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 0]

Karnataka High Court

M/S Dpj Bidar - Chincholi (Annuity) Road ... vs Union Of India on 11 July, 2022

                          1



IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 11TH DAY OF JULY 2022

                       BEFORE

          THE HON'BLE MR. JUSTICE M.I.ARUN

        WRIT PETITION No.22250 OF 2021 C/W
       WRIT PETITION No.7233 OF 2022 (T-RES)

IN WRIT PETITION No.22250 OF 2021

BETWEEN:

1.     M/S DPJ BIDAR - CHINCHOLI
       (ANNUITY) ROAD PROJECT
       PRIVATE LIMITED
       HAVING ITS REGISTERED OFFICE
       AT U/10, HIMALAYA ACCORD
       APARTMENT, OPP. LAW COLLEGE
       AMARAVATI ROAD, NAGPUR 440 010
       REP. BY ITS DIRECTOR
       MR. PRAKASH LAXMANRAO ZILPE

2.   PRAKASH LAXMANRAO ZILPE
     DIRECTOR, M/S DPJ BIDAR-CHINCHOLI
     (ANNUITY), ROAD PROJECT PRIVATE
     LIMITED, R/AT 396, HANUMAN NAGAR
     NAGPUR - 440024, MAHARASHTRA
                                      ... PETITIONERS
(BY SRI. J. K. MITTAL, ADV. FOR
    SRI. VIKRAM UNNI RAJAGOPAL, ADV.)

AND:

1.     UNION OF INDIA
       DEPARTMENT OF REVENUE
       MINISTRY OF FINANCE
                          2



     NORTH BLOCK
     NEW DELHI 110 011
     THROUGH ITS SECRETARY

2.   GOVERNMNENT OF KARNATAKA
     FINANCE DEPARTMENT
     VIDHANA SOUDHA
     BENGALURU 560 001
     THROUGH ITS SECRETARY

3.   THE ADDITIONAL DIRECTOR GENERAL
     DIRECTORATE GENERAL OF GST
     INTELLIGENCE
     BELAGAVI ZONAL UNIT
     SHRI LAXMI COMPLEX
     NO. 4855/83, SADASHIV NAGAR
     1ST CROSS, APMC ROAD,
     BELAGAVI 590 019

4.   SENIOR INTELLIGENCE OFFICER
     OFFICE OF THE ADDITIONAL DIRECTOR
     GENERAL, DIRECTORATE GENERAL OF
     GST INTELLIGENCE, BELAGAVI ZONAL
     UNIT, SHRI LAXMI COMPLEX
     NO. 4855/83, SADASHIV NAGAR
     1ST CROSS, APMC ROAD
     BELAGAVI 590 019

5.   THE CENTRAL BOARD OF INDIRECT
     TAXES AND CUSTOMS (CBIC)
     DEPARTMENT OF REVENUE
     MINISTRY OF FINANCE
     NORTH BLOCK, NEW DELHI 110 011
     THROUGH ITS CHAIRMAN

6.   NATIONAL HIGHWAYS
     AUTHORITY OF INDIA (NHAI)
     UNDER MINISTRY OF ROAD
     TRANSPORT AND HIGHWAYS
     G5 AND 6, SECTOR 10
                            3



     DWARKA, NEW DELHI 110 075
     THROUGH ITS CHAIRMAN

7.   KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     FIRST FLOOR 16/J
     THIMMAIAH ROAD CROSS
     MILLER TANK BED
     VASANTHNAGAR
     BENGALURU 560 052
     THROUGH ITS MANAGING DIRECTOR

8.   GOODS AND SERVICES TAX COUNCIL
     OFFICE OF THE GSTC, TOWER II
     5TH FLOOR, JEEVAN BHARTI BUILDING
     NEW DELHI 110 001
     THROUGH ITS SECRETARY

9.   MINISTRY OF ROAD
     TRANSPORT AND HIGHWAYS
     GOVERNMENT OF INDIA
     TRANSPORT BHAWAN, 1
     PARLIAMENT STREET
     NEW DELHI 110 001
     THROUGH ITS SECRETARY            ... RESPONDENTS

