.

(zfa) "Government Entity" means an authority or a
      board or any other body including a society,
      trust, corporation,

     (i) set up by an Act of Parliament or State
     Legislature;

      or

     (ii) established by any Government,

     with 90per cent. or more participation by way of
     equity or control, to carry out a function
                                       17



              entrusted by the Central Government, State
              Government,  Union  Territory or  a  local
              authority."

                                                (Emphasis supplied)


     The      Clause    (zfa)   in    the   definition   clause    defines   a

'Government Entity'. A 'Government Entity' means an authority or

a board or any other body including a society, trust, corporation,

set up by an Act of Parliament or State Legislature or established by

any government with 90% or more participation by way of equity or

control, to     carry   out the functions entrusted          to    it by the

Governments, Union Territory or a local authority.            It is again a

matter of record that the Society is controlled by the State

Government and funded inter alia by the State Government.

Therefore, undoubtedly the petitioner fits into the definition of

Clause (zfa) - a 'Government Entity'.           Entry No.9B in the afore-

quoted notification also describes a 'Government Entity'.                On a

coalesce   of    the    definitions   noted   hereinabove,        what   would

unmistakably emerge is, the petitioner is a 'Government Entity'.


     12. I now deem it appropriate to notice the law as considered

by the Apex Court or the High Courts, whereby, it is held that the
                                  18



exemption      clause   would   become     applicable   to   the   entities

completely controlled by the government. A division bench of the

High Court of Patna in the case of SHAPOORJI PALOONJI &

COMPANY PRIVATE LIMITED V. COMMISSIONER, CUSTOMS,

CENTRAL EXCISE AND SERVICE TAX1, holds as follows:


                          "....         ....           ....

              11. It is undisputed that the Indian Institute of
        Technology, Bihta, Patna, whose academic block was
        to be constructed by the petitioner, was set up by an
        Act of Parliament, i.e., Indian Institutes of Technology
        Act, 1961 (59 of 1961) as an institute of national
        importance under article 248 of the Constitution of
        India read with Seventh Schedule, List I. As per the
        definition of Governmental Authority as amended on
        January 30, 2014, an authority or board or any other
        body set up by an Act of Parliament or State
        Legislature is a Governmental Authority. Therefore,
        the notification dated June 20, 2012, exempts the
        activity of construction undertaken by the petitioner
        from payment of service tax.

              12. However, the arguments of Mrs. Nivedita
        Nirvikar, learned counsel for respondent No. 1, is that
        only an authority with 90 per cent. or more
        participation by way of equity or control to carry out
        any function entrusted to a municipality under article
        243W of the Constitution alone is the Governmental
        Authority, entitled to exemption from benefit of
        service tax. Such provision in the notification dated
        January 30, 2014 is applicable to both parts of clause

1
    2016 SCC OnLine Pat 1602
                              19



2(s) and not to sub-clause (ii) of clause 2(s) alone of
the said notification.

       13. We have heard learned counsel for the parties and
found the arguments raised by Mrs. Nivedita Nirvikar are not
sustainable in law. The Governmental Authority as defined in
the notification dated January 30, 2014, means an authority
or a board or any other body set up by an Act of Parliament
or State Legislature. The provisions contained in sub-clause
(i) and sub-clause (ii) of clause 2(s) are independent dis-
conjunctive provisions and the expression "90 per cent or
more participation by way of equity or control to carry out
any function entrusted to a municipality under article 243W
of the Constitution" is related to sub-clause (ii) of clause 2(s)
alone. The clause (i) is followed by ";" and the word "or".
Therefore, each of the sub-clauses is independent provision.
The condition of 90 per cent or more participation by way of
equity or control to carry out any function entrusted to a
municipality under article 243W of the Constitution is
relatable to only sub-clause (ii) of clause 2(s). It means that
an authority established by Government should have 90 per
cent or more participation by way of equity or control to
carry out any function entrusted to a municipality under
article 243W of the Constitution to be eligible for exemption.
The authority set up by an Act of Parliament or State
Legislature is not and cannot be made subject to the
condition of 90 per cent or more participation by way of
equity or control to carry out any function entrusted to a
municipality under article 243W of the Constitution. Thus,
the construction activity undertaken by the petitioner
in respect of the academic block of the institute-
respondent No. 4, is exempt from payment of service
tax in terms of notification, dated June 20, 2012 as
amended.

