Custom, Excise & Service Tax Tribunal
Emaar Mgf Land Ltd vs Commissioner Of Central Excise And ... on 11 August, 2021
Author: Dilip Gupta
Bench: Dilip Gupta
CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL
NEW DELHI
PRINCIPAL BENCH
SERVICE TAX APPEAL NO. 51379 OF 2017
(Arising out of Order-in-Original No. DLI-SVTAX-001-COM-054-16-17 dated
31.03.2017 passed by the Commissioner of Service Tax, Delhi I)
M/s. Emaar MGF Land Ltd. ......Appellant
ECE House, 28, K.G. Marg
New Delhi 110001
Versus
Commissioner of Central Excise ......Respondent
and CGST, Delhi-South
EIL Annex Building, Plot No. 2B
Bhikhaji Cama Place
New Delhi - 110066
APPEARANCE:
Shri Narender Singhvi, Advocate for the Appellant
Shri J.P. Singh and Shri Vivek Pandey, Authorized Representatives for the
Department
CORAM:
HON'BLE MR. JUSTICE DILIP GUPTA, PRESIDENT
HON'BLE MR. P.V. SUBBA RAO, MEMBER (TECHNICAL)
Date of Hearing: July 06, 2021
Date of Decision: August 11, 2021
FINAL ORDER NO. 51725/2021
JUSTICE DILIP GUPTA :
M/s Emaar MGF Land Ltd. 1 has sought the quashing of the order
dated 31.03.2017 passed by the Commissioner of Service Tax, Delhi-I 2
by which the recovery of CENVAT credit of Rs. 2,44,48,095/- with
interest and penalty has been confirmed under the proviso to section
73(1) of the Finance Act, 1994 3.
1 the appellant
2 the Commissioner
3 the Finance Act
2
ST/51379/2017
2. The appellant claims to be engaged in providing various services
like works contract service, real agent service, site formation and
clearing service, architect service, commercial and industrial
construction service and goods transport agency service. It availed
CENVAT credit on inputs, capital goods and input services under the
provisions of the CENVAT Credit Rules, 2004 4.
3. The appellant undertook certain construction projects and
entered into two separate agreements with each purchaser of the flat.
The first agreement was in respect of construction of the flat/unit. The
second agreement was in respect of sale of land. The first agreement
has been described as 'construction agreement', wherein the appellant
agreed to design and promote the residential project of various
apartments. The second agreement has been described as 'agreement
for sale' executed between the appellant and the purchaser, wherein
when the purchaser requested the vendor to convey an undivided
share in the land, the title is conveyed subject to terms of the
agreement.
4. According to the appellant, as the agreements involved supply of
material with provision of services, it started paying service tax
thereon as 'works contract service', introduced under section
65(105)(zzzza) of the Finance Act from 01.06.2007. The service tax
was paid in terms of the Works Contract (Composition Scheme for
Payment of Service Tax) Rules, 2007 5.
5. During the period from July 2008 to January 2009, the appellant
discharged service tax of Rs. 5,31,67,272/- on works contract service,
out of which Rs. 2,44,48,096/- was deposited by utilization of
4. the Credit Rules
5. the Composition Scheme
3
ST/51379/2017
CENVAT credit. It is stated by the appellant that since the Composition
Scheme did not bar availment of credit on capital goods and input
services, the appellant availed credit on the same and the payment of
service tax was also accepted by the Department without any
objection.
6. However, based on audit objections raised by the Department, a
show cause notice dated 17.04.2014 was issued to the appellant,
proposing to deny the CENVAT credit of Rs. 2,44,48,095/- by alleging
that the activity of construction of residential complexes by a builder
became taxable only after the insertion of an Explanation in the
definition of taxable service of 'construction of complex service' under
section 65(105)(zzzh) of the Finance Act and this service was not
taxable prior to such date. Consequently, credit could not have been
availed by the appellant during the relevant period and the same was
recoverable with interest and imposition of penalty. The demand
proposed in the show cause notice is as follows:
"21. Now, therefore, M/S Emaar MGF Land Ltd, ECE House 28
K G Marg, New Delhi 10001, are required to show cause to the
Commissioner of Service Tax, New Delhi having office located
at 17-B, 1.A.E.A. House, Mahatma Gandhi Road, IP
Estate, New Delhi Within 30 days of the receipt of this notice as
to why:-
(A) An amount represented as service tax to the tune
of Rs. 2,44,48,095/- (Rs. Two crore forty four
Lakh forty eight thousand and ninety five only)
as explained in Para 10 above should not be
demanded and recovered from them under
Section 73(A) of the Act;
(B) The interest on Service Tax amounting to Rs.
