Judgements

Maa Communications Bozell … vs The Commissioner Of Service Tax on 20 June, 2006

Customs, Excise and Gold Tribunal – Bangalore
Maa Communications Bozell … vs The Commissioner Of Service Tax on 20 June, 2006
Equivalent citations: 2006 (111) ECC 600, 2006 ECR 600 Tri Bangalore, 2006 3 S T R 748, 2007 6 STT 153
Bench: S Peeran, J T T.K.


ORDER

S.L Peeran, Member (J)

1. This appeal arises from Order-in-original No. 1/2005 CE dated 14.11.2005 passed by the Commissioner of Service Tax, Bangalore affirming Service Tax by invoking larger period and imposing penalty. The Commissioner proceeded against the assessee by issue of show cause notice dated 3.4.2003 to raise the demands under provisions of Section 67 & 68 of Chapter V of the Finance Act, 1994 on the appellants against suppression of value of taxable service with an intend to evade payment of the same. The simple contention raised by the assessee is on this very issue, the matter was adjudicated by ACCE, Service Tax and dropped the proceedings by this Order No. 7/02 dated 6.5.2003. In terms of the provisions of Section 84 of the Finance Act, 1994, the Commissioner has power to review his order. But instead of reviewing it, he has issued fresh show cause notice alleging suppression, which is not as per law and not sustainable. He submits that in any case, the facts were known to the Department and the matter had been adjudicated and therefore, the demands are barred by time, as the value has not been suppressed and the correct value has been declared. The learned Counsel further submits that the value of taxable service has also not been furnished in the show cause notice. The show cause notice is issued without any proper grounds and hence is not sustainable.

2. The learned SDR reiterated the Departmental issue.

3. On a careful consideration, we find that the assessee has taken very sustainable and legal grounds. The order is not sustainable in law. The matter had been adjudicated by the AC on this very issue and demands had been dropped. The Commissioner ought to have reviewed the matter and should have passed an order in terms of Section 84 of the Finance Act. He has failed to do so. Therefore, the proceedings invoking larger period is not sustainable. The demands are barred by time. The Apex Court in the case of Nizam Sugar Factory v. CCE as reported in 2006 (197) ETL 465 (SC) have clearly held that where they are earlier show cause notices and proceedings initiated against the assessee, then in such a situation demands cannot be confirmed for larger period. This judgment clearly applies to the facts of the present case. The impugned order is not sustainable and the same is set aside by allowing the appeal.

(Operative portion of this Order was pronounced in open court on conclusion of hearing)