      14. Thus, the service tax paid either by the
petitioner or respondent No. 4 and collected by
respondent No. 1, cannot be levied or collected as it is
not chargeable levy. Consequently, the direction
contained in the communication dated September 5,
2014 (annexure 5), is quashed.
                                     20



               15. At this stage, another argument advanced by Mrs.
        Nivedita Nirvikar, needs to be discussed. She argues that the
        petitioner shall not be entitled to refund of the service tax as
        it would be a case of undue enrichment. We do not find any
        merit in this argument as well. The payment of service tax
        has not been made by the numerous consumers and
        collected by the petitioner. It is paid by the petitioner
        alone. The petitioner is entitled for the reimbursement
        of the amount of service tax by respondent No. 4 in
        terms of the letter of award of contract. Such payment
        of service tax by the petitioner is not indirect
        collection of taxes but the direct payment by the
        petitioner. Therefore, it is not a case of undue
        enrichment."
                                          (Emphasis supplied)


        The said judgment was tossed by the Department of Central

Excise before the Apex Court.            The Apex Court in terms of the

judgment rendered in the case of COMMISSIONER, CUSTOMS,

CENTRAL        EXCISE      AND      SERVICE       TAX        V.   SHAPOORJI

PALLONJI & CO. (P) LTD.2, dismisses the appeal, upholding the

order passed by the division bench of the High Court of Patna. The

Apex Court held as follows:

                            "....           ....            ....

              37. In the present case, the use of a semicolon is
        not a trivial matter but a deliberate inclusion with a
        clear intention to differentiate it from sub-clause (ii).
        Further, it can be observed upon a plain and literal
        reading of Clause 2(s) that while there is a semicolon
        after sub-clause (i), sub-clause (ii) closes with a

2
    (2024) 3 SCC 358
                             21



comma. This essentially supports the only possible
construction that the use of a comma after sub-clause
(ii) relates it with the long line provided after that and,
by no stretch of imagination, the application of the
long line can be extended to sub-clause (i), the scope
of which ends with the semicolon. We are, therefore,
of the opinion that the long line of Clause 2(s) governs
only sub-clause (ii) and not sub-clause (i) because of
the simple reason that the introduction of semicolon
after sub-clause (i), followed by the word "or", has
established it as an independent category, thereby
making it distinct from sub-clause (ii). If the author
wanted both these parts to be read together, there is
no plausible reason as to why it did not use the word
"and" and without the punctuation semicolon. While
the Clarification Notification introduced an amended
version of Clause 2(s), the whole canvas was open for
the author to define "governmental authority"
whichever way it wished; however, "governmental
authority" was redefined with a purpose to make the
clause workable in contradistinction to the earlier
definition. Therefore, we cannot overstep and interpret "or"
as "and" so as to allow the alternative outlined in Clause 2(s)
to vanish.

      38. Let us consider the problem from a different
angle. The revised definition of "governmental authority" and
the few punctuations in the definition (two semicolons and
two commas) and the conjunction "or" have been noticed
above. Literally read, the conjunction "or" between
sub-clauses (i) and (ii) clearly divides the two clauses
in two parts with the first part completely independent
of the second part. The first part is by itself complete
and     capable    of     operating     independently.      A
construction leading to an anomalous result has to be
avoided and to so avoid, it has to be held that the long
line of Clause 2(s) starting with "with 90%" and
ending with "Constitution" qualifies sub-clause (ii);
and, if the conjunction "or" is to be read as "and",
meaning thereby that the portion "with 90% ...
Constitution" has to be read as qualifying both sub-
clauses (i) and (ii), then the intention of redefining
                                  22