(BY SRI. MADAN PILLAI R., CGC FOR R1, R3, R4, R8 & R9;
    SRI. K. HEMAKUMAR, AGA FOR R2;
    SRI. JEEVAN J. NEERALAGI, ADV. FOR R5;
    SMT. SHILPA SHAH, ADV. FOR R6;
    SRI. MANU K., ADV. FOR R7)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
& 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE DECISION TAKEN IN THE 43RD GST COUNCIL
MEETING HELD ON 28.05.2021 VIDE PARA 15.33 OF
MINUTES OF MEETING AT INTERNAL PAGE 40 ANNEXURE-L
INSOFAR AS IT CLARIFIES THAT THE ANNUITY PAID AS
DEFERRED    PAYMENT      FOR    CONSTRUCTION     OF
ROADS/HIGHWAYS WAS NOT EXEMPTED FROM GST AS THE
TOLLS OR ANNUITY IN LIEU OF TOLLS ARE. AND
                          4



RECOMMENDS VIDE RECOMMENDATION NO.6 AT INTERNAL
PAGE NO.103 THAT CLARIFICATION MAY BE ISSUED THAT
ENTRY 23A OF NOTIFICATION NO.12/2017 - CT(R)
EXEMPTS SERVICES BY WAY OF PROVIDING ACCESS TO
ROAD OR BRIDGE ON PAYMENT OF ANNUITY. IT DOES NOT
EXEMPT ANNUITY PAID FOR CONSTRUCTION OF ROADS,
AND DECLARE THAT THE R8/GST COUNCIL HAS ACTED
BEYOND ITS AUTHORITY ETC.

IN WRIT PETITION No.7233 OF 2022

BETWEEN:

M/S SEW BELLARY HIGHWAYS LIMITED
HAVING ITS REGISTERED OFFICE AT
6-3-871 SNEHALATA GREENLANDS ROAD
BEGUMPET, HYDERABAD 500 016
TELANGANA STATE REP. BY ITS
POWER OF ATTORNEY
MR M VENKATARAMUDU
S/O M VENKATAIAH
AGED ABOUT 52 YEARS                   ... PETITIONER

(BY SRI. V. RAGHURAMAN, SENIOR ADV. A/W
    SRI. C. R. RAGHAVENDRA, ADV. FOR
    SRI. VIKRAM UNNI RAJAGOPAL, ADV.)

AND:

1.     UNION OF INDIA
       DEPARTMENT OF REVENUE
       MINISTRY OF FINANCE
       NORTH BLOCK
       NEW DELHI 110 011
       THROUGH ITS SECRETARY

2.     GOVERNMNENT OF KARNATAKA
       FINANCE DEPARTMENT
       VIDHANA SOUDHA
       BENGALURU 560 001
       THROUGH ITS SECRETARY
                          5




3.   THE ADDITIONAL ASSISTANT DIRECTOR
     DIRECTORATE GENERAL OF GST
     INTELLIGENCE, BALLARI REGIONAL UNIT
     "AKSHAYA TOWERS" 2ND FLOOR
     ABOVE SBI, OPP. GANDHI NAGAR
     MARKET, GANDHI NAGAR MAIN ROAD
     BALLARI - 583 103

4.   SENIOR INTELLIGENCE OFFICER
     DIRECTORATE GENERAL OF
     GST INTELLIGENCE
     BALLARI REGIONAL UNIT
     "AKSHAYA TOWERS" 2ND FLOOR
     ABOVE SBI, OPP. GANDHI NAGAR
     MARKET, GANDHI NAGAR MAIN ROAD
     BALLARI - 583 103

5.   THE CENTRAL BOARD OF INDIRECT
     TAXES AND CUSTOMS (CBIC)
     DEPARTMENT OF REVENUE
     MINISTRY OF FINANCE
     NORTH BLOCK, NEW DELHI 110 011
     THROUGH ITS CHAIRMAN

6.   NATIONAL HIGHWAYS
     AUTHORITY OF INDIA (NHAI)
     UNDER MINISTRY OF ROAD
     TRANSPORT AND HIGHWAYS
     G5 AND 6, SECTOR 10
     DWARKA, NEW DELHI 110 075
     THROUGH ITS CHAIRMAN

7.   KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     "SAMPARKA SOUDHA", BUILDING 8
     B.E.P. PREMISES (OPPOSITE ORION MALL)
     DR. RAJKUMAR ROAD, RAJAJINAGAR
     BENGALURU - 560 010
     THROUGH ITS MANAGING DIRECTOR
                           6



