Custom, Excise & Service Tax Tribunal
M/S Hcl Technologies Ltd vs C.C.E. Noida on 10 July, 2015
CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL,
WEST BLOCK NO.II, R.K. PURAM, NEW DELHI-110066.
SINGLE MEMBER
Date of Hearing: 29/6/2015
Date of Pronouncement: 10/07/2015
Appeal No. ST/51400/2014-ST(SM)
(Arising out of OIA No. NOI/EXCUS/000/APPL/159/13 dated 31.7.2013 passed by Commissioner (Appeals) of Central Excise, Customs and Service Tax, Noida)
1.
Whether Press Reporter may be allowed to see the Order for publication as per Rule 27 of the CESTAT (Procedure) Rules, 1982?
2.
Whether it would be released under Rule 27 of the CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not?
3.
Whether their Lordships wish to see the fair copy of the order?
4.
Whether order is to be circulated to the Department Authorities?
M/s HCL Technologies Ltd Appellant
Vs.
C.C.E. Noida Respondent
Appearance:
Present for the Appellant: Shri B.L. Narsimhan, Advocate Present for the Respondent: Shri R.K. Grover, DR Coram: Honble Ms. Sulekha Beevi C.S., Member (Judicial) Final Order No. 52149/2015 Per: Sulekha Beevi C.S. 1.1 The appeal is filed challenging the denial of Cenvat Credit.
1.2 The appellants are engaged in providing taxable service of Information Technology Service, Maintenance & Repair Service, Technical testing & Analysis Service and Business Support Service. They are also making export of services. The appellants are availing facility of Cenvat Credit. For the period October 2011 to December 2011 they filed refund claim under Rule 5 of the Cenvat Credit Rules 2004 read with Notification No. 05/2006-CE(NT) dated 14.3.2006. The adjudicating authority rejected claim of refund of Rs.29,10,826/- on some input services. Aggrieved the appellants filed appeal, whereby the Commissioner (Appeals) allowed refund of credit of Rs.77,540/-. Thus Cenvat credit to the extent of Rs.28,33,287/- on various input services was disallowed. Aggrieved the appellant has preferred this appeal.
The details of input services for which refund was denied as per the impugned order is as under:-
Sl.
No. Input Service Amount in Rs.
Reasons for denying the credit/refund
1.
Car Parking Service 37427/-
No nexus between input service and output service provided.
2. Room Service Charges 1442/-
It is for stay of an individual and has nothing to do with the export of service.
3. Dry Cleaning Charges 28292/-
It is not essential for the export of service.
4. Renting of equipments for organizing events 695878/- + 11011/-
No nexus between the input service and output service provided.
5. VAT Registration of additional place 361/-
It is not ascertainable from the invoice, the additional place which got registered.
6. Advertisement and Sponsorship Services 1849953/-
It is for promotion of their brand and Brand HCL also which includes hardware as well.
7. Out of Pocket expenses 84905/-
It has no nexus with provision of the output service.
8. Fee for Visa and immigration 26,050/-
It is not eligible for spouse and daughter.
9. Maintenance of garden 11,872/-
It has no nexus with provision of the output service.
10. Rent-a-cab service 22,751/-
Service has been used prior to the relevant period (refund claim for the period Oct. 2011 to Dec. 2011).
11. Charges for accommodation 63,345/-
Service have been availed to provide onsite support and software implementation to the domestic customers and not overseas customers.
Total 28,33,287/-
2. The claim of refund for Car parking Services was denied, referring to Notification No. 5/2006-CE(N.T.) and held that there is no sufficient nexus between the input service and the service exported. The appellants relied on the judgments rendered in BCH Electric Ltd. Vs. CCE, Delhi-IV 2013 (31) STR 68 (Tri.-Delhi), KPMG Vs. CCE, New Delhi 2014 (33) STR 96 (Tri.-Delhi), CST, Bang. Vs. Mercedes Benz Research & Devlp. India Pvt. Ltd. 2013 (30) STR 257 (Tri.-Bang.). In these cases it has been held that the service of renting Car parking space used for parking of the vehicles of the Officers/Employees of the assessees Company has nexus with the business of the assessee and has to be treated as an activity related to business. Applying the ratio laid in the above judgments I find that appellants are entitled to credit of Rs.37,427/- towards car parking service.