     "governmental authority" would certainly be defeated.
     As discussed earlier, the purpose for which
     "governmental authority" was redefined must have
     been to make it workable. We cannot, therefore, resort
     to a construction that would allow subsistence of the
     unworkability factor. Assuming what Ms Bagchi contended
     is right, it was incumbent for the appellants to bring to our
     notice, if not by way of pleading, but at least with reference
     to the relevant statutes, which of the particular
     authorities/boards/bodies are created by legislation --
     Central or State -- "with 90% or more participation by way
     of equity or control by Government". Each word in the
     definition clause has to be given some meaning and merely
     because promoting educational aspects is one of the
     functions of a municipality in terms of Article 243-W of the
     Constitution read with Schedule XII appended thereto is no
     valid argument unless equity or control by the Government,
     to the extent of 90%, is shown to exist qua the relevant
     authority/board/body. Incidentally, neither is there any
     indication in the petition nor has Ms Bagchi been able to
     disclose the identity of any such authority/board/other body
     which is covered by her argument. No such identified
     authority/board/body covered by the aforesaid
     construction of the definition of "governmental
     authority" in Clause 2(s) of the Clarification
     Notification, which the appellants appeal to us to
     accept, having been brought to our notice, we are
     unable to find any fault in the decisions [Shapoorji
     Paloonji & Co. (P) Ltd. v. CCE, Customs & Service Tax,
     2016        SCC      OnLine      Pat      1602] , [Shapoorji
     Pallonji v. Union of India, WP (C) No. 17188 of 2015,
     order dated 5-2-2018 (Ori)] of the Patna High Court
     and the Orissa High Court extending the benefit of the
     Exemption Notification to the educational institutions,
     and a fortiori, to SPCL."

                                      (Emphasis supplied)

     Therefore, on a plain consideration of the notifications and the

definition and description of the 'Government Entity', the exemption
                                   23



that is granted of tax liability indicated in the notification is

undoubtedly applicable to the petitioner, as the Apex Court

considers the effect of exemption to a 'Government Entity'.             The

case therein was whether the exemption notification to educational

institution would become applicable to the respondents.            It held

that it did applicable.


        13. A coordinate bench of this Court was answering an issue

whether the Nirmithi Kendra would be a 'Government Entity' under

the provisions of the Right to Information Act, 2005.                   The

coordinate bench after considering the entire spectrum of the law,

in the case of PIO & THE PROJECT DIRECTOR NIRMITI

KENDRA V. STATE INFORMATION COMMISSIONER3, holds as

follows:


                            "....         ...           ....
              8. The short question that          would   arise   for
        consideration in the present matter is:

                 "Whether the Nirmiti Kendra would be a
           Public Authority in terms of Section 2(h) of the
           Right to Information Act, 2005?"
               .....             .......              .......



3
    2025 SCC Online Kar 17662
                            24



      13. The above would indicate that the control
and supervision of the Nirmiti Kendra is by
Government Officers, the funding is from HUDCO,
which is again a Government entity, and contracts are
issued by the government for the works done. There is
a preference for the Nirmiti Kendra to carry out works
of the Government.

      14. Section 2(h) of the Right to Information Act is
reproduced hereunder for easy reference:

     Section 2. Definitions. In this Act, unless the
context otherwise requires,

       (h) "public authority" means any authority or body or
institution of self-government established or constituted--

      (a)    by or under the Constitution;
      (b)    by any other law made by Parliament;
      (c)    by any other law made by State Legislature;
      (d) by notification issued or order made by the
appropriate Government, and includes any--

      (i) body   owned,     controlled   or   substantially
financed;

      (ii)   non-Government      organisation substantially
financed, directly or indirectly by funds provided by the
appropriate Government;

       15. A perusal of Section 2(h) of the RTI Act, would
indicate that it is not only funding, but also control, which
would have to be considered to determine whether it is a
public authority or not.

     16. Insofar as control is concerned, the above extracts
make it clear that, firstly, Nirmiti Kendras were established
on the recommendation of the Rural Development and
                                25



     Panchayat Raj Department. A working committee
     comprising    Government     Officers   was  created,
     comprising Secretaries, Chief Engineers, etc., to
     supervise the working of the Nirmiti Kendra.