2,44,48,095/- (Rs. Two crore forty four Lakh
forty eight thousand and ninety five only) should
not be demanded and recovered under Section
73(B) of the Act;
(C) Cenvat credit of Rs. 2,44,48,095/- irregularly
availed on the services that were not used in
provision of any output service during period July
2008 to January 2009 should not be demanded
and recovered under Rule 14 of the Cenvat Credit
Rules read with Section 73 of the Act;
4
ST/51379/2017
(d) Interest under section 75 of the Act should not be
demanded and recovered on Cenvat credit of Rs.
2,44,48,095/- irregularly availed on the services
that. were not used in provision of any output
service during period July 2008 to January 2009;
(e) Penalty under Rule 15(3) of the Cenvat Credit
Rules, 2004 read with section 78 of the act
should not imposed for willfully contravening
provisions of the CC Rules, 2004 by wrongly
availing cenvat credit on services that were not
used in provision of any taxable output service
during period July 2008 to January 2009, with
intent to evade payment of service tax;
(e) Penalty for not filing the ST-3 returns covering
the period July 2008 to January, 2009 with
proper disclosures should not be imposed under
Section 77(2) of the Finance Act, 1994."
7. The appellant submitted a reply dated 23.11.2016 to the show
cause notice and denied the allegations.
8. The Commissioner, by order dated 31.03.2017, confirmed the
demand and ordered for recovery of the CENVAT credit denied
amounting to Rs. 2,44,48,095/- with interest and penalty under rule
15(3) of the Credit Rules, as well as imposition of penalty of Rs.
10,000/- under section 77(2) of the Finance Act. The relevant portion
of the order passed by the Commissioner is reproduced below:
"5.14.2 I find that service tax amounting to Rs.5,31,67,272/-
was collected by the noticee on construction of flats from the
buyers in southern parts of India during July, 2008 to January
2009. As discussed supra, no service tax was leviable on the
activity of construction of residential complex for sale to buyers
by the noticee before 01.07.2010. Therefore this amount of
Rs.5,31,67,272/- collected as service tax was required to
be deposited with the Govt. Exchequer in terms of the
provisions of Section 73A of the Act, ibid.
5.14.3 However, I find that while making payment of
such wrongly collected amount of service tax, the
noticee utilized Cenvat credit of Rs.2,44,48,095/- which
was availed by them on the construction of such flats.
Since these services provided by the noticee at the
material time were exempt, they were not entitled for
any cenvat credit of input services under the provisions
of Rule 3(1) read with Rule 2(0) and 2(P) of Cenvat
Credit Rules, 2004 at the material time.
*******
5.14.8 As discussed supra, I find that construction of flats for
sale to buyers before 01.07.2010 was not a taxable output
service, being exempt from service tax and consequently the
input services used in construction of the said flats do not
qualify as "input service" for the purpose of availing Cenvat
5
ST/51379/2017
credit under the provisions of Cenvat Credit Rules, 2004.
Accordingly, the amount of Rs.2,44,48,095/- availed by
the noticee as Cenvat credit and utilized while, making
payment of service tax of Rs.5,31,67,272/- on
construction of flats for sale to buyers, is in
contravention of provisions of Rule 3 read with Rule 2 (l)
and 2 (p) of the Cenvat Credit Rules, 2004. I therefore
conclude that such utilization of inadmissible credit
resulted into short payment of the amount payable under
Section 73(A) to that extent and this inadmissible Cenvat
credit is recoverable from the noticee in terms of Rule 14
of the Cenvat Credit Rules, 2004.
6. Now, coming to the issue of demand of service tax
amounting to Rs.2,44,48,095/-, I find that this is the
same amount of which the noticee had availed
inadmissible Cenvat credit and utilized the same for
payment of service tax. Simultaneous denial of Cenvat
credit amounting to Rs.2,44,48,095/- with proposal for
recovery of same and also demand of service tax
amounting to Rs.2,44,48,095/- would result in double-
taxation at the hands of the noticee. Since the incidence
of availing the Cenvat credit is appearing first, I
therefore observe that the Cenvat credit availed and
utilized by the noticee is liable to be disallowed and
recovered under the provisions of Rule 14 of Cenvat
Credit Rules, 2004. I also note that the authorized
representative appearing for hearing also contended that
the credit being demanded can at best be disallowed and
no simultaneous recovery of the same can be made. I
agree with these contentions of the noticee.
