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 16, Cited by 0]

Karnataka High Court

M/S.Tyresoles (India) Pvt. Ltd vs The Union Of India on 10 January, 2025

     IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

        DATED THIS THE 10TH DAY OF JANUARY, 2025

                           BEFORE

          THE HON'BLE MR. JUSTICE C.M. POONACHA

         WRIT PETITION No.102458 OF 2019 (T-RES)
                            C/W
         WRIT PETITION No.108984 OF 2015 (T-TAR)
          WRIT PETITION No.102040 OF 2017 (T-EX)


IN W.P.NO.102458 OF 2019
BETWEEN

M/S.TYRESOLES (INDIA) PVT. LTD.,
PLOT NO.35 AND 36,
KAKATI INDUSTRIAL ESTATE,
BELAGAVI-591113,
(REPRESENTED BY ITS AUTHORISED SIGNATORY
AND VICE-PRESIDENT,
SHRI. SHIVANAND GOPAL PATIL)
                                              ...PETITIONER
(BY SRI. RAJESH CHANDER KUMAR, SENIOR COUNSEL,
SRI. ARAVIND D KULAKARNI, ADVOCATE)

AND
1.    THE UNION OF INDIA
      REPRESENTED BY ITS SECRETARY,
      MINISTRY OF FINANCE,
      NORTH BLOCK,
      NEW DELHI-110011.

2.    THE MINISTRY OF FINANCE,
      GOVERNMENT OF INDIA,
      REPRESENTED BY ITS SECRETARY MF (DR)
      NEW DELHI-110011.

3.    THE COMMISSIONER OF
      CENTRAL TAX AND CENTRAL EXCISE
      NO.71, CLUB ROAD,
                              -2-



      BELAGAVI-590001.
                                              ...RESPONDENTS
(BY SRI. SHIVARAJ S BALLOLLI, ADVOCATE FOR R1 TO R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
MANDAMUS/CERTIORARI OR ANY OTHER SUCH WRIT, ORDER OR
DIRECTION AS THIS HON'BLE COURT MAY DEEM FIT QUASHING THE
IMPUGNED ORDER-IN-ORIGINAL NO.BEL-EXCUS-000-COM-BKK-006-
2018-19(ST) PASSED ON 23.10.2018 AND ISSUED ON 05.11.2018
BY RESPONDENT NO.3 (ANNEXUE-"A") AS BEING IN ABUSE OF
JURISDICTION, WHOLLY ARBITRARY, ILLEGAL AND UNTENABLE IN
LAW, AS WELL AS BEING IN VIOLATION OF ARTICLES 14, 19(1)(g)
AND 141 OF THE CONSTITUTION OF INDIA AND ETC.

IN W.P.NO.108984 OF 2015
BETWEEN

M/S TYRESOLES INDIA PVT., LTD.,
KAKATI INDUSTRIAL AREA,
KAKATI, BELAGAVI-591113
REPRESENTED BY ITS GENERAL
MANAGER ACCOUNTS
                                                 ...PETITIONER
(BY SRI. SATISH L KARALE, SRI. ANIRUDHA R J NAYAK AND
SRI. ARAVIND D KULKARNI ADVOVCATES)

AND

1.    THE UNION OF INDIA
      R/BY ITS SECRETARY
      MINISTRY OF FINANCE,
      NORTH BLOCK, NEW DELHI

2.    THE MINISTRY OF FINANCE
      GOVERNMENT OF INDIA,
      R/BY ITS SECRETARY MF (DR),
      NEW DELHI.

3.    THE COMMISSIONER OF CENTRAL EXCISE
      AND SERVICE TAX
      C R BUILDINGS, NO. 71, CLUB ROAD,
      BELAGAVI-590005
                                            ...RESPONDENTS
(BY SRI.MRUTYUNJAY TATA BANGI, ADVOCATE FOR R1 TO R3
                             -3-



SRI. SHIVARAJ S BALLOLLI, ADVOCATE FOR R1 TO R3
SRI. K. B. NAVALAGIMATH, ADVOCATE FOR R1 & R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR ANY OTHER WRIT, ORDER OR DIRECTION AS THIS
HON'BLE COURT MAY DEEM FIT AND PROPER, QUASHING ORDERS-
IN-ORIGINAL     NOS.BEL-EXCUS-000-COM-BHR-7       (ST)-15-16
DATED:04.06.2015 OF RESPONDENT NO.3 ANNEXURE-B AS BEING
AS BEING WITHOUT JURISDICTION AND THUS ILLEGAL AND
UNTENABLE IN LAW AND ETC.

