High Court Punjab-Haryana High Court

Commissioner vs M/S Ess Ess Kay Engg Co. Ltd on 9 September, 2009

Punjab-Haryana High Court
Commissioner vs M/S Ess Ess Kay Engg Co. Ltd on 9 September, 2009
STA No.12 of 2009 (O&M)                                         #1#

     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH

                                 STA No.12 of 2009 (O&M)
                                 Date of Order: 9.9.2009
Commissioner, Central Excise Commissionerate, Jalandhar
                                                    ...Appellant
                               Versus
M/s ESS ESS KAY Engg Co. Ltd
                                                    ....Respondent

CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH

Present: Mr. Gurpreet Singh, Sr. Standing Counsel, Government

of India (Indirect Taxes) for the appellant.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporter or not?

3. Whether the judgment should be reported in the Digest?

M.M. KUMAR,J

The instant appeal filed under Section 35(G) of the Central

Excise Act, 1944 read with Section 83 of Finance Act, 1994 (for brevity

Finance Act“)is directed against order dated 13.12.2007 passed by the

Customs, Excise and Service Tax Appellate Tribunal, New Delhi (for

brevity “the Tribunal”).

The Tribunal has upheld the order passed by the Commissioner

(Appeal) setting aside the penalty imposed on the respondent-dealer in

pursuance of Section 77 of the Finance Act. The Commissioner (Appeal)

has found that there was a reasonable cause for the failure to deposit the

amount of service tax within the time prescribed. It has come on record that

the dealer was availing the services of goods transport operators and he was

liable to pay service tax for the period from 16.11.1997 to 2.6.1998. The

amount was payable by 13.11.2003. However, dealer could pay the amount

of service tax along with interest only on 29.10.2004. Accordingly, the
STA No.12 of 2009 (O&M) #2#

Assistant Commissioner in its order-in-original imposed penalty by

rejecting the plea that there was a reasonable cause for the delay. However,

the Commissioner (Appeal) partly allowed the appeal of assessee filed

against the order-in-original passed by the Assistant Commissioner,

whereby period of payment of interest was modified and order of penalty

was set aside by accepting the plea that there was reasonable cause. He has

accepted the view that the dealer did not deposit the service tax earlier

under the impression that the recipients of service was under no obligation

to pay the service tax as per the judgment of Hon’ble the Supreme Court in

Laghu Udyog Bharti v. Union of India, 1999 (112) ELT 365 and that they

were not aware of amendment made vide Notification No.4/2003-ST and,

therefore, it was found that there was reasonable cause for delay.

At the hearing, we asked learned counsel for the revenue the

tax effect, which would be incurred by requiring the dealer-respondent to

pay the penalty. The answer was that the tax effect would not be more than

Rs.30,000/-. Taking into account the meager amount involved, we are not

inclined to admit the appeal to decide the question of law raised. However,

it shall not be taken to mean that we have expressed any opinion on the

question of law concerning payment of penalty under Section 77 of the

Finance Act and the requirements of a reasonable cause under Section 80 of

the Finance Act. We leave those questions open and dismiss the appeal on

the ground that meager sum is involved.


                                                   ( M.M. KUMAR )
                                                        JUDGE




September 09, 2009                                 ( JASWANT SINGH )
manoj                                                    JUDGE