           17. The general body of the Nirmiti Kendra
     consists of all the top officers of each District, and the
     day-to-day activities of the Nirmiti Kendra are run by
     officers belonging to the State Government, many of
     whom belong to the Indian Administrative Service and
     the Karnataka Administrative Service. Thus, it is clear
     that Nirmathi Kendra is under the complete control of
     Government servants.

          18. Insofar as the funding is concerned, as
     observed supra, the funding is by HUDCO, Government
     organisations, and financial institutions, and these
     funds are used for the implementation of public works.
     Thus, not only is the funding provided by the
     Government, but the works carried out by Nirmathi
     Kendra are also considered Government works.

           19. I answer the question framed by holding
     that, a Nirmathi Kendra would be a public authority in
     terms of Section 2(h) of the RTI Act."

                                         (Emphasis supplied)


     The coordinate bench holds that Nirmithi Kendras are public

authorities and cannot escape diligence of information.     The said

judgment is only relied to notice that the Nirmithi Kendras like the

petitioner in the case at hand, are a public authority as it is the

observation of the coordinate bench and the petitioner is a

'Government Entity'.   It is further germane to notice two of the
                                 26



judgments rendered by this Court and one by coordinate bench

interpreting the word 'public servant' qua the employees of Nirmithi

Kendra.     The coordinate bench of this Court in the case of G.

KRISHNEGOWDA VS. STATE OF KARNATAKA reported in 2021

SCC OnLine Kar 15332, holds that a Project Director working in

Nirmithi Kendra is a 'Public Servant', within the meaning of 'Public

Servant' as defined under Prevention of Corruption Act, 1988. The

said judgment is followed by this Court in the case of V.

KRISHNAREDDY Vs. STATE in Crl.P.No.685/2022, disposed

on 02.08.2022, again holding that an employee of Nirmithi Kendra

to be a public servant. Though the Nirmithi Kendras are registered

under Karnataka Societies Registration Act, 1960, jurisprudence is

replete holding that the employees of the Nirmithi Kendras to be

the public servants and Nirmithi Kendra itself being amenable to the

provisions of the Right to Information Act, 2005.




        14. In the light of the afore-quoted law declared by the Apex

Court    and   granting   exemption   from   tax    liability   upon   the

Government Entities, it becomes germane to notice the impugned
                               27



action. On 07.07.2021, the fourth respondent communicates to the

petitioner demanding tax on certain premise or observations as the

case would be. The observations relevant are as follows:

                                   ".......

             It is noticed from the documents furnished to
     this office that M/s Bagalkot Nirmithi Kendra is
     established not by an Act or Parliament or State
     Legislature but by the Government of Karnataka Order
     No.G.O.110.RDP.ADP.47.NK:89, BANGALORE, DATED
     05.03.1990 and based on the order is registered under
     the Societies Act.          Regarding 90% or more
     participation by way of equity or control, neither
     government nor private organization have invested in
     the entity as capital and in the absence of capital there
     is no question of equity participation. However, the
     entire establishment amount has been provided by
     Government and M/s.Bagalkot Nirmithi Kendra is
     100% controlled by Government. No work is carried
     out without the consent and approval of the
     government and all the activities are controlled by
     Chairman-Deputy Commissioner, Executive chairman-
     Chief Executive Officer of Zilla Panchayat, The Deputy
     Secretary, Zilla Panchayat, The Executive Engineer,
     Zilla Panchayat, The District Welfare Officer, The Chief
     Planning Officer, Z.P, Director, Bagalkot, Director
     KARNIK, Bangalore, Representatives from Engineering
     College, Lead Bank Officer, The General Manager,
     District Industries Centre, representative of NGO
     Agency, a leading architect and three representatives
     nominated by the Chairman as per the copy of
     Memorandum of Association furnished. Further as per
     para 8(c) of the byelaws the number of members of
     the society is limited to 20, with Individuals @ 20%,
     Institutions @ 20% and Ex-officio members at 60%.
     As such it appears that the participation of 90% or
     more by way of government control is not being
     fulfilled as the ex-officio members are only 60% of the
                                  28



      members presuming that the ex-officio members are
      government officials."