*******
8.2 I find that the extended time period of five years is
invokable under the provisions contained in proviso to
Section 73(1) of the Finance Act, 1994 as amended in
specified cases. I find that the noticee did not pay the entire
amount of Service Tax to the Govt. Exchequer
*******
8.6 l am of the view that it is possible to invoke extended
period in the case of Service Tax even in situation where there
is no intent to evade payment of tax. Even if it is presumed
that the nottcee has not contravened any provisions with
intent to evade payment of Service Tax, yet the noticee has
failed to comply with the obligations cast upon it by the
Legislature. Thera is no requirement that there should be
suppression with intention to evade. Mere suppression
is adequate for the purpose of the recovery of tax for the
extended period as well as for imposing penalty. In any case,
the noticee, in this case, has willfully contravened the
provisions of the Finance Act, 1994, Service Tax Rules, 1994
and CENVAT Credit Rules, 2004.
*******
8.14 In view of the above discussions, I hold that the
extended period as provided in proviso to Section 73 (1)
of the Act has rightly been invoked in this case and the
inadmissible Cenvat credit availed and utilized by the
noticee is recoverable from them by applying provisions
of Rule 14 of CCR 2004 read with Section 73(2) of the
Act, as applicable.
*******
6
ST/51379/2017
13. In view of the above discussions and findings, I make
the following order:
ORDER
(i) I confirm that the proviso to Section 73 (1) of Finance Act, 1994 has been correctly invoked in this case for recovery of fraudulently availed Cenvat credit on input services used for providing exempted output services;
(ii) I confirm the demand and order recovery of Rs.2,44,48,095/-(Rupees Two Crores Forty Four Lacs Forty Eight Thousand and Ninety Five only) being the inadmissible CENVAT credit under Rule 14 of the Cenvat Credit Rules, 2004 read-with Section 73(2) of the Finance Act, 1994 from the noticee, M/s Emaar MGF Land Ltd., New Delhi;
(iii) l order for charge of Interest at the appropriate rate from the noticee under Section 75 of the Finance Act, 1994 read with Rule 14 of Cenvat Credit Rules, 2004 till the actual date of payment of dues at (ii) above;
(iv) I impose penalty of Rs.2,44,48,095/- (Rupees Two Crores Forty Four Lacs Forty Eight Thousand and Ninety Five only) upon the noticee under the provisions of Section 78 of the Finance Act, 1994 read with Rule 15(3) of Cenvat Credit Rules, 2004;
(v) I impose penalty of Rs.10,000/- (Rupees Ten Thousand only) under the provisions of Section 77(2) of the Finance Act, 1994 upon the noticee for failing to file their ST-3 returns correctly indicating all their taxable incomes and all their Cenvat credits in accordance with the provisions of Section 70 of the Act, ibid;
(emphasis supplied)
9. This appeal has been filed to assail the order dated 31.03.2017 passed by the Commissioner.
10. An application has also been filed by the Department stating therein that the pre-deposit for filing the appeal has to be made in cash only but the appellant has discharged this statutory requirement by utilizing the CENVAT credit and so the appeal should be dismissed for this reason alone.
11. Shri Narender Singhvi, learned counsel appearing for the appellant, made the following submissions: 7
ST/51379/2017
(i) The appellant discharged service tax under 'works contract service'. It is an established position of law that when an assessee has discharged its output tax liability, it will be eligible to claim CENVAT credit, irrespective of the fact that the assessee was not liable to pay such output tax at all.
In this connection, reliance has been placed on the following decisions:
(a) C.C.E., Bangalore-V vs. Vishal Precision Steel Tubes & Strips Pvt. Ltd. 6; and
(b) Commissioner of Central Excise, Pune-
III vs. Ajinkya Enterprises 7;
(ii) During the period in dispute, the appellant paid service tax to the extent of Rs. 5,31,67,272/-, and availed credit of Rs. 2,44,48,095/-. The service tax paid by the appellant is much more than the amount of credit availed by it. Therefore, even if no service tax was payable by the appellant, there has been no loss to the Government exchequer. Thus, assuming without conceding that no service tax was payable by the appellant, since the service tax paid is a much amount than the credit availed, the payment of such tax itself is reversal of inadmissible credit and no further recovery can be made. In this connection reliance has been place on the decision of the Tribunal in CST, Delhi-IV vs. DLF Utilities Ltd. 8;
(iii) No provision of law empowers the department to question payment of service tax, except in case of short-payment. 6 2017 (349) E.L.T. 686 (Kar.) 7 2013 (294) E.L.T. 203 (Bom.) 8 2018 (6) TMI 133-CESTAT Chandigarh 8 ST/51379/2017 When such payment of tax cannot be questioned, the consequential demand of CENVAT credit cannot be sustained;
(iv) The extended period of limitation could not have been invoked nor interest or penalty could have been imposed; and
(v) The services of the appellant are classifiable under 'works contract service' and so appellant had correctly paid service tax and rightly availed CENVAT credit.