IN W.P.NO.102040 OF 2017

BETWEEN

M/S TYRESOLES (INDIA) PVT. LTD.,
PLOT NO: 35 AND 36,
KAKATI INDUSTRIAL ESTATE,
BELAGAVI-591113,
REPRESENTED BY ITS VICE PRESIDENT
SHRI SHIVANAND GOPALL PATIL,
AGE 44, R/O: BELAGVI
                                                 ...PETITIONER
(BY SRI. ANIRUDHA R J NAYAK, SMT/SRI. YOVINI RAJESH KOHRA,
SRI. T V AJAYAN AND SRI. ARAVIND D KULKARNI, ADVOCATES)

AND
1 . THE UNION OF INDIA
    REPRESENTED BY ITS SECRETARY,
    MINISTRY OF FINANCE,
    NORTH BLOCK, NEW DELHI

2 . THE MINISTRY OF FINANCE
    GOVERNMENT OF INDIA,
    REP BY ITS SECRETARY MF (DR)
    NEW DELHI-110011

3 . THE COMMISSIONER OF
    CENTRAL EXCISE and SERVICE TAX
    C R BUILDINGS, NO.71, CLUB ROAD
    BELGAUM-590005

4.   THE ASSISTANT COMMISSIONER OF CENTRAL
                               -4-



    EXCISE AND SERVICE TAX,
    C R BUILDINGS, NO.71, CLUB ROAD,
    BELGAUM-590005
                                             ... RESPONDENTS
(BY SRI. M B KANAVI, ADVOCATE FOR R1 AND R2
SRI. JEEVAN J NEERALAGI, ADVOCATE FOR R3 AND R4)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR ANY OTHER WRIT, ORDER OR DIRECTION AS THIS
HON'BLE COURT MAY DEEM FIT AND PROPER, QUASHING ORDERS-
IN-ORIGINAL      NOS.BEL-EXCUS-000-COM-BKK-026-2016-17(ST)
DATED:29.11.2016, VIDE ANNEXURE-H, BEL/ EXCUS/000/DIV1/
ASC/KKM/83/2016-17-ST DATED:28.12.2016 VIDE ANNEXURE-J AND
BEL/ EXCUS/000/DIV1/ ASC/KKM/84/2016-17-ST DATED:28.12.2016
ANNEXURE-K AS BEING AS BEING WITHOUT JURISDICTION AND
THUS ILLEGAL AND UNTENABLE IN LAW AND ETC.

     THESE PETITIONS HAVING BEEN HEARD AND RESERVED FOR
ORDERS ON 19.12.2024 COMING ON FOR 'PRONOUNCEMENT OF
ORDER' THIS DAY, THE COURT MADE THE FOLLOWING:-


CORAM: HON'BLE MR JUSTICE C.M. POONACHA

                          CAV ORDER

      W.P.No.102458/2019 is filed seeking for the following

reliefs:


           "(a) Issue a writ of mandamus/certiorari or any
           other such writ order or direction as this
           Hon'ble Court may deem it fit quashing the
           impugned Order-In-Original NO.BEL-EXCUS-
           000-COM-BKK-006-2018-19 (ST) passed on
           23.10.2018 and issued on 05.11.2018 by
           respondent No.3 (Annexure-'A') as being in
           abuse of jurisdiction, wholly arbitrary, illegal
           and untenable in law, as well as being in
           violation of Articles 14, 19(1)(g) and 141 of the
           Constitution of India.

           (b) Issue a writ of mandamus, or any other
           such writ order or direction, holding and
           declaring that the provisions of Section 35F of
                                -5-



           the Central Excise Act, 1944 is wholly arbitrary,
           ultra-vires and violative of Article 14 of the
           constitution and thus unenforceable.

           (c) In the alternative, and without prejudice to
           the foregoing reliefs prayed for; issue a writ of
           mandamus or any other such writ, order or
           direction as this Hon'ble Court may deem fit
           dispensing with the requirement to pre-deposit
           of 7.5% (ten percent) of the demand of tax
           made under the order-in-original NO.BEL-
           EXCUS-000-COM-BKK-006-2018            19    (ST)
           passed on 23.10.2018 and issued on
           05.11.2018 by respondent No.3 (Annexure-'A')
           otherwise required to be made under the
           provisions of Section 83 of the Finance Act,
           1994, read with Section 35F of the Central
           Excise Act 1944, should this Hon'ble Court, in
           the facts and circumstances of the case deem it
           fit and proper that the petitioner ought to
           prefer an appeal before the Hon'ble Customs
           Excise and Service Tax Appellate Tribunal,
           against the Order-In-Original No.BEL-EXCUS-
           000-COM-BKK-006-2018-19 (ST) passed on
           23.10.2018     and    issued   on    05.11.2018
           (Annexure-'A')."