8.   GOODS AND SERVICES TAX COUNCIL
     OFFICE OF THE GSTC, TOWER II
     5TH FLOOR, JEEVAN BHARTI BUILDING
     NEW DELHI 110 001
     THROUGH ITS SECRETARY

9.   MINISTRY OF ROAD
     TRANSPORT AND HIGHWAYS
     GOVERNMENT OF INDIA
     TRANSPORT BHAWAN, 1
     PARLIAMENT STREET
     NEW DELHI 110 001
     THROUGH ITS SECRETARY           ... RESPONDENTS

(BY SRI. HARSHA P. BANAD, CGC FOR R1 & R9;
    SRI. K. HEMA KUMAR, AGA FOR R2;
    SRI. JEEVAN J. NEERALAGI, ADV FOR R3 TO R5 & R8
    SMT. SHILPA SHAH, ADV. FOR R6;
    SRI. MANU K. ADV. FOR R7)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226
& 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE DECISION TAKEN IN THE 43RD GST COUNCIL
MEETING HELD ON 28.05.2021 VIDE PARA 15.33 OF
MINUTES OF MEETING AT INTERNAL PAGE 40(ANNEXURE-
Q) IN SO FAR AS IT CLARIFIES THAT THE ANNUITY PAID AS
DEFERRED      PAYMENT     FOR    CONSTRUCTION      OF
ROADS/HIGHWAYS WAS NOT EXEMPTED FROM GST AS THE
TOLLS OR ANNUITY IN LIEU OF TOLLS ARE AND
RECOMMENDS        VIDE RECOMMENDATION NO.6 AT
INTERNAL PAGE NO.103 THAT CLARIFICATION MAY BE
ISSUED THAT ENTRY 23A OF NOTIFICATION NO.12/2017-
CT (R) EXEMPTS SERVICES BY WAY OF PROVIDING ACCESS
TO ROAD OR BRIDGE ON PAYMENT OF ANNUITY. IT DOES
NOT EXEMPT ANNUITY PAID FOR CONSTRUCTION OF
ROADS AND DECLARE THAT THE R8/GST COUNCIL HAS
ACTED BEYOND ITS AUTHORITY ETC.

     THESE WRIT PETITIONS COMING ON FOR FURTHER
HEARING, THIS DAY, THE COURT MADE THE FOLLOWING:
                                     7



                              ORDER

Petitioners in both the writ petitions are concessionaires who have been entrusted with construction of road by respondent no.7-Karnataka Road Development Corporation Limited. As a consideration for construction and maintenance of the roads for the contract period, the petitioners are paid certain amounts termed as 'annuity' by respondent no.7. In certain contracts where construction and maintenance of the roads has been out sourced to private persons consideration is paid by permitting the concessionaires/contractors to collect tolls from the vehicles plying on the road.

2. 100% exemption under Goods and Services Tax (for short 'GST') was granted towards collection of toll charges by way of notification No.12/2017 dated 28.06.2017 issued by respondent no.1. The toll charges as already stated above consisted of the entire consideration towards construction, operation and maintenance of the road. In other words, it consisted of the charges collected towards construction as well as services provided by the 8 concessionaires. Subsequently, it was proposed that annuity, which was being paid by the highway authorities as a consideration to the concessionaires instead of permitting them to collect toll charges be also exempted from GST. In this regard, the minutes of 22nd GST Council meeting held on 06.10.2017 reads as under:

"Agenda item 13(iv): Issue of Annuity being given in Place of Toll Charges to Developers of Public Infrastructure - exemption thereon
61. Introducing this Agenda item, the Joint Secretary (TRU-II), CBEC stated that while toll is a payment made by the users of road to concessionaires for usage of roads, annuity is an amount paid by the National Highways Authority of India (NHAI) to concessionaires for construction of roads in order that the concessionaire did not charge toll for access to a road or a bridge. In other words, annuity is a consideration for the service provided by concessionaires to NHAI. He stated that construction of roads was now subject to tax at the rate of 12% and due to this, there was free flow of input tax credit from EPC (Engineering, Procurement and Construction) contractor to the concessionaires and thereafter to NHAI. He stated that as a result, tax at the rate of 12% leviable on the service of road construction provided by concessionaire to NHAI would be paid 9 partly from the input tax credit available with them. He stated that the Council may take a view for grant of exemption to annuity paid by NHAI/State Highways Construction Authority to concessionaires during construction of roads. He added that access to a road or bridge on payment of toll was already exempt from tax. The Hon'ble Minister from Haryana suggested to also cover under this provision annuity paid by State-owned Corporations. After discussion, the Council decided to treat annuity at par with toll and to exempt from tax, service by way of access to a road or bridge on payment of annuity."

