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 0, Cited by 0] [Entire Act]

Union of India - Section

Section 66F in Finance Act, 2012

66F. Principal of interpretation of specified descriptions of services of bundled services. - (1) Unless otherwise specified, reference to a service (herein referred to as main service) shall not include reference to a service which is used for providing main service.

(2)Where a service is capable of differential treatment for any purpose based on its description, the most specific description shall be preferred over a more general description.
(3)Subject to the provisions of sub-section (2), the taxability of a bundled service shall be determined in the following manner, namely: -
(a)if various elements of such service are naturally bundled in the ordinary course of business, it shall be treated as provision of the single service which gives such bundle its essential character;
(b)if various elements of such service are not naturally bundled in the ordinary course of business, it shall be treated as provision of the single service which results in highest liability of service tax.
Explanation. - For the purposes of sub-section (5), the expression "bundled service" means a bundle of provision of various services wherein an element of provision of one service is combined with an element or elements of provision of any other service or services.';
(G)in section 67, in the Explanation, clause (b) shall be omitted, with effect from such date as the Central Government may, by notification, appoint;
(H)after section 67, the following section shall be inserted, namely: -
'67 A. Date of determination of rate of tax, value of taxable services and rate of exchange. - The rate of service tax, value of a taxable service and rate of exchange, if any, shall be the rate of service tax or value of a taxable service or rate of exchange, as the case may be, in force or as applicable at the time when the taxable service has been provided or agreed to be provided.Explanation. - For the purposes of this section, "rate of exchange" means the rate of exchange referred to in the Explanation to section 14 of the Customs Act, 1962.'; (52 of 1962).
(I)in section 68, in sub-section (2), with effect from such date as the Central Government may, by notification, appoint, -
(i)for the words "any taxable service notified", the words "such taxable services as may be notified" shall be substituted;
(ii)the following proviso shall be inserted, namely: -
"Provided that the Central Government may notify the service and the extent of service tax which shall be payable by such person and the provisions of this Chapter shall apply to such person to the extent so specified and the remaining part of the service tax shall be paid by the service provider."
(J)after section 72, the following section shall be inserted, namely: -
'72A. Special audit. - (1) If the Commissioner of Central Excise, has reasons to believe that any person liable to pay service tax (herein referred to as "such person"), -
(i)has failed to declare or determine the value of a taxable service correctly; or
(ii)has availed and utilized credit of duty or tax paid -
(a)which is not within the normal limits having regard to the nature of taxable service provided, the extent of capital goods used or the type of inputs or input services used, or any other relevant factors as he may deem appropriate; or
(b)by means of fraud, collusion, or any wilful misstatement or suppression of facts; or
(iii)has operations spread out in multiple locations and it is not possible or practicable to obtain a true and complete picture of his accounts from the registered premises falling under the jurisdiction of the said Commissioner,
he may direct such person to get his accounts audited by a chartered accountant or cost accountant nominated by him, to the extent and for the period as may be specified by the Commissioner.
(2)The chartered accountant or cost accountant referred to in sub-section (1) shall, within the period specified by the said Commissioner, submit a report duly signed and certified by him to the said Commissioner mentioning therein such other particulars as may be specified by him.
(3)The provisions of sub-section (1) shall have effect notwithstanding that the accounts of such person have been audited under any other law for the time being in force.
(4)The person liable to pay tax shall be given an opportunity of being heard in respect of any material gathered on the basis of the audit under sub-section (1) and proposed to be utilized in any proceeding under the provisions of this Chapter or rules made thereunder.Explanation. - For the purposes of this section, -
(i)"chartered accountant" shall have the meaning assigned to it in clause (b) of sub-section (1) of section 2 of the Chartered Accountants Act, 1949; (3819 of 49).
(ii)"cost accountant" shall have die meaning assigned to it in clause (b) of sub-section (1) of section 2 of the Cost and Works Accountants Act, 1959 (23 of 1959).
(K)in section 73, -
(i)for the words "one year" , wherever they occur, the words "eighteen months" shall be substituted;
(ii)after sub-section (1), the following sub-section shall be inserted, namely; -
"(1A) Notwithstanding anything contained in sub-section (1) (except the period of eighteen months of serving the notice for recovery of service tax), the Central Excise Officer may serve, subsequent to any notice or notices served under that sub-section, a statement, containing the details of service tax not levied or paid or short levied or short paid or erroneously refunded for the subsequent period, on the person chargeable to service tax, then, service of such statement shall be deemed to be service of notice on such person, subject to the condition that the grounds relied upon for the subsequent period are same as are mentioned in the earlier notices."