      2.   W.P.No.108984/2015 is filed seeking for following

reliefs:


           "(a) Issue a writ of certiorari, or any other writ,
           order or direction as this Hon'ble Court may
           deem fit and proper, quashing order -in-original
           in No.BEL-EXCUS-000-COM-BHR-07(ST)-15-16
           dated     04.06.2015     of    respondent     no.3
           Annexure-B as being without jurisdiction and
           thus illegal and untenable in law.

           (b) To hold that section 35F of the Central
           Excise Act, 1944 is arbitrary and therefore ultra
           vires Section 86 of the FA.

           (c) To pass such other orders, directions and
           writs as this Hon'ble High Court may deem fit in
           the facts and circumstances of the case, and in
                                   -6-



              the interests of justice, including the cross of
              this writ petition."



        3.    W.P.No.102040/2017 is filed seeking for following

reliefs:


              "(a) Issue a writ of certiorari or any other order
              of direction as this Hon'ble Court may deem fit
              and proper, by quashing orders in original
              Nos.BEL-EXCUS-000-COM-BKK-026-2016-
              17(ST) dated 29.11.2016 vide Annexure-H,
              BEL/ EXCUS/ 000/DIV1/ ASC/KKM/83/2016-17
              ST dated 28.12.2016 in Annexure-J & BEL/
              EXCUS/ 000/DIV1/ ASC/KKM/84/2016-17 ST
              dated 28.12.2016 vide Annexure-K as being
              without jurisdiction and thus illegal and
              untenable in law.

              (b)To issue a writ of mandamus or any other
              directing the CESTAT/Commissioner (Appeals)
              to hear their appeals without insisting on pre-
              deposit of any tax.

              (c) To hold that section 35F of the Central
              Excise Act, 1944 is arbitrary and therefore ultra
              vires Section 86 of the Finance Act.

              (d) To pass such other orders, directions as this
              Hon'ble High Court may deem fit in the facts
              and circumstances of the case, and in the
              interest of justice, including the costs of this
              writ petition."



        4.    At the outset, during the course of hearing it is

relevant to place on record that learned Senior Counsel Sri.

Rajesh Chander Kumar appearing for the petitioners submitted

that the petitioners in the aforementioned writ petitions do not

press      prayer   No.(b)   made    in   W.P.No.102458/2019       and
                                             -7-



     W.P.No.108984/2015               and     prayer       No.(c)    made      in

     W.P.No.102040/2017 with regard to the challenge to Section

     35F of the Central and Excise Act, 1944, as being arbitrary.

     Hence, the contention of the petitioners regarding the same

     raised in the writ petitions is not been considered in this order

     in view of the said submission.


           5.       The petitioner in the aforementioned writ petitions

     has   called    in    question     the   orders-in-original    passed    by

     respondent No.3/Commissioner, the details of which are as

     under:


Sl.                               Order-in-          Date of the
       Writ Petition No.                                                 Period
No.                              Original No.          order

                                                                    From April-2016
1.     W.P.102458/2019          No.6/2018-19         23.10.2018
                                                                     to June-2017

                                                                    From April-2012
2.     W.P.108984/2015          No.7/2015-16         03.06.2015
                                                                     to March-2013

                                                                     April-2013 to
                                No.26/2016-17        28.11.2016
                                                                     March-2014

                                                                    From Oct-2005
3.     W.P.102040/2017          No.83/2016-17        28.12.2016
                                                                    to March-2006

                                                                    From April-2006
                                No.84/2016-17        28.12.2016
                                                                     to Sept-2006



           6.       The relevant facts in a nutshell leading to the

     present    writ      petitions    are    that   the    petitioner   in   the

     aforementioned writ petitions carries on the business of
                                     -8-



retreading tyres, which is a process whereby tread rubber is

affixed to worn out tyres by bonding in order to reinforce them

for further use. It is the case of the petitioner that the said

activity involves various stages wherein the materials are

procured and consumed in the process of retreading which

becomes part and parcel of the retreaded tyres. That the

execution of the work by the petitioner is a composite

indivisible works contract.


       7.     It is the case of the petitioner that it is registered

under the provisions of the Finance Act, 19941 (Act of the Union

of India) and the Karnataka Value Added Tax Act, 20052 (Act of

the State of Karnataka). That the petitioner discharges Value

Added Tax3 to the State of Karnataka on 70% of the turnover,

being the value of the deemed sale component and discharges

Service Tax to the Union of India on 30% of the turnover being

the value of the service provided.


       8.     The respondent authorities/Revenue have issued

the impugned orders-in-original seeking to levy service tax on

the entire turnover of the value of the service provided by the



1
  Hereinafter referred to as "Finance Act"
2
  Hereinafter referred to as "KVAT Act"
3
  Hereinafter referred to as "VAT"
                                      -9-



petitioner, which the petitioner has called in question in the

present writ petitions on various grounds.


