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 4, Cited by 1]

Custom, Excise & Service Tax Tribunal

The Commissioner Of Service Tax vs M/S. Kbace Technologies Pvt. Ltd on 30 November, 2011

        

 
CUSTOMS, EXCISE AND SERVICE TAX APPELLATE TRIBUNAL
SOUTH ZONAL BENCH AT BANGALORE
Bench - Division Bench
Court - I

                                                                 Date of Hearing: 30.11.2011 
                                                              Date of decision: 30.11.2011

Application Nos. ST/CO/80-83/2010 and ST/St/93-96/2011
Appeal Nos. ST/205-208/2011

(Arising out of Orders-in-Appeal No. 548 to 552/2010 dated 18.10.2010 passed by the Commissioner of Central Excise, Bangalore)


For approval and signature:

Honble Mr. P.G. Chacko, Member (Judicial)
Honble Mr. M. Veeraiyan, Member (Technical)

1.	Whether Press Reporters may be allowed to see the Order for publication as per Rule 27 of the CESTAT (Procedure) Rules, 1982?
	
No
2.	Whether it should be released under Rule 27 of the CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not?
	
Yes

3.	Whether their Lordship wish to see the fair copy of the Order?
	
Seen
4.	Whether Order is to be circulated to the Departmental authorities?	
Yes


The Commissioner of Service Tax
Banglore	..Appellant(s)

Vs.
M/s. KBACE Technologies Pvt. Ltd.	Respondent(s)
Appearance
Mr. Ganesh Haavanur, SDR, for the revenue
Mr. Harish, Advocate, for the respondent
 

Coram:
Honble Mr. P.G. Chacko, Member (Judicial)
Honble Mr. M. Veeraiyan, Member (Technical)



MISC. ORDER Nos. _______________________2011

STAY ORDER Nos.________________________2011
FINAL ORDER Nos._______________________2011
 
Per:  P.G. Chacko


These applications filed by the department (appellant) seeks stay of operation of the impugned orders. After hearing both sides, we are of the view that the appeals itself require to be finally disposed of at this stage. Accordingly, after rejecting the stay applications, we proceed to deal with the appeals.

2.	The respondent (assessee) had filed refund claims under Rule 5 of the CENVAT Credit Rules 2004 read with Notification No. 5/06 CE (NT) dated 14.03.2006, claimed refund of unutilized CENVAT credit on certain services (claimed to be input services) for the period from October 2007 to June 2008. The claim was on the ground that the said services had been used in relation to output services exported. The original authority granted partial relief to the assessee after holding that some of the services which were claimed to be input services did not have any nexus with the output services. Against the adverse part of the decision of the original authority, the assessee preferred appeals to the Commissioner (Appeals) while the department reviewed the rest of the decision of the original authority and accordingly preferred appeals to the Commissioner (Appeals). Learned Commissioner (Appeals) considered the Boards Circular No. 120/01/2010 dated 19.01.2010 which had clarified that the amount to be refunded under Rule 5 ibid required to be quantified on the basis of chartered accountants certificate. The appellate authority accordingly set aside the relevant orders-in-original and required the Assistant Commissioner to grant relief to the assessee upon satisfaction of the conditions laid down in the above circular. Further, it rejected the departments appeal. The operative part of the orders-in-appeal which is presently under challenge reads as follows:
ORDER

I set aside the Orders-in-Original No. 89/2008 dated 04.03.09, 197/09 dated 29.04.2009, 239/09 dated 12.06.2009 & 157/10 dated 29.03.10 all passed by Assistant Commissioner of Service Tax, I Division, Service Tax Commissionerate, Bangalore as discussed above with the consequential relief on satisfaction of the conditions laid down in the Boards Circular 120/01/2010 dated 19.01.2010 and reject the appeal filed by the department. The present appeal of the department is mainly on the ground that the impugned orders were passed without jurisdiction inasmuch as the Commissioner (Appeals) did not have the power of remand. In this connection, the appellant has relied on the Honble Supreme Courts judgment in the case of MIL India Ltd. Vs. CCE, Noida 2007 (210) E.L.T. 188 (S.C). Learned SDR has also cited the Tribunals decision in the case of CCE, Noida Vs. Orient Crafts Ltd. 2011 (21) S.T.R. 302 (Tri.-Del.). It is submitted that in the case of MIL India Ltd. (supra), the apex court held that the Commissioner (Appeals) did not have the power of remand from 11.05.2011 by virtue of amendment to Section 35A of the Central Excise Act under the Finance Act, 2001. In the case of CCE, Noida Vs. Orient Crafts Ltd. (supra), it was held that the Commissioner of Service Tax (Appeals) also did not have the power of remand under Section 85 (5) of the Finance Act, 1994. In view of these decisions, according to learned SDR, the present appeals of the department are liable to be allowed.

3. The learned consultant for the respondent submits that the impugned orders are indeed not a remand orders inasmuch as a clear view was taken by the appellate authority on the specific issue relating to nexus between input services and output services and only the re-quantification of refunds in terms of the Boards circular was left to be done by the lower authority. It is further submitted that the respondent has since obtained the refunds on the basis of orders passed by the original authority pursuant to the order of the Commissioner (Appeals).

4. After considering the submissions, we find that these appeals are only liable to be dismissed. As rightly submitted by the learned consultant for the respondent, the impugned orders cannot be considered as a remand orders. Learned Commissioner (Appeals) found nexus between the input services and the output services and only require the lower authority to re-quantify the amount for refund on the basis of the Boards circular dated 19.01.2010 ibid. The appellate authority rightly noted that, when the original orders were passed by the adjudicating authority, the Boards circular was not in force. It also noted that the procedure prescribed by the Board required to be followed in the matter of examining refund claims of the above kind. Obviously, in such circumstances, the appellate authority rightly required the original authority to re-quantify the amounts for refund on the basis of chartered accountants certificate to be produced by the party in terms of the Boards circular. Such orders cannot be held to be a remand orders attracting the case law cited by the learned SDR. No other ground is permitted in this situation. The appeals are rejected.

5. We have also found on record the written submission filed by the respondent, styled as cross objections and was registered by the registry. For the record, these cross objections also will stand disposed of.

6. Stay applications also stand disposed of.



(Pronounced and dictated in open Court)


  (M. VEERAIYAN) 				                       (P.G. CHACKO) 
MEMBER (TECHNICAL)			                MEMBER (JUDICIAL)	              
			         
iss