3. The appellant has claimed credit/refund of Room Service Charges of Rs.1,442/-. The payment, according to appellant, is made towards hotel bills for stay of auditor when he visited Chennai for audit of the appellants Company. The inclusive part of the definition of input service includes auditing. According to the learned DR, this would be the fee/charges paid to the auditing firm/company and does not have any intentions to include everything in the name of audit. I fail to agree to this submission. Auditing is an essential activity for the Company. The definition of input services is so wide, and it does not restrict or confine the scope of the service mentioned in the inclusive part. Therefore, I hold that the appellants are entitled to the credit of Rs.1,442/- towards Room Service charges for auditing.
4. An amount of Rs.28,292/- has been disallowed towards the services of cleaning. As per the documents the services were dry cleaning of carpet, cleaning of chairs and glass etc. In the cases of paper products Ltd. Vs. CCE, Mumbai-III 2013 (30) STR 310 (Tri.-Mum.) it has been held that cleaning services has nexus with business activity of manufacture when cleaning service are undertaken in the premises of the appellants Company. Therefore the view of the Department that it has no nexus with the output service exported is untenable. The credit on this score is allowed.
5. The services of Renting of equipments for organizing events and Event Management Service, was denied for the reason that the invoices suggest that these activities relate to parties, entertainment activities, corporate tournaments and that there is no nexus between the input services and the services exported. On behalf of the appellants it is submitted that such events were for promoting sales, for staff development and augmenting the business of the company. Appellants relied on the judgments in Toyota Kirloskar Motor Private Ltd. Vs. CCE., LTU. Bangalore 2011 (24) STR 645 (Kar.) and Endurance Technologies Pvt. Ltd. Vs. CCE., Aurangabad 2012 (32) STR 95 (Tri.-Mum.) in which cases the issue has been decided in favour of the assessee. The learned DR reiterated the findings of the Commissioner (Appeals) and submitted that there is no nexus for these activities with export activities of the appellant. The types of input services covered for the purpose of allowing Cenvat Credit of service tax paid is very wide. In a catena of decisions it has been laid that any service in relation to the business of providing the output service would get covered. Therefore I am of the view, that the appellants plea on this regard has to be allowed. An amount of Rs.6,95,878 + (Renting of equipment) + Rs.11,001 (event management service) is eligible for credit as I find that these services qualify as input services.
6. The charges of Rs.361/- towards Vat Registration was denied as the documents were defective. It is the case of Department though appellants contend that the charge, incurred for getting additional place being registered, the same is not ascertainable from the document. As the document is defective and appellants have not furnished any further evidence on this regard, I uphold the finding of the Commissioner (Appeals) and reject credit of the same.
7. The authorities below have denied the credit of Advertisement and Sponsorship Service observing that these services were availed for promotion of the appellants brand HCL which includes hardware for which, the brand HCL is well known. It is the case of the Department that the appellants being a software company engaged in export, these input services pertains to brand HCL which is widely known for hardware and therefore the appellants are not entitled to credit. The Original Adjudicating Authority has taken this view which was upheld by the Commissioner (Appeals). The Original Adjudicating Authority for that matter has placed reliance on the reply filed by the appellants. In Para 6.14 of the Order-in-Original it is seen stated that from the reply submitted it is clearly evident that the above services are for promotion of their Brand, and brand HCL also includes hardware for which brand HCL is well known. The Counsel for appellant submitted that the appellant has nowhere stated in the reply that these input services were availed for promotion of hardware. The learned DR submitted that the advertisements were for the brand HCL, as the Company is well known for hardware and therefore these services have no nexus with the services of the appellant company who is engaged in software alone. The authorities below have denied the credit basing on assumptions and presumptions. In my opinion they have wrongly entered into conclusion that the benefit of advertisement services must be confined to HCL hardware alone, as the brand HCL is more popular for its hardware, and the appellants being a company engaged in software, is not entitled to the credit. Further the observation of the adjudicating authority that it is reflected from the written reply submitted by appellants is factually wrong. For these reasons I am of the view that appellants are entitled to the refund/credit of Rs.18,49,953/- towards Advertisement and Sponsorship Services.