         9.     It   is   forthcoming      that   the    order-in-original

No.83/2016-17 and 84/2016-17 both dated 28.12.2016 are for

the period from October-2005 to March-2006 and from April-

2006 to September-2007. Hence, the said two orders-in-

original pertain to the period prior to 2012. The said orders are

challenged in W.P.No.102040/2017 wherein they are produced

as Annexure-J to the said writ petition.


         10.    With regard to the said orders-in-original dated

28.12.2016, it is the contention of the petitioner that the

Hon'ble Supreme Court in the case of Safety Retreading

Company (P) Ltd., v. Commissioner of C.EX., Salem4 i.e.,

in the petitioner's own case having granted relief to the

petitioner on a similar ground that is urged in the present

petition, but for a different period and the said order of the

Hon'ble Supreme Court has also been followed by the Customs

Excise and Service Tax Appellate, Tribunal5 vide order bearing

No.23255-260/17            dated      13.12.2017        (Annexure-D    to

W.P.No.102458/2019) as also by the High Court of Judicature


4
    2017 (48) S.T.R. 97 (SC)
5
    Hereinafter referred to as "CESTAT"
                                    - 10 -



of Bombay in Goa in the case of Tyresoles India Pvt. Ltd., v.

Union of India6 and the said orders having become final, the

relief sought for by the petitioner with regard to the said order-

in-original bearing No.83-84/2016-17 dated 28.12.2016 is

liable to be granted and the said orders are required to be

quashed.


         11.   It    is    the     primary   contention   of   the

petitioners/assessee that VAT having been discharged, the

demand of the respondents/revenue of service tax on the same

value, on the ground that notwithstanding the tax paid to the

State, service tax also ought to be paid to the Union as such

goods consumed in retreading are not sales, is ex-facie

untenable and that the revenue/Union of India cannot tax a

component of a deemed sale, which is within the exclusive

domain of the State Legislature and falls in Entry 54 of List-II

of the Schedule-VII of the Constitution of India.


         12.   In the said context, it is relevant to note that the

Hon'ble Supreme Court in the case of Commissioner of

Central Excise & Customs Kerala v. Larsen and Toubro

Limited7, after referring to its earlier judgment in the case of


6
    2019 (367) E.L.T. 537 (Bom.)
7
     2015 (39) S.T.R. 913 (S.C.)
                                  - 11 -



Gannon Dunkerley & Company & others v. State of

Rajasthan & others8 has held as follows:


             "15. A reading of this judgment, on which counsel for
            the assessees heavily relied, would go to show that
            the separation of the value of goods contained in the
            execution of a works contract will have to be
            determined by working from the value of the entire
            works contract and deducting therefrom charges
            towards labour and services. Such deductions are
            stated by the Constitution Bench to be eight in
            number. What is important in particular is the
            deductions which are to be made under sub-paras (f),
            (g) and (h). Under each of these paras, a bifurcation
            has to be made by the charging Section itself so that
            the cost of establishment of the contractor is
            bifurcated into what is relatable to supply of labour
            and services. Similarly, all other expenses have also
            to be bifurcated insofar as they are relatable to
            supply of labour and services, and the same goes for
            the profit that is earned by the contractor. These
            deductions are ordinarily to be made from the
            contractor's accounts. However, if it is found that
            contractors have not maintained proper accounts, or
            their accounts are found to be not worthy of
            credence, it is left to the legislature to prescribe a
            formula on the basis of a fixed percentage of the
            value of the entire works contract as relatable to the
            labour and service element of it. This judgment,
            therefore, clearly and unmistakably holds that unless
            the splitting of an indivisible works contract is done
            taking into account the eight heads of deduction, the
            charge to tax that would be made would otherwise
            contain, apart from other things, the entire cost of
            establishment, other expenses, and profit earned by
            the contractor and would transgress into forbidden
            territory namely into such portion of such cost,
            expenses and profit as would be attributable in the
            works contract to the transfer of property in goods in
            such contract. This being the case, we feel that the
            learned counsel for the assessees are on firm ground
            when they state that the service tax charging section
            itself must lay down with specificity that the levy of
            service tax can only be on works contracts, and the

8
    (1993) 1 SCC 364
                                  - 12 -



           measure of tax can only be on that portion of works
           contracts which contain a service element which is to
           be derived from the gross amount charged for the
           works contract less the value of property in goods
           transferred in the execution of the works contract.
           This not having been done by the Finance Act, 1994,
           it is clear that any charge to tax under the five heads
           in Section 65(105) noticed above would only be of
           service contracts simpliciter and not composite
           indivisible works contracts.

