Customs, Excise and Gold Tribunal - Delhi Tribunal

Commissioner Of Service Tax. vs G.E.C. Avery Ltd. on 10 January, 2008

Customs, Excise and Gold Tribunal – Delhi
Commissioner Of Service Tax. vs G.E.C. Avery Ltd. on 10 January, 2008
Bench: S Kang, Vice-, S T T.V.


ORDER

S.S. Kang, Vice-President

1. Heard both sides. Revenue filed these appeals against the impugned order passed by the Commissioner (Appeals). The Commissioner (Appeals) in the impugned order held that the agreement in question is in respect of transfer of Intellectual property service and is not for providing service as consulting engineer. The Commissioner (Appeals) relied upon the Board Circular F. No. B2/8/2004-TRU, dated 10-11-2004 and various decisions of the Tribunal.

2. The contention of revenue is that the present agreement is in respect of the service of consulting engineer received by respondent. The revenue relied upon the terms of the agreement dated 18th March, 1999 in respect of technical assistance, the contention is that as per the agreement there were provisions for providing technical assistance service, therefore, the service under the agreement is the service as Consulting Engineer. The revenue relied upon the decision of the Tribunal in the case of Indian Farmers Fertilizer Co-op. Ltd. v. CCE, Bareilly (U.P.) reported in 2007 (5) S.T.R. 281 (Tri.-Del.).

3. The contention of respondent is that the agreement in question is regarding transfer of technical information by way of transfer of Intellectual property service and it cannot be said that the agreement is for receiving technical assistance. The contention is that as per the payment clause, the licensee has to pay to licensor a sum of British Pounds 2,50,000. The contention is that the clause of agreement regarding technical assistance was optional. The technical assistance is to be provided on the request of the respondent and in the present case, the respondent have not received any technical assistance and there is no evidence on record to show that any payment was made in respect of technical assistance received by the respondents. The payment were made in respect of the license fee for transfer of intellectual property.

4. We have gone through the terms and conditions of the agreement dated 18th March 1999, no doubt, there is a clause for technical assistance, but it is optional. It is on the request of the present respondent. There is no evidence on record to show that present respondent has asked for any technical assistance or paid for it.

5. We have gone through the decisions of Indian Farmers Fertilizer Co-op. Ltd. (Supra), we find that in this case, the Tribunal held that in the case of Composite Contract Agreement in respect of know-how all the payments accept those which are specifically related with license and which did not any form of technical assistance, including thereunder will have to be separated, no tax would be chargeable in respect of such licensing fee attributable to the rights convert under the agreement. The Service Tax will be chargeable only in respect of technical assistance which was contemplated under the agreement for being rendered at the plant.

6. We have gone through the Board Circular dated 10-9-2004, as per the Board Circular, the transfer of Intellectual Property rights does not amount to rendering any service. In the present case, we find that there is no evidence on record to show that appellant had paid for technical assistance, as per the agreement, the same is optional and as the asking for the respondent. In absence of such evidence, we find no merit in the contention of the revenue.

7. The appeal is dismissed.

(Dictated and pronounced in open Court)