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]

Custom, Excise & Service Tax Tribunal

Jmc Projects India Ltd vs Service Tax - Ahmedabad on 20 January, 2023

1|Page

          Customs, Excise & Service Tax Appellate Tribunal
                 West Zonal Bench At Ahmedabad

                          REGIONAL BENCH- COURT NO. 3

                  Service Tax Appeal No. 11124 of 2018-DB
(Arising out of OIA-AHM-EXCUS-001-COM-014-17-18 Dated- 20/02/2018 passed by
Principle Commissioner Customs, Excise and Service Tax-SERVICE TAX - AHMEDABAD)

Jmc Projects India Ltd                                          ........Appellant
A-104, Shapath-4, Opp Karnavati Club,
Sarkhej Gandhinagar Highway,
Ahmedabad, Gujarat

                                         VERSUS


C.S.T.-Service Tax - Ahmedabad                                 ........Respondent

7 Th Floor, Central Excise Bhawan, Nr. Polytechnic Central Excise Bhavan, Ambawadi, Ahmedabad, Gujarat-380015 APPEARANCE:

Shri. Jigar Shah, Advocate for the Appellant Shri. Prabhat K. Rameshwaram, Additional Commissioner (AR) for the Respondent CORAM: HON'BLE MR. RAMESH NAIR, MEMBER (JUDICIAL) HON'BLE MR. RAJU, MEMBER (TECHNICAL) Final Order No. A/ 10103 /2023 DATE OF HEARING: 21.09.2022 DATE OF DECISION:20.01.2023 RAMESH NAIR Brief facts of the case are that during the course of audit of the records of the Appellant, it was observed that while providing taxable output service, the appellant was availing and untilizing Cenvat credit facility on various input services. It was also observed that the appellant was engaged in providing non-taxable output services also i.e. trading of goods as well as exempted output services. Appellant had not maintained separate records for providing taxable and non-taxable as well as exempted output service as contemplated in Rule 6(2) of Cenvat Credit Rules, 2004. It was noticed that appellant have taken Cenvat credit of Rs. 7,10,60,401/- in the year 2014-15 for the input services said to have been received/ pertaining to the year 2007-08 to 2014-15. Appellant were asked to furnish the proof of having not availed Cenvat credit for the period from the financial year 2007-08 to 2013- 14 in respective financial year, which they have availed in the financial year 2014-15. However Appellant failed to produce any of the original input services invoices for verification by the audit officers. Accordingly, show
2|Page ST/11124/2018-DB cause notice dated 28.03.2016 was issued proposing for recovery of Cenvat credit along with interest and for imposition of penalty. In adjudication, the Ld. Commissioner vide impugned order dated 20.02.2018 disallowed and ordered for recovery of Cenvat Credit along with interest; imposed penalties.

Aggrieved with the said order the appellant have filed the present appeal before us.

2. Shri. Jigar Shah, Learned Counsel appearing on behalf of the Appellant submits that the impugned order-in-original is passed in violation of principles of natural justice and ignoring the settled legal position and therefore, not sustainable and liable to be set aside. Rule 6 of the Cenvat credit Rules, 2004 deals with obligation of the service provider engaged in providing taxable as well as exempted services. As per Rule 6(3A) of the Cenvat Credit Rules, 2004 if an assessee wants to avail only proportionate Cenvat credit of service tax paid on common input services has to give intimation to range Superintendent of Central Excise. In the present case, the appellant have chosen to follow the provisions of Rule 6(3)(b)(ii) of Cenvat Credit Rules, 2004 i.e avail the Cenvat credit of service tax paid on common input services in the proportion it is used for providing taxable services. Accordingly, the appellant have to reverse the Cenvat credit of service tax paid on common input services to the extent it is used for exempted service. However, for exercising this option the Appellant had to follow the procedure as mentioned in Rule 6(3A) of the Cenvat Credit Rules, 2004. In the present case, undisputedly, the Appellants have followed the procedure as mentioned in Rule 6(3)(b)(ii) of Cenvat Credit Rules, 2004 but the Appellant have not given the intimation at the time of exercising the option as mentioned in Rule 6(3A) of Cenvat Credit Rules, 2004. However, at the time of availing the proportionate Cenvat credit of common input services, the Appellants vide their letter dated 26.09.2014 duly informed the Superintendent of Central Excise. Therefore, substantially, the Appellants have followed the procedures as mentioned in Rule 6(3A) of the Cenvat Credit Rules, 2004.

2.1 Without prejudice, he also submits that only on the basis of procedural lapse substantive benefit cannot be denied. He placed reliance on the following decisions.