(iii)in sub-section (4A), for the words, brackets and figures "sub-sections (3) and (4)", the word, brackets and figure "sub-section (4)" shall be substituted;
(L)section 80 shall be re-numbered as sub-section (1) thereof, and after sub-section (1) as so re-numbered, the following sub-section shall be inserted, namely: -
"(2) Notwithstanding anything contained in the provisions of section 76 or section 77 or section 78, no penalty shall be imposable for failure to pay service tax payable, as on the 6th day of March, 2012, on the taxable service referred to in sub-clause (zzzz) of clause (705) of section 65, subject to the condition that the amount of service tax along with interest is paid in full within a period of six months from the date oh which the Finance Bill, 2012 receives the assent of the President.";
(M)in section 83, for the figures and letters " 12E, 14,14AA, 15,33 A, 34A, 35F", the figures, letters, words and brackets "12E, 14,15,31,32,32A to 32P (both inclusive), 33A, 34A, 35EE, 35F" shall be substituted;
(N)in section 85, -
(i)in sub-section (3), after the words "under this Chapter", the words and figures ", made before the date on which the Finance Bill, 2012 receives the assent of the President" shall be inserted;
(ii)after sub-section (3), the following sub-section shall be inserted, namely: -
"(3A) An appeal shall be presented within two months from the date of receipt of the decision or order of such adjudicating authority, made on and after the Finance Bill, 2012 receives the assent of the President, relating to service tax, interest or penalty under this Chapter:Provided that the Commissioner of Central Excise (Appeals) may, if he is satisfied that the appellant was prevented by sufficient cause from presenting the appeal within the aforesaid period of two months, allow it to be presented within a further period of one month "
(O)in section 86, -
(i)in sub-section (1), after the Words "against such order", the words "within three months of the date of receipt of the order" shall be inserted;
(ii)for sub-section (3), the following sub-section shall be substituted, namely: -
"(3) Every appeal under sub-section (2) or sub-section (2A) shall be filed within four months from the date on which the order sought to be appealed against is received by the Committee of Chief Commissioners or, as the case may be, the Committee of Commissioners."
(P)in section 88, for the word "duty", the word "tax" shall be substituted;
(Q)in section 89, in sub-section (1), for clause (a), the following clause shall be substituted with effect from the date on which the Finance Bill, 2012 receives the assent of the President, namely: -
"(a) knowingly evades the payment of service tax under this Chapter; or";
(R)in section 93A, for the words "of such goods", the words "or removal or export of such goods" shall be substituted;
(S)Insertion of new section 93B. - after section 93A, the following section shall be inserted, namely: -
"93B. Rules made under section 94 to be applicable to services other than taxable services. - All rules made under section 94 and applicable to the taxable Services shall also be applicable to any other service in so far as they are relevant to the determination of any tax liability, refund, credit of service tax or duties paid on inputs and input services or for carrying out the provisions of Chapter V of the Finance Act, 1994."; (2 of 1994).
(T)in section 94, in sub-section (2), -
(i)clause (ee) shall be omitted;
(ii)in clause (hhh), after the words "provision of taxable service", the words, figures and letter "under section 66C" shall be inserted;
(iii)clause (1) shall be re-lettered as clause (k) thereof and before the clause (k) as so re-lettered, the following shall be inserted, namely: -
"(i) provide for the amount to be paid for compounding and the manner of compounding of offences;
(j)provide for the settlement of cases, in accordance with sections 31,32 and 32A to 32P (both inclusive), in Chapter V of the Central Excise Act, 1944 (1 of 1944). as made applicable to service tax vide section 83;"
(U)in section 95, after sub-section (1H), the following sub-section shall be inserted, namely: -
"(1-I). If any difficulty arises in giving effect to section 143 of the Finance Act, 2012, in so for as it relates to insertion of sections 65B, 66B, 66C, 66D, 66E and section 66F in Chapter V of the Finance Act, 1994, (32 of 1994). the Central Government may, by order published in the Official Gazette, which is not inconsistent with the provisions of this Chapter, make such provisions, as may be necessary or expedient for the purpose of removing the difficulty from such date, which shall include the power to give retrospective effect from a date not earlier than the date of coming into force of the Finance Act, 2012:Provided that no such order shall be made after the expiry of a period of two years from the date of coming into force of these provisions.";
(V)in section 96C, in sub-section (2), for clause (e), the following clause shall be substituted, namely: -
"(e) admissibility of credit of duty or tax in terms of the rules made in this regard;";
(W)Insertion of new sections 97 and 98. - after section 96J, the following sections shall be inserted, namely: -
"97. special provisions for exemption in certain cases relating to management etc, of roads. - (1) Notwithstanding anything contained in section 66, no service tax shall be levied or collected in respect of management, maintenance or repair of roads, during the period on and from the 16th day of June, 2005 to the 26th day of July, 2009 (both days inclusive).
(2)Refund shall be made of all such service tax which has been collected but which would not have been so collected had sub-section (1) been in force at all material times.
(3)Notwithstanding anything contained in this Chapter, an application for the claim of refund of service tax shall be made within a period of six months from the date on which the Finance Bill, 2012 receives the assent of the President.