3. In this regard, two notifications viz., notification no.32/2017 and notification no.33/2017 were issued on 13.10.2017 and the service by way of access to a road or a bridge on payment of annuity was also exempted. The relevant portions of the notifications read as under: "Notification No.32/2017

(d) after serial number 23 and the entries relating thereto, the following serial number and entries shall be inserted namely:-
(1)                  (2)                       (3)                    (4)         (5)
                                      Service by way of
                   Heading
"23A                                 access to a road or                          Nil";
                                                                      Nil
                    9967                 a bridge on
                                     payment of annuity
                                        10



             Notification No.33/2017
             (d)     after serial number 24 and the entries
relating thereto, the following serial number and entries shall be inserted namely:-
(1)                (2)                  (3)                   (4)     (5)
                                  Service by way of
               Heading
"24A                             access to a road or                  Nil";
                                                              Nil
                   9967              a bridge on
                                 payment of annuity



4. Pursuant to the said notifications, the annuity being paid by the highway authorities to the concessionaries like the petitioners in the instant case towards construction as well as maintenance of the road was exempted from GST.

Thereafter, a clarification was sought from the GST Council by certain government authorities as to whether the entire annuity paid to the concessionaries was exempt from GST or not, for which the GST Council in its minutes of the 43rd GST Council meeting held on 28.05.2021 clarified the same as follows:

"15.33 ................................................................................ it was also being clarified that the annuity paid as deferred payment for construction of roads/highways was not exempted from GST as the tolls or annuity in lieu of tolls are............................
11
6. GST on annuities paid under the Hybrid Annuity Model Project for construction of roads: Committee discussed the request of Ministry of Road Transport and Highways regarding exemption on annuities paid under the Hybrid Annuity Model Project and has recommended that clarification may be issued that entry 23A of notification No.12/2017-CT(R) exempts services by way of providing access to road or bridge on payment of annuity. It does not exempt annuity paid for construction of roads."

5. Based on the same, a Circular bearing No.150/06/2021-GST dated 17.06.2021 was issued by respondent no.5 clarifying the same as follows:

"2.1 GST is exempt on service, falling under heading 9967 (service code), by way of access to a road or a bridge on payment of annuity [entry 23 A of notification No.12/2017-Central Tax]. Heading 9967 covers "supporting services in transport"

under which code 996742 covers "operation services of National Highways, State Highways, Expressways, Roads and streets; bridges and tunnel operation services". Entry 23 of said notification exempts "service by way of access to a road or a bridge on payment of toll". Together the entries 23 and 23 A exempt access to road or bridge, whether the consideration are in the form of toll or annuity [heading 9967].

12

2.2 Services by way of construction of road fall under heading 9954. This heading inter alia covers general construction services of highways, streets, roads railways, airfield runways, bridges and tunnels. Consideration for construction of road service may be paid partially upfront and partially in deferred annual payments (and may be called annuities). Said entry 23A does not apply to services falling under heading 9954 (it specifically covers heading 9967 only). Therefore, plain reading of entry 23 A makes it clear that it does not cover construction of road services (falling under heading 9954), even if deferred payment is made by way of instalments (annuities).

3. Accordingly, as recommended by the GST Council, it is hereby clarified that Entry 23A of notification No.12/2017-CT(R) does not exempt GST on the annuity (deferred payments) paid for construction of roads."

Aggrieved by the same, the petitioners have preferred the instant writ petitions.

6. The case of the petitioners is that the annuity (deferred payments) paid for construction of roads is exempt from GST as per notification nos.32 and 33/2017 dated 13.10.2017 and the clarification issued by the GST 13 Council in this regard in its meeting held on 28.05.2021 and the subsequent Circular dated 17.06.2021 issuing clarification regarding the same is contrary to the exemption notifications and are liable to be set aside.

