Judgements

Indian Arts Bureau, Iab Photos (P) … vs Commissioner Of Service Tax on 1 March, 2007

Customs, Excise and Gold Tribunal – Tamil Nadu
Indian Arts Bureau, Iab Photos (P) … vs Commissioner Of Service Tax on 1 March, 2007
Equivalent citations: 2007 10 STJ 15 CESTAT Chennai, 2007 8 S T R 18
Bench: P Chacko, K T P.


ORDER

P.G. Chacko, Member (J)

1. The applications arising for our consideration are in two appeals S/269 & 271/2006 and the same are for waiver of predeposit and stay of recovery in respect of service tax demanded from the appellants and penalties imposed on them. The appeals are against Order-in-Appeal Nos. 31 – 34/2006-ST dated 13.11.2006 passed by the Commissioner (Appeals), Coimbatore. We are told that two other appeals, S/268 & 270/2006, filed by the same party are also pending and that the same are also against the above order of the appellate Commissioner, but these two appeals do not figure in today’s cause-list before us. These appeals along with stay applications therein have been called for for disposal together with the matters figuring in the cause-list.

2. After examining the records and hearing both sides, we are of the view that all the four appeals require to be finally disposed of at this stage. Accordingly, after dispensing with predeposit, we take up the appeals.

3. The appellants are photographers liable to pay service tax on their service of photography under the Finance Act, 1994. The four appeals relate to four different studios maintained by them. During the period of dispute [1.8.2003 – 31.1.2005], the appellants paid service tax only on the labour charge component mentioned in the relevant invoices. They did not pay such tax on the cost of material sold to the customers under such invoices. The original authority demanded service tax from the appellants in respect of material cost and also imposed on them a penalty in respect of each studio. Against the orders of the said authority, the appellants preferred appeals to the Commissioner (Appeals) and also filed therein applications for waiver of predeposit and stay of recovery in respect of the amounts of tax and penalties. Learned Commissioner (Appeals), after considering the said applications, passed interim orders directing the appellants to make predeposits under Section 35F of the Central Excise read with Section 83 of the Finance Act, 1994 for the purpose of considering the appeals on merits. But the party did not make any deposit within the prescribed period. Having found no evidence of predeposit, the appellate authority dismissed the assessee’s appeals for want of compliance with the above provisions without going into the merits of the case. The present appeals are directed against such orders of the Commissioner (Appeals).

4. We have heard both sides on merits. The appellants claim the benefit of Notification No. 12/2003-ST dated 20.6.2003 which had exempted the value of goods and materials sold by the service provider to the service recipient, from payment of service tax. This benefit was claimed before the lower appellate authority also but that authority, apparently, was not impressed with the claim. It is submitted by learned Counsel that CBEC had also clarified vide letter dated 7.4.2004 in F.No. 233/2/2003-CX4, on a representation submitted to the Finance Minister by the Association of Photographers, of which the appellants are also a member, that the exemption under the above Notification was available to input material consumed/sold by the service provider while providing the taxable service. The circular stipulated that the service provider should maintain records showing particulars of the materials consumed/sold and should separately indicate the value of such material in the Bill/Invoice issued in respect of the service. Counsel submits that these conditions stipulated by the Board were scrupulously followed by the appellants and therefore the benefit of the above Notification should have been allowed to them. Learned SDR, on the other hand, submits that the above clarification was superseded in CBEC’s Circular No. 233/2/2003-CX dated 3.3.2006, wherein it was clarified that the goods consumed by the service provider would not get the benefit of Notification No. 12/2003-ST ibid. It is submitted that this circular dated 3.3.2006, being clarificatory, had retrospective effect so as to cover the entire period of dispute and therefore the benefit of the above Notification was not admissible to the appellants. In his rejoinder, ld. counsel relies on the Tribunal’s decision in Adlabs v. Commissioner 2006-TIOL-415-CESTAT-BANG, wherein, for a comparable period, the Board’s earlier circular dated 7.4.2004 was given effect to. Counsel has also claimed support from the Supreme Court’s judgment in Paper Products Ltd. v. Commissioner his submission that the effect of the earlier circular was not nullified by the subsequent one.

5. After giving careful consideration to the submissions, we are of the prima facie view that the appellants have a strong case against the demand of service tax as also against the penalties on the strength of the Board’s earlier clarification dated 7.4.2004. That clarification was withdrawn only after the period of dispute in this case. The assessee obviously was acting, bona fide, in terms of the Board’s first circular, by maintaining records and issuing invoices to their customers. Such invoices indicated material cost and labour component separately. Service tax was paid on the labour component and was not paid on the material cost. This conduct was in tune with the Board’s first clarification. Learned Commissioner (Appeals) ought to have granted waiver and stay and considered the appeals on merits.

6. In the above view of the matter, we set aside the impugned order and allow these appeals by way of remand directing learned Commissioner (Appeals) to dispose of the assessee’s appeals [filed against the Assistant Commissioner’s orders] on merits in accordance with law after giving them an effective opportunity of being heard, without insisting on any predeposit.

(Dictated and pronounced in open court)