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 10, Cited by 1]

Madhya Pradesh High Court

Entertainment World Developers Ltd. vs Union Of India on 21 September, 2011

                         Writ Petition No.12499/2010

                                        1




21.09.2011
        Shri G.N.Purohit, learned senior counsel with Shri Abhishek Oswal for
the petitioner.
        Shri S.A.Dharmadhikari, learned counsel for the respondents.

This bunch of writ petitions challenges the imposition of 'service tax' on renting of immovable property.

By the Constitution 88th Amendment Act, 2003, a new entry 92-C was introduced in List I of Seventh Schedule of the Constitution of India which reads as follows :-

"92C. Taxes on Service".

The Supreme Court in the case of All-India Federation of Tax Practitioners and others Vs. Union of India and others, reported in (2007)7 SCC 527, upheld the validity of the said constitutional amendment.

In exercise of the legislative power conferred by the said Entry, Service Tax was introduced by the Parliament.

The Delhi High Court in its Judgment dated 18-4-2009, rendered in a bunch of cases headed by the case of Home Solution Retail India Limited Vs. Union of India, reported in 2009(237) ELT 209 (Del) held that mere renting out of immovable property would not amount to 'service' and, therefore, would not be amenable to service tax. A S.L.P. by the Union of India against the said decision of the Delhi High Court, being S.L.P.(C) No.13850/2009, is pending in the Supreme Court. However, the legislature without waiting for the decision of the S.L.P. amended the definition of "taxable service" by enacting the Finance Act 2010, wherein sub clause (zzzz) of clause 95 of section 65 was amended and "taxable service" was defined to include "any service provided or to be provided to any person, by any other person, by renting of immovable property".

Further by section 77 of the Finance Act, 2010, this amendment was given retrospective effect.

This amendment as well as retrospectivity of the same is under challenge. The challenge is primarily based on the same arguments which were Writ Petition No.12499/2010 2 advanced and accepted by the Delhi High Court in the case of Home Solutions Retail India Limited (supra).

It has also been argued that retrospectivity was not permissible because this amendment to the definition of "taxable service" is not merely clarificatory but brings about a substantive liability of taxation upon the service providers. It has also been contended that by giving a retrospective effect to this amendment to the definition of "taxable service", the service provider is also saddled with liability to pay interest as well as penalty on the default in payment of service tax for the past period. These issues have been answered against the petitioners by detailed decisions of the Punjab and Haryana High Court, Bombay High Court, Gujarat High Court and Orissa High Court in Shubh Timb Steels Ltd. Vs. Union of India and others, (2010) 236 CTR (P&H) 562/37 VST 46, Retailers Association of India Vs. Union of India and others, W.P.No.2238/2010 decided on 4.8.2011, Cinemax India Limited through Director Vs. Union of Inda through Secretary, SCA.No.8032/2010 decided on 23.8.2011 and Utkal Builders Limited Vs. Union of India, W.P. (C).No.23155/2010 decided on 17.3.2011.

Even if it is assumed for the sake of argument that the amendment is not merely clarificatory but creates a substantive liability or right, the Parliament's right to legislate and create liabilities or rights with retrospective effect can be curtailed only by a restriction placed upon the legislative power of Parliament by one or the other provision of the Constitution of India, for example, the restriction of creating an offence with retrospective effect or the restriction from enhancing the punishment for an offence with retrospective effect as found in Article 20(1) of the Constitution of India.

We have not been shown any provision of the Constitution of India which restricts the right of Parliament to legislate retrospectively creating a lax liability.

In the case of T.N.Kalyana Mandapam Association Vs. Union of India and others, reported in (2004)5 SCC 632, the Supreme court has held in paragraphs 54 and 55 of that law report as under :

Writ Petition No.12499/2010 3
"54. Therefore, a levy of service tax on a particular kind of service could not be struck down on the ground that it does not conform to a common understanding of the word "service" so long as it does not transgress any specific restriction contained in the Constitution.
55. In fact, making available a premises for a period of a few hours for the specific purpose of being utilized as a mandap whether with or without other services would itself be a service and cannot be classified as any other kind of legal concept. It does not certainly involve transfer of movable property of any kind known to law either under the Transfer of Property Act or otherwise and can only be classified as a service".

In view of what has been stated above, we do not find any force in the arguments advanced on behalf of learned counsel for the petitioner.

All the writ petitions are dismissed.

               (Sushil Harkauli)                                  (K.K.Trivedi)
              Acting Chief Justice                                   Judge
HS/AK