12. Shri J.P. Singh and Shri Vivek Pandey learned Authorized Representatives of the Department made the following submissions:
(i) The order of recovery of CENVAT credit of Rs. 2.44 crores under the Credit Rules by invoking the extended period of limitation under the proviso to section 73(1) of the Finance Act is correct in law;
(ii) However, in case the Tribunal disagrees with the finding of the Commissioner on the extended period, even then the demand under section 73A can be confirmed as no limitation period for demand under this section has been placed;
(iii) Service tax collected from the customers for a non-taxable activity has to be paid entirely in cash to the government under section 73A of the Finance. In this connection, reliance has been placed on the decisions of the Tribunal in:
(a) Jaipur IPL Cricket vs. Commissioner of Service Tax, Mumbai 9; and 9 2015 (38) STR 1193 (Tri-Mumbai) 9 ST/51379/2017
(b) Indu Eastern Province Projects Pvt. Ltd. vs. Commr. of Cus., C. Ex. & S.T., Hyderabad-IV 10;
(iv) The appellant has also not made the correct pre-deposit in the appeal as it should have been made entirely in cash and, therefore, the appeal is liable to be dismissed on this count also;
(v) The Commissioner clearly upheld the charge/allegation of the show cause notice that the noticee is required to pay service tax of Rs. 2.44 crores in cash to the government exchequer under section 73A of the Act. The Commissioner also upheld the charge of the show cause notice that CENVAT credit of Rs. 2.44 crores is recoverable under Credit Rules. Thus, there is a clear nexus and link between the demand of service tax of Rs. 2.44 crores under section 73A and demand of reversal of CENVAT credit of Rs. 2.44 crores under Credit Rules read with the proviso to section 73(1) of the Finance Act; and
(vi) If the noticee had not utilized CENVAT credit Rs. 2.44 crores for payment of service tax on the output service and instead would have paid the entire tax in cash, there would have been no demand under section 73A of the Finance Act. Thus, both the demands are connected.
13. The submissions advanced by the learned counsel for the appellant and the learned Authorised Representatives appearing for the Department have been considered.
14. The first issue that arises for consideration is whether the Commissioner was justified in holding that the extended period of
10. 2019 (28) GSTL 88 (Tri- Hyd) 10 ST/51379/2017 limitation contemplated under section 73(1) of the Finance Act, 199411 was correctly invoked in the facts and circumstances of the case.
15. The contention of the learned counsel for the appellant is that the necessary ingredients for invoking the larger period of limitation contemplated under the proviso to section 73 (1) of the Finance Act, namely wilful suppression of facts with an intent to evade payment of service tax do not exist and, therefore, the extended period of limitation could not have been invoked.
16. In order to appreciate this contention it would appropriate to reproduce section 73 of the Finance Act as it stood at the relevant time. This section deals with recovery of service tax not levied or paid or short levied or short paid or erroneously refunded. It is as follows;
"73.(1) Where any service tax has not been levied or paid or has been short-levied or short-paid or erroneously refunded, the Central Excise Officer may, within one year from the relevant date, serve notice on the person chargeable with the service tax which has not been levied or paid or which has been short-levied or short-paid or the person to whom such tax refund has erroneously been made, requiring him to show cause why he should not pay the amount specified in the notice:
PROVIDED that where any service tax has not been levied or paid or has been short-levied or short-paid or erroneously refunded by reason of-
(a) fraud; or
(b) collusion; or
(c) wilful mis-statement; or
(d) suppression of facts; or
(e) contravention of any of the provisions of this Chapter or of the rules made thereunder with intent to evade payment of service tax, by the person chargeable with the service tax or his agent, the provisions of this sub-section shall have effect, as if, for the words "one year", the words "five years" had been substituted."