           16. At this stage, it is important to note the scheme
           of taxation under our Constitution. In the lists
           contained in the 7th Schedule to the Constitution,
           taxation entries are to be found only in lists I and II.
           This is for the reason that in our Constitutional
           scheme, taxation powers of the Centre and the
           States are mutually exclusive. There is no concurrent
           power of taxation. This being the case, the moment
           the levy contained in a taxing statute transgresses
           into a prohibited exclusive field, it is liable to be
           struck down. In the present case, the dichotomy is
           between sales tax leviable by the States and service
           tax leviable by the Centre. When it comes to
           composite indivisible works contracts, such contracts
           can be taxed by Parliament as well as State
           legislatures. Parliament can only tax the service
           element contained in these contracts, and the States
           can only tax the transfer of property in goods
           element contained in these contracts. Thus, it
           becomes very important to segregate the two
           elements completely for if some element of transfer
           of property in goods remains when a service tax is
           levied, the said levy would be found to be
           constitutionally infirm. ........"

                                           (emphasis supplied)

     13.     It is clear from the same that the portion of the

contract relating to the value of deemed sale as assessed and

taxed by the State to sales tax/VAT is conclusive and the same

cannot be subjected to tax by the Union of India as service tax.
                                - 13 -



     14.   At this stage, it is relevant to notice that the

petitioner has furnished the copies of the tax invoices that have

been maintained by it, which has been submitted to the

Revenue wherein the petitioner has clearly stipulated the value

of the VAT of 5.5% on the materials (which is levied by the

State) and service tax of 14% on labour charges (which is

levied by the Union). The said invoices clearly stipulates the

portion of the amount collected as material charge and the

portion of the amount collected as labour charges.


     15.   It is also relevant to note that the petitioner has

submitted these invoices to the Taxation Authorities in the

State and the State of Karnataka has passed reassessment

orders under the KVAT Act on the said basis.


     16.   It is also relevant to note that in the order-in-

original bearing No.6/2018-19 dated 23.10.2018 that the

Commissioner has held as follows:


           "However, it is a fact that items like tread rubber,
           patches, bonding gum are utilized for re-treading
           the tyres. In other words, these materials are
           consumed in the rendering of tyre re-treading
           services, and there is no sale of these materials to
           the customers. No customer would come to a re-
           treading-service provider for the purpose of the
           buying material like tread rubber, patches,
           bonding gum etc., and the customer are interested
           only in the treading of tyres. It is also not the case
           of the noticee that they are providing treading
                                  - 14 -



            service to a company under a job work and that
            company is providing the raw material as free
            supplies to the noticee. Therefore, I am of
            considered view that there is no sale of material to
            the customers except consumption of these
            materials during the course of rendering the
            impugned service by the noticee. I accordingly
            hold that the impugned activity cannot come
            under 'works contract'."

                                           (emphasis supplied)

      16.1 Thereafter, in the operative portion of the order, at

paragraph 2, it is stated as follows:


       "(ii) I confirm and order for recovery of the differential
       Service Tax of Rs.4,31,67,951/- (Rupees Four Crores
       Thirty One Lakhs Sixty Seven Thousand Nine Hundred
       and fifty one only) (inclusive of cesses), under "Works
       Contract Service" under section 65B(54), under Section
       73(1) of the Finance Act, 1994"

                                           (emphasis supplied)

      17.   Hence,    it   is   clear   that   the   Commissioner   at

paragraph 23 has recorded a finding that the activity of the

petitioner does not come under "works contract". However,

while confirming the order for recovery of the differential

services tax, the commissioner has levied the same under

"works contract" under Section 65-B (54) under Section 73(1)

of the Finance Act.


      18.   It is clear from the aforementioned that the order

passed by the Commissioner is ex-facie untenable as being

mutually contradictory, as has been noticed above.
                               - 15 -



     19.   It is relevant to note that the Hon'ble Supreme

Court vide order dated 18.01.2017 passed in Civil Appeal

No.641/2012 in the case of Safety Retreading Company (P)

Ltd3 has also considered Civil Appeal No.6375-6376/2014 in

the petitioner's own case. In the said case, the matter having

been decided against the petitioner/assessee before CESTAT,

the Hon'ble Supreme Court was considering a challenge made

by the petitioner. In the said case, the order of the CESTAT has

been noticed as follows:


            "7. A demand for levy of tax on the gross value
           of the service rendered including the cost of
           materials used and transferred was raised and
           answered against the assessee leading to an
           appeal before the Customs, Excise and Service Tax
           Appellate Tribunal, South Zonal Bench at Chennai
           (hereinafter referred to as "appellate Tribunal").
           The learned appellate Tribunal returned a split
           verdict with the Technical Member taking the view
           that the gross value of the service rendered would
           be exigible to tax under the Act. The third member
           (Technical) to whom the matter was referred held
           as follows:

              "21. From    the   foregoing,   the   following
              emerges:

              a) There is no evidence of sale of materials
              in rendering the impugned service of
              "Maintenance and Repairs".

              b) "Maintenance and Repair Service" being
              as specific service cannot be treated as
              service under the category of "Works
              Contract" for the service tax purposes.

              c) The concept of "deemed sales" is relevant
              only in respect of services under the
              category of "Works Contract" and not in
                                 - 16 -



               respect   of   "Maintenance     and    Repair
               Service".

               d) The assessee has not proved that the
               conditions under Notification 12/03 ST dated
               20.06.2003 have been satisfied and,
               therefore, they are not entitled to the
               benefit of deduction of cost of raw materials
               consumed in providing the impugned
               service."