                                      (Emphasis added)

      Upon the aforesaid audit, a communication dated 17.08.2021

is   sent   by   the   Commissioner    of   the   Central   Tax.      The

communication reads as follows:


                          "....         ....           ....

             With kind reference to the above, your attention is
      invited that the officers of Central Goods and Service Tax,
      Dharwad Audit Circle have been conducting GST Audit on the
      records of M/s Bagalkot Nirmithi Kendra (hereinafter referred
      to as the "Tax payer"). During the course of Audit the
      officers have noticed certain discrepancies in discharging of
      the tax liability and the observations are communicated. One
      of the major observation conveyed is that the Tax payer has
      been availing ineligible exemption benefit from payment of
      tax in terms of Notification No.32/2017-Central Tax (Rate)
      dated 13.10.2017(Copy enclosed for kind reference). The
      gist of the observation is furnished as under for your kind
      information and requested to take urgent action in the
      matter

              2. The Notification No.32/2017-Central Tax (Rate)
      dated 13.10.2017 was issued amending the Notification No.
      12/2017-Central Tax(Rate) dated 28.06.2017 by substituting
      the     words    "Governmental   authority"    as    "Central
      Government, State Government, Union territory, local
      authority or Governmental Authority" for the services listed
      at SL.No 5 of Notfn. No 12/2017, but has not changed the
      conditions specified. Also, the Notification No. 32/2017-
      Central Tax(Rate) dated 13.10.2017 at para (ii)(zf) and
      ii(zfa) have defined the Governmental Authority/entity as;
                               29



   (zf)     "Governmental Authority" means an authority or a
            board or any other body,

   (i)      Set up by an Act of Parliament or State Legislature,
            or

   (ii)     Established by any Government,
            With 90 percent or more participation by way of
            equity or control, to carry out any function
            entrusted to a Municipality under article 243W of
            the Constitution or to a Panchayat under article
            243G of the Constitution,"

   (zfa) "Government entity" means on authority or a
         board or any other body including a society,
         trust, corporation,

   (iii)    Set up by an Act of Parliament or State Legislature;
            or
   (iv)     Established by any Government.
            With 90 percent or more participation by way of
            equity or control, to carry out function entrusted by
            the Central Government, State Government, Union
            Territory or a local authority."

       4. It is noticed from the documents furnished to this
office that M/s Bagalkot Nirmithi Kendra is established not by
an Act of Parliament or State Legislature but by the
Government of Karnataka Order No.G.O 110 RDP ADP 47
NK:59, BANGALORE, DATED 05.03.1990 and based on the
order is registered under the Societies Act. Regarding 90%
or more participation by way of equity or control, neither
government nor private organization have invested in the
entity as capital and in the absence of capital there is no
question of equity participation.

       Further as per para 8(c) of the byelaws the number of
members of the society is limited to 20 with the following
rating,

          Individuals @ 20%,
          Institutions @ 20% and
          Ex-officio members at 60%
                            30




       As per the rules and regulations of the Kendra, the
control, administration and management of the affairs of the
Kendra shall vest in a governing body, which has the
following members:


No   Governing body Members     Represented by
1    Chairman                   Deputy Commissioner
2    Executive Chairman         Chief Executive Officer of Zilla
                                Panchayat, Bagalkot
3    Member Secretary           Deputy       Secretary,    Zilla
                                Panchayat, Bagalkot
4    Member                     Executive      Engineer,   Zilla
                                Panchayat, Bagalkot
5    Member                     District Welfare Officer

6    Member                     Chief Planning Officer, Z.P.
                                Bagalkot
7    Member                     Director, KARNIK, Bangalore
8    Member                     Representative              from
                                Engg.College/Polytechnic
                                Bagalkot
9    Member                     The      Lead    Bank     Officer,
                                Bagalkot
10   Member                     The General Manager, District
                                Industries Centre, Bagalkot
11   Member                     A    Representative    of    NGO
                                agency
12   Member                     A leading architect
13   3 Member                   Three representatives from the
to                              category       of     Individual
15                              members to be nominated by
                                the chairman which can be Ex-
                                officio, Entrepreneurs, and the
                                Volunteers


        As such it appears that the participation of 90%
or more by way of government control is not being
fulfilled as the ex-officio members are only 50% of the
members presuming that the ex-officio members are
government officials
                             31



      5. The auditors contended that M/s Bagalkot
Nirmithi Kendra was not set up by an Act of
Parliament/Legislature    or    established   by   any
Government with 90% or more participation by way of
equity or control and furthermore, the Tax payer is
neither carrying out any of the activity/functions
entrusted to a municipality as listed in entry no. 2 of
12th Schedule of the Notification.

