Custom, Excise & Service Tax Tribunal
M/S. Prakash Air Freight Private ... vs The Commissioner Of Service Tax on 28 January, 2008
IN THE CUSTOMS, EXCISE AND SERVICE TAX APPELLATE TRIBUNAL SOUTH ZONAL BENCH AT BANGALORE Appeal No: ST/349/2007 (Arising out of Order-in-Appeal No: 84/2007-CE dated 29.5.2007 passed by the Commissioner of Central Excise (Appeals-I), Bangalore.) 1. Whether Press Reporters may be allowed to see the Order for publication as per Rule 27 of the CESTAT (Procedure) Rules, 1982? 2. Whether it should be released under Rule 27 of the CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not? Yes 3. Whether their Lordship wish to see the fair copy of the Order? 4. Whether Order is to be circulated to the Departmental authorities? M/s. Prakash Air Freight Private Limited Appellant Vs. The Commissioner of Service Tax Bangalore. Respondent
Appearance S/Shri K. S. Ravi Shankar & N. Anand, Advocates for the appellant.
Mrs. Sudha Koka, Authorised Representative (SDR) for the Revenue.
CORAM DR. S.L. PEERAN, HONBLE MEMBER (JUDICIAL) SHRI T. K. JAYARAMAN, HONBLE MEMBER (TECHNICAL) Date of Hearing: 28.01.2008 Date of decision:
ORDER No._______________________2008 Per Dr. S. L. Peeran This appeal arises from Order-in-Appeal No.84/2007 CE dated 29.5.2005 by which Service Tax has been confirmed on the appellants on the ground that they had provided Courier Agency Service partly outside India and the same is liable for Service Tax. The period in question is 15.3.2005 to 15.6.2005. The appellants plea was that as the services were performed partly outside India and they are required to be treated as export. This plea has not been accepted by the Commissioner (A) despite the clarification issued by CBEC by F. No.341/43/96-TRU dated 31.10.1996. The Commissioner (A) has held that the assessee has not received payment for such services provided in convertible foreign exchange. This finding is challenged in this appeal.
2. The learned Counsel submits that this very issue was subject matter of judgment rendered by this Bench in the case of TNT India Private Limited Vs. CST, Bangalore - 2007 (7) STR 142(Tri.-Bang.) wherein it has been held that the services has been performed outside India and therefore, in terms of Rule 3 (2) of Export of Service Rules, 2005, Service Tax is not liable to be levied. This is contested by learned SDR on the ground that the assessee has not received payment in foreign exchange and hence, the order passed by the Commissioner (A) is correct. The learned Counsel submits that the period in question is same as was in that case of TNT (supra) and the finding recorded on this issue as in that case clearly applies to the facts of this present case.
3. We have carefully considered the submissions. It is seen from the ruling of TNT India Private Limited (supra) that this bench has analysed the provisions of Rule 3 of Export of Service Rules, 2005 in an identical situation wherein the services of Courier Agency was performed outside India. This Bench after due consideration held that they are not liable to pay Service Tax on such services performed outside India. The findings recorded in Para 4 is reproduced herein below.
4.?Heard both sides. We reproduce Rule 3 of the Export of Services Rules, 2005.
3. Export of taxable Service - The export of taxable service shall mean (1)?in relation to taxable services specified in sub-clauses (d), (p), (q), (v) and (zzq) of clause (105) of Section 65 of the Act, such taxable services as are provided in relation to an immovable property which is situated outside India;
(2)? in relation to taxable services specified in sub-clauses (a), (f), (h), (i), (j), (l), (m), (n), (o), (s), (t), (u), (w), (x), (y), (z), (zb), (zc), (zi), (zj),...........(zzx) and (zzy) of Clause (105) of Section 65 of the Act, such services are as performed outside India :
Provided that is such a taxable service is partly performed outside India, it shall be considered to have been performed outside India.
(3)?In relation to taxable services other than,
(i) The taxable services specified in sub-clauses (a), (f), (h).... and
(ii) The taxable service specified in sub-clause (d) as are provided in relation to an immovable property of clause (105) of Section 65 of the Act,-
i. Such taxable services which are provided and used in or in relation to commerce or industry and the recipient of such services are located outside India.
ii. Such taxable services which are provided and used other than in or in relation to commerce or industry, if the recipient of the taxable service is located outside India at the time when such services are received. From the above Rules, it is clear that if taxable services specified in Sub Rule (2) of Rule 3 are partly performed outside India, such service shall be deemed to have been performed outside India. Courier Agency is one of the services specified in Rule 3(2) as the said service falls under Section 65(105)(f). In the case of international courier service, the consignment obviously has to be delivered abroad. In the light of Rule 3(2) it is to be considered as performed outside India. When the service is performed outside India, there cannot be any Service Tax liability in terms of Rule 4 as such a Service is deemed to be exported. The performance of the service is completed only when the courier is delivered outside India to the consignee. It is not correct to say that the transportation is merely incidental in providing courier service as held by the Adjudicating Authority. In fact transportation is very crucial to the courier service and courier agency rendering taxable service is entitled to Cenvat credit on the duty paid on motor vehicles. The Adjudicating Authority cannot go simply by the clarification of the Ministry, which is contrary to law. Ministrys clarification ignores Rule 3(2), according to which when a service is partially performed outside India, it will be deemed to be performed outside India. The fact that the service provider and service receipt are in India is not relevant while considering whether there is export of service in the light of the deeming provision in Rule 3(2). All the other points, such as contractual relationship between service provider and service recipient, the status of the person receiving the courier, the fact that transportation is merely incidental in providing courier service are not at all relevant in the light of Rule 3(2). In our view, the clarification dated 3-10-2005 issued by the Ministry with regard to international courier agency is contrary to Rule 3(2) of Export Services Rules, 2005.
4.1.? We also note that the Adjudicating Authority has imposed a penalty of Rs. 4.5 crores, which is a very savage one, to say the least. The appellant did not discharge the Service Tax liability on a bona fide understanding of the law. In such a case, there is absolutely no justification for imposing penalty, which is equal to twice the duty involved. We also note that with effect from 15-6-2005, Rule 3(2) of Export Services Rules 2005 has been amended by insertion of 2nd proviso, which reads as follows :
Provided further that for the purposes of this sub-rule, any taxable services provided shall be treated as export of services only if-
(a) Such service is delivered outside India and used in business or for any other purpose outside India; and
(b) Payment for such service provided is received by the service provider in convertible foreign exchange.
In terms of the above Rule with effect from 15-6-2005, the appellant would be liable to pay the Service Tax, as the service would be considered as export of service only if payment is received in convertible foreign exchange. In any case for the relevant period in terms of Rule 3(2), the services rendered by the appellant should to be deemed to have been performed outside India and therefore, the appellant will not be liable for payment of Service Tax during that relevant period in terms of Rule 4. In view of our observations, the impugned order has no merits. We set aside the same and allow the appeal with consequential relief.
We are of the considered opinion that the facts being similar to the above order, therefore, the findings applies to the facts of this case also. Respectfully following the ratio thereof, we set aside the impugned order and allow the appeal with consequential relief, if any.
(Operative portion of this Order was pronounced in open court on conclusion of hearing) (T.K. JAYARAMAN) Member (T) (S.L.PEERAN) Member (J) /rv/ ??
??
??
??
5