      19.1 Considering the same, the Hon'ble Supreme Court

held as follows:


       "10. The exigibility of the component of the gross
      turnover of the assessee to service tax in respect of
      which the assessee had paid taxes under the local Act
      whereunder it was registered as a Works Contractor,
      would no longer be in doubt in view of the clear
      provisions of Section 67 of the Finance Act, 1994, as
      amended, which deals with the valuation of taxable
      services for charging service tax and specifically excludes
      the costs of parts or other material, if any, sold (deemed
      sale) to the customer while providing maintenance or
      repair service. This, in fact, is what is provided by the
      Notification dated 20th June, 2003 and CBEC Circular
      dated 7th April, 2004, extracted above, subject, however,
      to the condition that adequate and satisfactory proof in
      this regard is forthcoming from the assessee. On the
      very face of the language used in Section 67 of the
      Finance Act, 1994 we cannot subscribe to the view held
      by the Majority in the appellate Tribunal that in a
      contract of the kind under consideration there is no sale
      or deemed sale of the parts or other materials used in
      the execution of the contract of repairs and
      maintenance. The finding of the appellate Tribunal that it
      is the entire of the gross value of the service rendered
      that is liable to service tax, in our considered view, does
      not lay down the correct proposition of law which,
      according to us, is that an assessee is liable to pay tax
      only on the service component which under the State Act
      has been quantified at 30%.

            12. No dispute has been raised with regard to the
      assessment of the appellant on its turnover under the
                          - 17 -



local/State Act, insofar as payment of value added tax on
that component (70%) is concerned. A reading of the
show cause notice dated 24th January, 2008 would go to
show that the entire thrust of the Department's case is
the alleged liability of the appellant - assessee to pay
service tax on the gross value. In the aforesaid show
cause notice, the details of the value of the goods, raw
materials, parts, etc. and the value of the services
rendered have been mentioned and service tax has been
sought to be levied at the prescribed rate of ten per cent
(10%) on the differential amount. It is now stated before
us that the aforesaid figures have been furnished by the
assessee himself and, therefore, must be understood not
to be authentic. This, indeed, is strange. No dispute has
been raised with regard to the correctness of the said
figures furnished by the assessee in the show cause
notice issued to justify the stand now taken before this
Court; at no point of time such a plea had been
advanced.

       13. Besides the above, the affidavit of the learned
Commissioner, referred to above, proceeds on the basis
that the appellant assessee is also liable to pay service
tax on the remaining seventy per cent (70%) towards
material costs in addition to the 30% of the retreading
charges. This is clear from the following averments made
in the said affidavit of the learned Commissioner:

      "The relevant bills showed that the Appellant
      had paid service tax only on the labour
      component after deducting 70% towards
      material cost on the gross tyre Retreading
      charges billed and received for the period from
      16.06.2005. In short, they have paid service
      tax only on the 30% of the tyre Retreading
      charges received from the customers, by
      conveniently omitting 70% of the consideration
      received towards Retreading charges to avoid
      tax burden.

      The verification of invoices of the Appellant for
      the      period       from      Jan-2007       to
      March-2007, the officers noticed that the
      Appellant have shown material cost, patch cost
      and misc. charges i.e. Labour charges
      separately in their invoices. However, on the
      follow-up action the customers of the Appellant
      revealed that they have neither purchased nor
      received raw materials intended for Retreading
                                 - 18 -



            and they had paid only the Retreading charges
            for carrying out the Retreading activity."

             The invoices which the appellant assessee has also
      brought on record by way of illustration show the break
      up of the gross value received. There is again no contest
      to the same. Leaving aside the question that the case
      now projected, with regard to lack of proof of incurring of
      expenses on goods and materials which has been
      transferred to the recipient of the service provided,
      appears to be an afterthought, even on examination of
      the same on merits we have found it to be wholly
      unsustainable.

             14. We, therefore, in the light of what has been
      discussed above, set aside the majority order of the
      appellate Tribunal dated 14th October, 2011 and hold
      that the view taken by the learned Vice President of the
      appellate Tribunal is correct and the same will now
      govern the parties. All reliefs that may be due to the
      appellant - assessee will be afforded to it forthwith and
      without any delay. All amounts, as may have been,
      deposited pursuant to the order(s) of this Court shall be
      returned forthwith to the appellant, however, without
      any interest. Bank guarantee furnished insofar as the
      penalty amount is concerned shall stand discharged.