7. Per contra, the learned counsel appearing for respondent nos.1 to 5, 8 and 9 submit that the clarification made by way of a Circular does not contravene the notifications and it only clarifies what is exempted by virtue of the notifications dated 13.10.2017. It is specifically contended that what is exempted is only service by way of access to a road or a bridge on payment of annuity and not annuity (deferred payments) paid for construction of roads. For the said reasons, they pray for dismissal of the writ petitions.

8. Admittedly, the toll charges collected by the concessionaries for construction, maintenance, operation and providing road access to the vehicle which ply on the road are exempted from GST by notification no.12/2017 dated 28.06.2017. The said exemption reads as follows: 14

Sl.No. Chapter, Description of Services Rate Condition Section, (per cent.) Heading, Group or Service Code (Tariff) 23 Heading Service by way of access to Nil Nil 9967 a road or a bridge on payment of toll charges.

9. Though what is exempted is mentioned as service by way of access to a road or a bridge on payment of toll charges, the said toll charges is collected as consideration by the concessionaires towards construction and maintenance of the road. In short, the entire consideration for construction and maintenance of the road by concessionaires which is collected as toll charges is exempt from GST from 01.07.2017 and onwards.

10. Annuity is paid to the concessionaires in lieu of toll charges. GST Council, in its 22nd meeting held on 06.10.2017 took note of the same and as entire toll charges were being exempted from GST has decided to recommend exemption of annuity also, which include the consideration received by concessionaires which is clear from the recordings in the minute book which is mentioned at 15 paragraph 4 supra. The said recording makes it clear that it recommended treating annuity on par with the toll charges.

11. Pursuant to the said meeting, the notifications no.32/2017 and 33/2017 dated 13.10.2017 have been issued by respondent no.1 wherein service by way of access to a road or a bridge on payment of annuity has been exempted from GST and no GST was being collected on the entire annuity being paid to the concessionaires which included the consideration towards construction as well as the service that they provide towards maintenance of the said road. The reading of recommendation of the GST Council as well as the notifications issued make it clear that respondent no.1 has treated the annuity being paid to the concessionaires on par with toll charges which the concessionaires are permitted to collect from road users and both were exempted from GST.

12. Thereafter, for reasons best known to it, GST Council has clarified that the annuity paid as deferred payment for construction of roads/highways was not exempted from GST as the tolls or annuity in lieu of tolls are. Accordingly, the 16 impugned Circular dated 17.06.2021 vide Annexure-N to the petition in W.P.No.22250/2021 and Annexure-S to the petition in W.P.No.7233/2022 has been issued.

13. It is a settled proposition of law that a Circular which clarifies the notification cannot have the effect of overruling the notification. In the instant case, what has to be considered is whether the impugned Circular is in violation of notification nos.32 and 33/2017 dated 13.10.2017 or clarifies the said notifications.

14. As stated above, the deliberation of GST Council in its meeting held on 06.10.2017 and the notifications issued pursuant thereto clearly exempts the entire annuity being paid to the petitioners towards construction and maintenance of roads. It cannot be construed to have not exempted the annuity (deferred payments) towards construction of roads. The impugned circular has the effect of overriding the notifications bearing Nos.32 and 33/2017 dated 13.10.2017 and has to be held as bad in law. Nothing prevents respondent no.1 from imposing GST on the consideration paid to concessionaires like the petitioners 17 on the payment received by them by way of annuity but that has to be done in the manner known to law. In the instant case, respondent no.1 has issued the notifications under Section 11 of the Central Goods and Services Tax Act, 2017 and Section 6 of the Integrated Goods and Services Tax Act, 2017 exempting the consideration received by concessionaires from highway authorities as annuity from GST. The clarification issued is contrary to the said notifications for the reasons recorded above. If respondent no.1 is desirous of altering the same, it has to issue fresh notifications amending its earlier notifications.

15. For the aforementioned reasons, the impugned Circular dated 17.06.2021 vide Annexure-N to the petition in W.P.No.22250/2021 and Annexure-S to the petition in W.P.No.7233/2022 is hereby set aside. Consequently, all actions pursuant to the said Circular is hereby set aside.

The writ petitions stand disposed of accordingly. Pending I.As. stand disposed of.

Sd/-

JUDGE hkh.