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 1]

Custom, Excise & Service Tax Tribunal

Travancore Titanium Products Ltd vs Commissioner Of Central Excise, ... on 9 October, 2014

        

 
CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL
SOUTH ZONAL BENCH
BANGALORE

Final Order No.  21874 / 2014   
 
Application(s) Involved:

ST/Stay/1240/2012    in    ST/1736/2012-DB

Appeal(s) Involved:

ST/1736/2012-DB 

[Arising out of Order-in-Original No. 12/2012 dated 30/03/2012 passed by the Commissioner of Central Excise & Customs, Thiruvananthapuram]

Travancore Titanium Products Ltd. 
Kochuveli, Trivandrum -21 	Appellant(s)
	
	Versus	
Commissioner of Central Excise, Customs and Service Tax Trivandrum 
T.C.NO.26/334(1&2),
I.C.E Bhavan, Press Club Road, 
Trivandrum  695 001
Kerala	Respondent(s)

Appearance:

Mr. L.S. Karthikeyan, Consultant Taxaide, T.C. 25/2828, Hrishikesh, Mathrubhumi Road, Vanchiyoor P.O., Trivandrum  695 035 For the Appellant Mr. A.K. Nigam, AR For the Respondent CORAM:
HON'BLE SHRI B.S.V. MURTHY, TECHNICAL MEMBER HON'BLE SHRI S.K. MOHANTY, JUDICIAL MEMBER Date of Hearing: 09/10/2014 Date of Decision: 09/10/2014 Order Per: B.S.V. MURTHY Travancore Titanium Products Ltd. had entered into an agreement dated 03.06.2004 with M/s. MECON Ltd. (hereinafter referred to as MECON), a Government of India Undertaking having its registered office at Doranda, Ranchi-834 002, and Engineering office at 89, South End Road, Basavangudi, Bangalore  560 004 for consultancy in debottlenecking, modernization, capacity enhancement of their existing plant, and diversification into premium rutile grades of pigment, along with complete effluent treatment plant. In Clause 2.4.15 of the above agreement, it was stated that in order to execute the Project expeditiously, MECON shall place order for and on behalf of TTPL, after receiving due approval from TTPL (approvals shall be given by TTPL within a reasonable time on receipt of connected documents from MECON). Necessary authorization would be given by TTPL to MECON to act for and on behalf of TTPL as an employer/purchaser.

2. As per the authorization dated 4/1/2006 given by TTPL (Client), MECON (Consultant), for and on behalf of M/s TTPL, entered into an agreement dated 10.02.2006, with M/s Chematur Ecoplanning Oy, Pohjoisranta 11F, Pori, Finland (principal contractor and hereinafter referred to as CEO) together with AVI Europe Ltd., Dartford, Kent DA14WW, United Kingdom (Associate and hereinafter referred to as AVI), for providing Basic Engineering, Design, Manufacture, and Supply of critical/proprietary equipment, expert supervision of erection and commissioning for Copperas Recovery Plant and Acid Recovery Plant (hereinafter referred to as CRP and ARP respectively) and also undertake to erect and commission the plant at TTPL. As per clause 1.1 of Schedule-1 of the second agreement, the scope of wok shall cover Providing Basic Engineering, Design, manufacture and supply of critical/proprietary equipment including commissioning spares, advisory services for erection and commissioning including establishing of process guarantee and training for Clients personnel for Copperas Recovery Plant and Acid Recovery Plant at Travancore Titanium Products Ltd. Thiruvananthapuram. The principal contractor and associate shall be responsible for the scope of work and services and as per clause 02.02.01 of schedule 7 of the second agreement the scope of work and services includes providing process know-how, basic engineering and supply of critical/proprietary equipment for (i) Copperas recovery plant to meet the Titanium Dioxide pigment production of 65 tpd (ii) Acid recovery plant to meet the Titanium Dioxide pigment production of 50 tpd as follows.

i. Providing complete process know-how with all the latest improvements.

ii. Supply of basic engineering documents.

iii. Supply of critical/proprietary equipments/facilities, commissioning spares including inspection of the same.

iv. Detailed engineering of the equipment/facilities supplied by the contractor.

v. Approval of the detailed engineering documents developed by the purchaser/consultant.

vi. Supervision of erection activities of Copperas Recovery plant and Acid Recovery plant.

vii. Acquainting the purchasers personnel to assimilate the technology, transfer of technology and imparting training to the purchasers personnel for the operation & maintenance of the plant.

viii. Commissioning and establishing the process guarantee parameters after stabilization of the plant operation.

ix. Information on commissioning and normal operation spares of all the equipment/facilities of copperas Recovery plant and Acid recovery plant.