            The appeal is allowed in the above terms."

                                          (emphasis supplied)

      20.   It is clear from the said judgment that the Hon'ble

Supreme     Court   has   authoritatively    pronounced     that    the

petitioner/assessee is liable to pay the service tax only with

respect to the service component under the State Act.               The

Hon'ble Supreme Court has specifically set aside the finding of

the Appellate Tribunal that the entire gross value of the service

rendered is liable to service tax.
                                  - 19 -



        21.    It is the vehement contention of the Revenue that

the present writ petitions are not maintainable and that the

petitioner has an alternative remedy of an appeal before the

Appellate Authority.       It is further contended by the Revenue

that the present case covering the period from April 2012 to

June 2016, changes have been made by the Government in

Service Tax vide Notification No.12/2003-ST dated 20.6.2003

which     is   rescinded   by   Notification   No.34/2012-ST   dated

20.6.2012 w.e.f., 1.7.2012 and that the service of retrading

from 1.7.2012 is required to be considered differently under the

provisions of the Finance Act.


        22.    It is relevant to notice here that pursuant to the

judgment of the Hon'ble Supreme Court in the case of Safety

Retreading Company (P) Ltd3 the petitioner/assessee relied

upon the same before the CESTAT in Appeal No.ST/1180/11-DB

and other connected matters.          The CESTAT vide Final Order

bearing        No.23255-260/2017,         dated   13.12.2017    has

categorically held that the decision of the Hon'ble Supreme

Court covers the issues involved in the said appeal. However, it

is relevant to note that in the said appeals the orders-in-

original for various periods prior to 1.7.2012 were under

consideration.
                              - 20 -



     23.   It is also relevant to note that the Division Bench of

the Bombay High Court in the case of Tyresoles India Pvt.

Ltd., v. Union of India6 was also considering a challenge

made by the petitioner to the order of the Commissioner,

Central Excise and Service Tax, confirming the demand and

penalty. In the said case, the Revenue had raised a preliminary

objection regarding the maintainability of the writ petition on

the ground that an alternative remedy of appeal was available.

The Division Bench of the Bombay High Court, considering the

said contention, rejected the same by holding that        Rule had

been issued in the writ petitions and having regard to the fact

that the issue that arose for consideration was squarely covered

by the decision of the Hon'ble Supreme Court in the case of

Safety Retreading Company (P) Ltd3.          Further, in the said

case, the Division Bench has held as follows:


     "21. In the present case, the petitioner had
     produced documentary proof by way of Cost
     Accountant's certificate, clearly indicating the
     details and value of the goods and materials which
     formed the subject matter of sale/deemed sale.
     Further, in this case, the petitioner had produced
     on record documentary proof that sale/deemed sale
     component corresponding to 70% of the gross
     value, the petitioner was in fact assessed to and
     levied sale tax/VAT to the local Sales Tax/VAT
     Authorities.    The    petitioner   also   adduced
     documentary proof regarding payment of such local
     sales tax/VAT to the State Authorities. As regards
     this position, in fact, there is no dispute
     whatsoever. Rather, express cognizance of this
                          - 21 -



aspect has been taken by the Commissioner in
paragraph 37 of the impugned order dated 14
October, 2016. In such circumstances, therefore,
there was absolutely no justification on the part of
the Commissioner in denying the petitioner the
benefit of exemption dated 20 June, 2003.

22. Incidentally, it is necessary to note that the
contention very similar to the one now raised by
Ms. Dessai, was also raised before the Hon'ble Apex
Court in the case of Safety Retreading Co. (P) Ltd.
(supra). There, the Learned Additional Solicitor
General of India had contended that there was no
evidence forthcoming from the assessee that the
value of goods or the parts used in the contract and
sold to the customers amount to 70% of the value
of the service rendered which is the taxable
component under the State Act. The Hon'ble Apex
Court, however, rejected the said contention by
observing that the said contention "overlooks
certain basic features of the case, namely
undisputed assessment of the assessee under the
local Act; the case projected by the Department
itself in the show cause notice; and thirdly the
affidavit filed before this Court by one S.
Subramanian, Commissioner of Central Excise,
Salem". The Apex Court noted that no dispute
whatsoever had been raised with regard to the
assessment of the appellant on its turnover under
the local/State Act, insofar as payment of Value
Added Tax on that component (70%) is concerned.
Therefore, the reasoning reflected in paragraphs
11, 12 and 13 of the decision of the Apex Court in
Safety Retreading Co. (P) Ltd. (supra) is sufficient
to reject Ms. Dessai's contention relating to the
alleged non-compliance with the conditions of the
exemption under Notification dated 20 June, 2003.