17. It would be seen from a perusal of sub-section (1) of section 73 of the Finance Act that where any service tax has not been levied or paid, the Central Excise Officer may, within one year from the relevant date, serve a notice on the person chargeable with the service tax
11. the Finance Act 11 ST/51379/2017 which has not been levied or paid, requiring him to show cause why he should not pay amount specified in the notice.
18. The 'relevant date' has been defined in section 73 (6) of the Finance Act as follows;
73(6) For the purpose of this section, "relevant date"
means,-
(i) In the case of taxable service in respect of which service tax has not been levied or paid or has been short-levied or short paid-
(a) where under the rules made under this Chapter, a periodical return, showing particulars of service tax paid during the period to which the said return relates, is to be filed by an assessee, the date on which such return is so filed;
(b) where no periodical return as aforesaid is filed, the last date on which such return is to be filed under the said rules;
(c) in any other case, the date on which the service tax is to be paid under this Chapter or the rules made thereunder;
19. The proviso to section 73(1) of the Finance Act stipulates that where any service tax has not been levied or paid by reason of fraud or collusion or wilful mis-statement or suppression of facts or contravention of any of the provisions of the Chapter or the Rules made there under with intent to evade payment of service tax, by the person chargeable with the service tax, the provisions of the said section shall have effect as if, for the word "one year", the word "five years" has been substituted.
20. Learned counsel for the appellant submitted that the payment of service tax by the appellant on works contract services and availment of CENVAT credit was duly reflected by the appellant in the ST-3 returns and once such necessary details were reflected in the statutory returns, it cannot be urged that the appellant had suppressed facts. Even otherwise, learned counsel submitted, that suppression has to be wilful with an intent to evade payment of service tax, if the extended period of limitation has to be invoked by the Department, but the 12 ST/51379/2017 Commissioner observed that it would be possible to invoke the extended period of limitation even in a situation where there is no intent to evade payment of service tax.
21. Learned Authorised Representatives appearing for the Department have, however, supported the finding recorded by the Commissioner in the impugned order that the extended period of limitation contemplated under the proviso to section 73(1) of the Finance Act was correctly invoked. Learned Authorized Representatives also submitted that even if it is held that the extended period of limitation could not be invoked, then too, the demand could have been confirmed under 73A of the Finance Act as there is no limitation provided under the said section.
22. The Commissioner has not observed that the ST-3 returns filed by the appellant did not reflect the payment of service tax by the appellant on works contract services and availment of CENVAT credit thereon, nor any submission has been made on behalf of the respondent which may persuade the Bench to hold that the appellant had suppressed facts by the Department. Thus, the appellant had not suppressed facts from the Department.
23. There is also substance in the contention advanced on behalf of the appellant that mere suppression of fact is not enough as it has also to be conclusively established that suppression was wilful with an intent to evade payment of service tax. The Commissioner in paragraph 8.6 of the order (which has been reproduced in paragraph 8 of this order) took a view that "it is possible to invoke extended period in the case of service tax even in a situation where there is no intent to evade payment of service tax."
13
ST/51379/2017
24. It is correct that section 73 (1) of the Finance Act does not mention that suppression of facts has to be "wilful‟ since "wilful‟ precedes only misstatement. It has, therefore, to be seen whether even in the absence of the expression "wilful" before "suppression of facts" under section 73(1) of the Finance Act, suppression of facts has still to be willful and with an intent to evade payment of service tax. The Supreme Court and the Delhi High Court have held that suppression of facts has to be "wilful‟ and there should also be an intent to evade payment of service tax.
25. Before adverting to the decisions of the Supreme Court and the Delhi High Court, it would be useful to reproduce the proviso to section 11A of Central Excise Act, 1944, as it stood when the Supreme Court explained "suppression of facts" in Pushpam Pharmaceutical Co. vs. Commissioner of Central Excise, Bombay 12. It is as follows:
"11A: Where any duty of excise has not been levied or paid or has been short-levied or short-pain or erroneously refunded, by the reason of-
(a) fraud; or
(b) collusion; or
(c) any wilful misstatement; or
(d) suppression of facts; or
(e) contravention of any of the provisions of this Act of the rules made thereunder with intent to evade payment of duty by any person chargeable with the duty, the Central Excise Officer shall, within five years from the relevant dated, serve notice on such person requiring him to show cause why he should not pay the amount specified in the notice along with interest payable thereon under Section 11AA and a penalty equivalent to the duty specified in the notice."