8. The appellants claim credit of Rs.84,905/- as service tax paid on out of pocket expenses. According to appellants these out of pocket expenses/services makes part of taxable value of main services and the main service providers are Advertisement Agencies Professionals, Management Consultants and Chartered Accountants who have charged service tax from appellants on such out of pocket expenses. On behalf of the Revenue it was submitted that there is no relation between out of pocket expenses and the services exported to avail the benefit of Cenvat Credit. In this aspect I agree with the Departmental Representative. The words out of pocket expenses is too wide and lacks definiteness as to the kind of service which would qualify to be an input service. Therefore I concur with the opinion of the authorities below and deny the credit on service tax paid on these.
9. An amount of Rs.26,050/- has been claimed by appellant towards Visa and Immigration Services. The Adjudicating Authority has allowed refund of service tax paid to the extent pertaining to the employees visit abroad for providing service there, but has disallowed refund of that portion pertaining to the spouse and daughter. It is submitted that as Resident Permit has been extended to spouse and children of employees the same has to be allowed. I cannot agree with this submission. These services do not qualify to be input service to avail credit and therefore the Commissioner (Appeals) has rightly rejected the same.
10. In a series of judgments the Tribunal has held Garden Maintenance Services qualify as input services. Therefore the observation of the authorities below that it has no nexus with the output service is untenable. The same is therefore allowed.
11. Appellant claim Credit of Rs.22,751/- towards Rent-a-Cab Service. It was pointed out that these services were received between December 2010 to March 2011, where as the refund claim is for the period October 2011 to December 2011. Further, that the Notification No. 5/2006-CE(NT) was amended retrospectively w.e.f. 14.3.2006 to grant the refund on all services which are used for providing the output services. The appellant also relied on Circular No. 334/1/2010-TRU dated 26.02.2010. This circular clarifies that there should not be any objection in allowing refund of credit of past period in subsequent quarters. According to appellants the service is used to pick up and drop the employees on daily basis so that they reach on time and these facilitate the output services. It has been settled in a series of judgments that Rent-a-cab service qualifies as input service for the relevant period. For this reasons I allow the credit on Rent-a-Cab Service of Rs.37,427/-.
12. The appellants contend that they are entitled to refund of Rs.63,345/- being Accommodations Services. On behalf of appellants it is submitted that the employees of the appellant travel to different places within the country or outside for onsite support and software implementation. The employees traveling thus require place for their accommodation for which the above said service has been availed. It is observed by the authority below that the accommodation is availed for 3 to 7 days or for a maximum 30 days. This was denied on the ground that the same is used for onsite support and software implementation to the domestic customers and not overseas customers of the appellant and therefore it is not for providing output services. The appellant submitted that the output service exported is to be worked out and made ready in India itself, and thus services received within domestic terrain was for the business purpose of the appellant and not for any personal purposes. I cannot endorse the above submission of the appellants. The services for accommodation of employees in different places of the country in order to make ready the software for export cannot rule out the possibility of use of such services for personal purpose. On such score I am not inclined to allow the credit to these services.
13. In the result, the credit/refund of Sl. Nos. 5,7,8 and 11 which are Vat registration services, out of pocket expenses, Fee for Visa and immigration and charges for accommodation are disallowed. The impugned order is modified to the extent of allowing the credit/refund of Sl. Nos. 1,2,3,4,6,9 and 10 which are car-parking services, Room Service Charges for auditing, Dry Cleaning Charges, Renting of equipments/event management, Advertisement and Sponsorship Service, Maintenance of Garden and Rent-a-Cab services respectively. The appeal is partly allowed accordingly with consequential relief, if any to the appellants.
(Pronounced on 10/07/2015) (Sulekha Beevi C.S.) Member (Judicial) K. Gupta 2