23. Mr. Rajesh Chander Kumar, the Learned
Counsel for the petitioner has pointed out that for
the period of disputes between April 2009 to March
2010, April 2008 to September 2008, April 2010 to
July 2011, August 2011 to March 2012, October
2008 to March 2009, October 2007 to March 2008,
October 2006 to September 2007, the respondents
on the basis of reasoning now recorded in the
impugned order dated 14 October, 2016, had
required the petitioner to pay Service Tax, interest
                               - 22 -



     and penalty on the basis of the gross receipts,
     without giving the petitioner benefit of the
     Notification dated 20 June, 2003. As against such
     assessment order, the petitioner had instituted
     appeals before the CESTAT which were allowed by
     the CESTAT vide Judgment and Order dated 13
     December, 2017, relying entirely upon the decision
     of the Apex Court in Safety Retreading Co. (P) Ltd.
     (supra). Mr. Rajesh Chander Kumar states that the
     Judgment and Order dated 13 December, 2017
     made by the CESTAT for the aforesaid period has
     not been questioned by the Department. We agree
     that this is an additional circumstance for allowing
     the present petition."
                                     (emphasis supplied)

     24.   In the present case, the writ petitions are listed for

final hearing and there is abundant material on record to

demonstrate that the issue under consideration is squarely

covered by the judgment of the Hon'ble Supreme Court in the

case of Safety Retreading Company (P) Ltd3.             Hence, the

contention of alternative remedy raised by the Revenue is

untenable and accordingly rejected.


     25.   As   noticed   herein    above,   the   petitioner   has

furnished copies of tax invoices maintained by it, wherein the

petitioner has indicated the value of the material and labour

charges separately and as also indicated that in respect of the

value of the materials the tax has been paid to State

Government and with respect to the value of the labour charges

the service tax has been paid to the Union Government. The

said invoices have also been submitted to the tax authorities in
                                 - 23 -



the State Government and the State has passed re-assessment

orders under KVAT Act.


     26.    It is further relevant to note here that a similar fact

situation was considered by the Hon'ble Supreme Court in the

case of Safety Retreading Company (P) Ltd3 as also by a

Division Bench of the Bombay High Court in the case of

Tyresoles India Pvt. Ltd.,6 . The Hon'ble Supreme Court, as

noticed above has clearly held that no dispute has been raised

in the show cause notice (as in the present case also) with

regard to the correctness of the figures furnished by the

petitioner and at no point of time the respondents raised a plea

as to the correctness of the invoices. The Division Bench of the

Bombay     High   Court   has   also     noticed   a   similar   factual

circumstance and relying upon the judgment of the Hon'ble

Supreme Court in the case of Safety Retreading Company

(P) Ltd3 , held that the Revenue did not dispute the invoices

furnished. In the present case also, the respondents have not

denied the correctness of the said bifurcation of the amounts

made by the petitioner/assessee. Hence, the same is required

to be accepted in the present case also.


     27.    Further, the contention of the Revenue that there is

a change in the legal position subsequent to 1.7.2012 having
                                - 24 -



regard to the issuance of the Notification dated 20.6.2012, is

also untenable and liable to be rejected in view of the fact that

the Hon'ble Supreme Court in the case of Safety Retreading

Company (P) Ltd3 has categorically held that the Service tax

sought to be levied by the respondent - Union on the entire

gross value of service rendered is untenable and that the

assessee is liable to pay the service tax only on the service

component under the State Act. Hence, the Notification dated

20.6.2012    which   is   applicable    to   the   transactions   after

1.7.2012, does not in any manner alter the said position. The

said notification only alters the definition of what is defined as

'service'.


      28.    In the present case, the petitioner having clearly

bifurcated the amounts in invoices with respect to the amounts

incurred towards material charges as also the amounts towards

service charges and tax having been paid in respect of both the

said amounts by classifying the same accordingly, the question

of the respondent authorities seeking to levy service tax on the

entire value mentioned in the invoices does not arise.


      29.    In view of the discussion made above, the reliefs

sought for by the petitioners are required to be granted.
                             - 25 -



    30.   Hence, the following:


                          ORDER

i. The writ petitions are partly allowed; ii. The orders in original bearing (1) No.6/2018-19, dated 23.10.2018 for the period from April 2016 to June 2017; (2) No.7/2015-16, dated 3.6.2015 for the period from April 2012 to March 2013; (3) No.26/2016-17, dated 28.11.2016, for the period from April 2013 to March 2014; (4) 83/2016-17, dated 28.12.2016, for the period from October 2005 to March 2006; and (5) No.84/2016-17, dated 28.12.2016, for the period from April 2006 to September 2006, are hereby quashed.

Sd/-

(C.M.POONACHA) JUDGE YAN/pmp/nd