26. In Pushpam Pharmaceuticals Company, the Supreme Court examined whether the Department was justified in initiating proceedings for short levy after the expiry of the normal period of six months by invoking the proviso to section 11A of the Excise Act. The 12 . 1995 (78) E.L.T. 401 (SC) 14 ST/51379/2017 proviso to section 11A of the Excise Act carved out an exception to the provisions that permitted the Department to reopen proceedings if the levy was short within six months of the relevant date and permitted the Authority to exercise this power within five years from the relevant date under the circumstances mentioned in the proviso, one of which was suppression of facts. It is in this context that the Supreme Court observed that since "suppression of facts‟ has been used in the company of strong words such as fraud, collusion, or wilful default, suppression of facts must be deliberate and with an intent to escape payment of duty. The observations are as follows;
"4. Section 11A empowers the Department to re-open proceedings if the levy has been short-levied or not levied within six months from the relevant date. But the proviso carves out an exception and permits the authority to exercise this power within five years from the relevant date in the circumstances mentioned in the proviso, one of it being suppression of facts. The meaning of the word both in law and even otherwise is well known. In normal understanding it is not different that what is explained in various dictionaries unless of court the context in which it has been used indicates otherwise. A perusal of the proviso indicates that it has been used in company of such strong words as fraud, collusion or wilful default. In fact it is the mildest expression used in the proviso. Yet the surroundings in which it has been used it has to be construed strictly. It does not mean any omission. The act must be deliberate. In taxation, it can have only one meaning that the correct information was not disclosed deliberately to escape from payment of duty. Where facts are known to both the parties the omission by one to do what he might have done and not that he must have done, does not render it suppression."
(emphasise supplied)
27. This decision was referred to by the Supreme Court in Anand Nishikawa Company Ltd. vs. Commissioner of Central Excise 13 and the observations are as follows:
"26........... This Court in the case of Pushpam Pharmaceutical Company v. Collector of Central Excise, Bombay, while dealing with the meaning of the expression "suppression of facts" in proviso to Section 13 . 2005 (188) E.L.T. 149 (SC) 15 ST/51379/2017 11A of the Act held that the term must be construed strictly. It does not mean any omission and the act must be deliberate and willful to evade payment of duty. The Court, further, held :-
"In taxation, it ("suppression of facts") can have only one meaning that the correct information was not disclosed deliberately to escape payment of duty. Where facts are known to both the parties the omission by one to do what he might have done and not that he must have done, does not render it suppression."
27. Relying on the aforesaid observations of this Court in the case of Pushpam Pharmaceutical Co. v. Collector of Central Excise, Bombay [1995 Suppl. (3) SCC 462], we find that "suppression of facts" can have only one meaning that the correct information was not disclosed deliberately to evade payment of duty. When facts were known to both the parties, the omission by one to do what he might have done not that he must have done would not render it suppression. It is settled law that mere failure to declare does not amount to willful suppression. There must be some positive act from the side of the assessee to find willful suppression. Therefore, in view of our findings made herein above that there was no deliberate intention on the part of the appellant not to disclose the correct information or to evade payment of duty, it was not open to the Central Excise Officer to proceed to recover duties in the manner indicated in proviso to Section 11A of the Act."
(emphasis supplied)
28. These two decisions in Pushpam Pharmaceuticals and Anand Nishikawa Company Ltd. were followed by the Supreme Court in the subsequent decision in Uniworth Textile Limited vs. Commissioner of Central Excise, Raipur 14 and the observation are:
"18. We are in complete agreement with the principal enunciated in the above decisions, in light of the proviso to section 11A of the Central Excise Act, 1944."
29. The Supreme Court in Continental Foundation Joint Venture Holding vs. Commissioner of Central Excise, Chandigarh-I 15 also held:
"10. The expression "suppression" has been used in the proviso to Section 11A of the Act accompanied by very strong words as 'fraud' or "collusion" and, therefore, has to be construed strictly. Mere omission to give correct information is not
14. 2013 (288) E.L.T. 161 (SC)
15. 2007 (216) E.L.T. 177 (SC) 16 ST/51379/2017 suppression of facts unless it was deliberate to stop the payment of duty. Suppression means failure to disclose full information with the intent to evade payment of duty. When the facts are known to both the parties, omission by one party to do what he might have done would not render it suppression. When the Revenue invokes the extended period of limitation under Section 11-A the burden is cast upon it to prove suppression of fact. An incorrect statement cannot be equated with a willful misstatement. The latter implies making of an incorrect statement with the knowledge that the statement was not correct."