 Reliance Life Insurance Co. Ltd. - 2018-VIL-02-CESTAT, Mumbai  Tata Technologies Ltd. 2016-VIL-118-CESTAT, Mumbai  Mercedes Benz India (P) Ltd. - 2015(40)STR 381 (T)  Foods, Fats & Fertilizers 2009(247)ELT 209 (T)

3|Page ST/11124/2018-DB 2.2 He further submits that one of the allegations in the show cause notice is that the appellant availed the proportionate Cenvat credit of service tax paid on common input services after a gap of 7 years. However prior to 01.09.2014 there was no time limit prescribed for availing the Cenvat credit. Undisputedly in the facts of the present case the appellant have availed the Cenvat credit of approx. of Rs. 3.46 Crores for the period 2007-08 in the month of July 2014 and therefore, there was no time limit for availing such Cenvat credit. In absence of any statutory time limit prescribed in law, denial of Cenvat credit on this ground is not sustainable and liable to be set aside. He placed reliance on the following Judgments.  Coromandel Fertilizers 2009(239)ELT 99 (Tri.- Bang)  Steel Authority of India Ltd. - 2013(287)ELT 321(Tri. Del)  Essel Propack Ltd. 2022(379)ELT 123(Tri.-Ahmd)  Central Bank of India 2013(32)STR 525 (Tri. Chennai) 2.3 He also submits that appellant have availed the Cenvat credit of input services on the basis of invoices raised by the service provider. There is no violation of Rule 9 of Cenvat Credit Rules, 2004. The Appellant have duly maintained all the original copies of the invoices at their respective locations. As and when it was asked, the appellant provided the photocopies of invoices of different locations. The photocopies of the invoices submitted by the Appellants were verified during the course of audit. The audit team of the service tax department has not objected on the ground that the appellant has availed cenvat credit of input services without any invoices.

2.4 He further submits that the para 5 of show cause notice alleged that there is discrepancy in the records maintained by the Appellants. Such observation emanated from the observation of service tax authorities that Sr. No. in the Cenvat Credit register submitted by the appellant in hard copy and soft copy were different. However the soft copy of the Cenvat credit register was maintained by the Appellant in MS-Excel and same was submitted to the service tax authorities during the course of audit in year wise separate sheet. However, the appellant do not know how the same was printed by the service tax authorities so as to create discrepancy in the Sr. Nos. of the entries in the Cenvat Credit Register. This is also significant to note that the show cause notice does not allege discrepancy in amount of entries mentioned in the Cenvat Credit Register be it soft copy or the hard

4|Page ST/11124/2018-DB copy. It is also not the allegation that the appellants have availed the cenvat credit more than once.

2.5 He argued that the invocation of extended period of limitation is not sustainable in the present case for the reason that the entire case of the revenue was made out on the basis of information submitted by the appellant.

3. Shri. Prabhat K Rameshwaram, Additional Commissioner (AR) appearing on behalf of the Revenue reiterates the findings of the impugned order.

4. We have considered the submissions made by both the sides and perused the records. The allegation against the appellant in the present case as per the show cause notice is that they have failed to produce any of the original input service invoices for verification by audit officers and has chosen to submit randomly selected photocopies of input services invoices on which they have availed Cenvat credit. Therefore appellant has violated provisions of Rule 5A (2) of the Service tax Rules, 1994. Further they had availed Cenvat credit amounting to Rs. 7,10,60,401/- by making some consolidated entries in their Cenvat credit register during the period June 2014 to March 2015, which involves hundreds of input service invoices of 2007-2008 to 2013-14. The Cenvat credit has been availed without any proof of having valid documents as prescribed under Rule 9 of the Cenvat Credit Rules, 2004. They have not fulfilled the conditions of Rule 6(3A) of Cenvat Credit Rules 2004. The Ld. Commissioner in the impugned order also upheld the said allegations. On the contrary the appellant submitted here that the impugned order has been passed by Ld. Commissioner without appreciating the facts and submission of appellant. There is no manipulation in Cenvat credit register and all the documents and information has been provided to the department. All the original invoices are always available at their respective regional office where the input service is received. In this circumstance we are of the view that the matter should go back to the adjudicating Authority for verification of the invoices /documents and Cenvat credit register maintained by the appellant. We remand this matter to the adjudicating authority to give another opportunity to the appellant to establish its entitlement.

5. The dispute relating to admissibility of Cenvat credit in the absence of exercise of option to avail proportionate Cenvat credit under the provisions

5|Page ST/11124/2018-DB of Rule 6 of Cenvat Credit Rules 2004 is also remanded to the adjudicating authority for a fresh decision. We are of the prima facie view that the condition in Rule 6(3A) to intimate the department is only a procedural one and such procedural lapse is condonable and denial of substantive right for such procedural failure is unjustified.

6. Accordingly we set aside the impugned order and remand the matter to the adjudicating authority to decide the matter a fresh after verifying the Cenvat records of the assessee. Needless to mention a reasonable opportunity of hearing be granted to the appellant. All issues are kept open. Both sides are at liberty to produce evidences in their favour. Appeal is allowed by way of remand to the adjudicating authority.

7. With the above observations, we set aside the impugned order and allow the appeal by way of remand to the adjudicating authority.

(Pronounced in the open court on 20.01.2023) (RAMESH NAIR) MEMBER (JUDICIAL) (RAJU) MEMBER (TECHNICAL) PRACHI