       6. The observations were forwarded to the tax payer
viz., M/s Bagalkot Nirmithi Kendra and requested to
discharge their GST liability along with applicable interest
and penalty, In reply, the Authorised signatory has furnished
his reply to this Department by e-mail or 26.07.2021 stating
that M/s. Bagalkot Nirmithi Kendra fits in to the definition of
Government entity and has also relied on a High Court
Judgement to substantiate their interpretation. It is
submitted that the High Court Judgement relied upon
is with regards to an appeal made to the Hon'ble High
Court, wherein a case of corruption was booked
against the Project Director of M/s. Bagalkot Nirmithi
Kendra and it was submitted to the Hon'ble Court that
M/s. Bagalkot Nirmithi Kendra is not a Government
Entity and as such the Anti Corruption Bureau does not
have any rights to book a case against a non-
governmental authority. However, the Hon'ble Court
has dismissed the petition on the grounds that the
accused is performing duties which are public in
nature. The Hon'ble Court has not commented on the
taxability of the Tax pay under GST laws. More so, in
the given circumstances of taxability of the activity
undertaken by Nirmithi Kendra, ratio of the Hon'ble
High Court Order has no relevance.

       7. Sir, as per the MOA copies, the Deputy
Commissioner of the District is the Chairman of the
Governing Body constituted and without the approval of the
Deputy Commissioner, the financial transactions are not
carried out. It is pertinent to inform to your kindself
that the Department of CGST after much deliberations
has come to a conclusion that the activities
undertaken by the Nirmithi Kendra clearly fit into the
definition of supply and are rightly taxable. As
                                32



     ascertained,    various      other     Nirmithi   Kendras
     constituted and undertaking similar activities in
     different parts of the State of Karnataka have been
     discharging their GST liability and filing the statutory
     returns. In spite of written communication and
     appraisal    of    the     provisions      of   Act   and
     Rules/Notification provisions to the concerned, if the
     GST liability is not discharged by M/s. Bagalkot
     Nirmithi Kendra, unnecessary interest and penalties
     are likely to add up to the GST liability which will
     become an additional financial burden on the Kendra,
     In view of the above facts enumerated, it is requested
     to look into the matter with diligence and necessary
     directions may be issued to the Project Director to
     discharge the liabilities at the earliest."

                                         (Emphasis added)

     When the statutory notification is read in conjunction

with the elucidation of the Apex Court as to what would

constitute the government entity, the entire edifice of the

impugned action tumbles down. The petitioner's entitlement

to exemption emerges not as a matter of judicial indulgence

but as a clear command of law. This is brought to the notice of

the fourth respondent, who declines to accept that the petitioner is

a Government Entity, which in the considered view of this Court is

an error. Merely because other Nirmithi Kendras are paying tax, it

would not mean that the petitioner would also become liable to pay

tax. Thus, in the unambiguous language of the notification,
                                   33



read along side the elucidation by the Apex Court, the High

Court of Patna and this Court, the petitioner's status as a

'Government        Entity'   stands    firmly   and     incontrovertibly

established.          The petition thus, deserves a full and complete

success.


        15. For the aforesaid reasons, the following:

                                    ORDER

a. The writ petition is allowed. b. The impugned communication dated 07.07.2021, stands quashed.

c. All consequential actions taken, if any taken or to be taken, pursuant to the impugned communication are held to be unsustainable and therefore, obliterated as nullity in law.

Sd/-

(M.NAGAPRASANNA) JUDGE nvj CT:SS