(emphasis supplied)
30. The Delhi High Court in Bharat Hotels Limited vs. Commissioner of Central Excise (Adjudication) 16 also examined at length the issue relating to the extended period of limitation under the proviso to section 73 (1) of the Finance Act and held as follows;
"27. Therefore, it is evident that failure to pay tax is not a justification for imposition of penalty. Also, the word "suppression‟ in the proviso to Section 11A(1) of the Excise Act has to be read in the context of other words in the proviso, i.e. "fraud, collusion, wilful misstatement". As explained in Uniworth (supra), "misstatement or suppression of facts" does not mean any omission. It must be deliberate. In other words, there must be deliberate suppression of information for the purpose of evading of payment of duty. It connotes a positive act of the assessee to avoid excise duty.
xxxx Thus, invocation of the extended limitation period under the proviso to Section 73(1) does not refer to a scenario where there is a mere omission or mere failure to pay duty or take out a license without the presence of such intention."
xxxx The Revenue has not been able to prove an intention on the part of the Appellant to avoid tax by suppression of mention facts. In fact it is clear that the Appellant did not have any such intention and was acting under a bonafide belief."
(emphasis supplied)
31. It would also be useful to refer to a decision of the Tribunal in Shiv-Vani Oil & Gas Exploration Services Ltd. vs. C. S. T., New Delhi 17, wherein the Tribunal after making reference to the decision of
16. 2018 (12) GSTL 368 (Del.)
17. 2017 (47) STR 200 (Tri-Del.) 17 ST/51379/2017 the Supreme Court in Cosmic Dye Chemical vs. CCE, Bombay18, observed that there should be an intent to evade payment of service tax if the extended period of limitation has to be invoked. The observations are as follows:
"8. Regarding the demand for extended period, we find the reason given by the Original Authority is not legally sustainable. In fact he recorded that in terms of proviso to Section 73 of Finance Act, 1994, the intention to evade payment of duty is not required to invoke extended period or to impose penalty. We find that for invoking extended period as well as for imposing penalty under Section 78, the legal provisions are identical. The words used like fraud, collusion, willful mis-statement, suppression of fact or contravention of any provisions of Chapter V of Finance Act, 1994 or of the Rules made thereunder with intent to evade the payment of Service Tax, will show that the ingredient of mala fide is a pre- requisite to invoke both the legal provisions (proviso to Section 73 and Section 78). The Original Authority recorded that it may be true that the assessee has not contravened any provisions with intend to evade payment of service tax, however, he proceeded to confirm the demand for extended period and to impose penalty of an equal amount under Section 78. We find that Hon'ble Supreme Court in Cosmic Dye Chemical v. CCE, Bombay reported in 1995 (75) E.L.T. 721 (S.C.) held as below :-
Now so far as fraud and collusion are concerned, it is evident "6. that the requisite intent, i.e., intent to evade duty is built into these very words. So far as mis- statement or suppression of facts are concerned, they are clearly qualified by the word "wilful" preceding the words "mis-statement or suppression of facts" which means with intent to evade duty. The next set of words "contravention of any of the provisions of this Act or Rules" are again qualified by the immediately following words "with intent to evade payment of duty". It is, therefore, not correct to say that there can be a suppression or mis-statement of fact, which is not wilful and yet constitutes a permissible ground for the purpose of the proviso to Section 11A. Misstatement or suppression of fact must be wilful."
32. The Commissioner, therefore, fell in error in observing that the appellant had suppressed information from the Department regarding payment of service tax by the appellant on works contract service and availment of CENVAT credit and then holding that mere suppression of facts was enough for invoking the extended period of limitation. As noticed above, even suppression of facts has to be wilful and in any case, suppression has also to be with an intent to evade payment of
18. 1995 (75) E.L.T. 721 (SC) 18 ST/51379/2017 service tax. Though, the Commissioner in the last sentence of paragraph 8.6 of the order observed that "in any case, the noticee, in this case, has willfully contravened the provisions of the Finance Act", but there is no discussion or reasons given by the Commissioner for so concluding and only a bald statement has been made and that too as an alternative finding.
33. Thus, for all the reasons stated above, it is not possible to sustain the finding recorded by the Commissioner that the Department was justified in invoking the extended period of limitation contemplated under the proviso to section 73(1) of the Finance Act.
34. The submission advanced by the learned Authorised Representatives by the Department that even if it were to be held that the extended period of limitation contemplated under the proviso to section 73(1) of the Finance Act could not be invoked, then too the demand can be confirmed under section 73A of the Finance Act now needs to be examined.