3. Demand for service tax of Rs. 2,54,74,592/- with interest has been confirmed against the appellant and penalties have been imposed on the ground that the agreements entered into with the foreign suppliers for equipment includes service portion also and therefore the contract has to be treated as one of a contract entered into between the parties for execution of works contract for the appellants. It has been held that the service provided by the foreign service providers is classifiable under works contract service (the actual work is erection, commissioning and installation).

4. The learned counsel on behalf of the appellants submitted that the erection, commissioning and installation of the equipments imported has not at all taken place and this is one of the grounds on which a separate demand for customs duty has been made and proceedings are taking place. Therefore to take a view that the contract includes erection, commissioning and installation part also is not at all possible even on a prima facie basis. Further he draws our attention to the contract entered into with the service providers and submits that the contract is for providing basic engineering, design, manufacture and supply of critical/proprietary equipment, advisory services for erection and commissioning including establishing of process guarantee and training for clients personnel for Copperas Recovery Plant and Acid Recovery Plant at TTPL. He submits that from the very words used in the clause it becomes very clear that the foreign supplier of the equipment is not required to provide erection, commissioning and installation service. He also draws our attention to the schedule of payment for contract price wherein deputation of advisory personnel has to be based on actuals and fee for operating personal training and submits that both these payments have not been made and it is not the observation in the impugned order also that such payments have been made. Further he also draws our attention to the observations in paragraph 28 and 29 and submits that these observations are totally wrong. In fact he submits that appellants have paid 90% of the amount required to be paid by them and they have declared the entire value of the contract for the purpose of inclusion of customs duty in the Bill of Entry. With the help of documents produced by him he shows this to be a fact.

5. Learned AR on the other hand would submit that the Commissioners observations are categorical and very clear in paragraph 28 & 29. Apparently the evidences which have been produced before us today to show that the entire value has been declared in the Bill of Entry was not made before the Commissioner and therefore the Commissioner has proceeded to pass an order. He also submits that according to the agreement, the agreement is a composite one of supply of equipments and erection, commissioning and installation and therefore it has been rightly held that appellants have received works contract service from abroad.

6. We have considered the submissions made by both the sides. Before we proceed further it would be appropriate to reproduce paragraph 28 & 29 of the impugned order.

28. So, if the assessee is given the benefit of Notification No. 12/2003, then the tax liability has to be assessed without applying Notification No. 1/2006 and the consequent abatement. In such cases the tax liability has to be paid in respect of the invoices mentioned in Para 23 above for which there is no corresponding Bill of Entry, as follows:

Sl. No. Invoice No. & Date Amount in Euro Corresponding Ledger Debit Service Tax @12.36% 1 CEP 200608 dt. 13.04.2006 591300 3,38,85,781 41,88,283 2 CEP 200610 dt. 17.05.2006 591300 3,48,21,623 43,03,953 3 CEP 200611 dt. 15.06.2006 591300 3,49,22,315 43,16,398 4 CRP/01/05-06 dt. 17.06.2006 680000 12,16,69,652 1,50,38,369 5 CRP/02/05-06 dt. 17.06.2006 680000 6 CRP/03/05-06 dt. 17.06.2006 680000 Total 2,78,47,003

29. Clearly these invoices have not been subjected to any Customs duty and they pertain to service element in the contract. The amount paid by the assessee is to be treated as payment made for services to be received by them. However, since the amount proposed in the show-cause notice is lesser than this amount, I am restricting the demand to that amount. From the above it is quite clear that the submissions made before us that the entire value has been declared in the Bill of Entry has not been clearly made with the supporting evidences/documents before the learned Commissioner and this has resulted in a wrong conclusion. Moreover the agreements also in our opinion are required to be gone into in greater detail than what has been done. From the contract it becomes quite clear that the equipment suppliers did not undertake or were required to take erection, commissioning and installation of the equipments supplied by them. Prima facie from the Contract it appears that the erection, commissioning and installation work is not to be undertaken by the foreign suppliers. The very fact that appellants have made 90% of the payment due to the foreign suppliers would also support the case of the appellant that there is no component of erection, commissioning or installation service in the payment since the erection, commissioning and installation has not at all started leave alone getting completed. If erection, commissioning or installation service was part of the supply contract, the amount attributable to such service need not have been paid by the appellant.

7. The above observations would show that the matter requires fresh consideration by the learned Commissioner. Accordingly at this stage itself we waive the requirement of pre-deposit, set aside the impugned order and remand the matter to the original adjudicating authority with a direction to consider the matter afresh and pass a well reasoned order dealing with all the submissions that have been made before us and that may be made before the learned Commissioner at the time of personal hearing that has been offered to the appellant.

(Operative portion of the order has been pronounced in open court on 09.10.2014) (S.K. MOHANTY) JUDICIAL MEMBER (B.S.V. MURTHY) TECHNICAL MEMBER iss