35. Learned counsel for the appellant submitted that the proposal in the show cause notice to demand an amount representing service tax under section 73A of the Finance Act has been dropped by the Commissioner in the impugned order, which order has attained finality in the absence of any cross appeal by the Department, and so this contention is not available to the Department.
36. To appreciate this submission it will be appropriate to compare the proposals made in the show cause notice with the relevant paragraphs and the finding recorded therein in the impugned order.
19
ST/51379/2017
Proposal in show cause Paragraph Impugned Paragraph
notice order of impugned
order
Recovery of Rs. 2,44,48,095/- 21(a) No confirmation NA
under section 73A
Interest on the aforesaid 21(b) No confirmation NA
amount under section 73B
Recovery of Cenvat credit of Rs. 21(c) Confirmed 13(i) and (ii)
2,44,48,095/- under Rule 14
read with section 73
Interest on the aforesaid 21(d) Confirmed 13(iii)
amount of Cenvat credit under
section 75
Penalty under Rule 15(3) read 21(e) Confirmed 13(iv)
with section 78 for wrong
availment of Cenvat credit
Penalty under section 77(2) 21(e) Confirmed 13(v)
*should be 21(f). Inadvertently mentioned as 21(e) in the Show Cause Notice.
37. It is, therefore, clear from the aforesaid charges that the proposal in the show cause notice relating to recovery of amount under section 73A of the Finance Act and interest thereon under section 73B of the Finance Act has not been confirmed in the impugned order. This is also clear from the paragraph 6 of the impugned order which has also been reproduced in paragraph 8 of this order. It is only the recovery of CENVAT credit of Rs. 2,44,48,095/- that has been confirmed under section 73(1) of the Finance Act.
38. It is not possible to accept the contention of the learned Authorised Representatives for the Department that since there was a proposal for recovery of Rs. 2,44,48,095/- under section 73A of the Finance Act in the show cause notice, the said demand can be confirmed in these proceedings, even if the Commissioner has dropped the demand made under section 73(1) of the Finance Act. It needs to be noted that this appeal has been filed by the appellant to assail the order passed by the Commissioner, by which order the demand has been confirmed under the proviso of section 73(1) of the Finance Act. 20
ST/51379/2017 In the absence of any cross appeal by the Department, it will not be possible to confirm this demand under section 73A of the Finance Act.
39. In this view of the matter, the imposition of penalty and recovery of interest cannot also be sustained.
40. Such being the position, when the demand could not have been confirmed under section 73(1) of the Finance Act, it will not be necessary to examine the other contentions raised by the learned Counsel for the appellant for quashing the impugned order.
41. The submission of the learned Authorised Representatives of the Department that the appeal should be dismissed as the appellant has discharged the statutory requirement of pre deposit by utilizing the CENVAT credit and not in cash, cannot be accepted. Apart from making this bald statement, the learned Authorised Representatives have not substantiated this objection.
42. The impugned order dated 31.03.2017 passed by the Commissioner is, accordingly, set aside and the appeal is allowed.
(Order pronounced on 11.08.2021) (JUSTICE DILIP GUPTA) PRESIDENT (P. V. SUBBA RAO) MEMBER (TECHNICAL) Shreya/JB 21 ST/51379/2017 CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL NEW DELHI PRINCIPAL BENCH SERVICE TAX APPEAL NO. 51379 OF 2017 (Arising out of Order-in-Original No. DLI-SVTAX-001-COM-054-16-17 dated 31.03.2017 passed by the Commissioner of Service Tax, Delhi I) M/s. Emaar MGF Land Ltd. ......Appellant ECE House, 28, K.G. Marg New Delhi 110001 Versus Commissioner of Central Excise ......Respondent and CGST, Delhi-South EIL Annex Building, Plot No. 2B Bhikhaji Cama Place New Delhi - 110066 APPEARANCE:
Shri Narender Singhvi, Advocate for the Appellant Shri J.P. Singh and Shri Vivek Pandey, Authorized Representatives for the Department CORAM:
HON'BLE MR. JUSTICE DILIP GUPTA, PRESIDENT HON'BLE MR. P. ANJANI KUMAR, MEMBER (TECHNICAL) Date of Hearing: July 06, 2021 Date of Decision: August 11, 2021 ORDER Order pronounced.
(JUSTICE DILIP GUPTA) PRESIDENT (P. ANJANI KUMAR) MEMBER (TECHNICAL) JB