High Court Madras High Court

M/S.T.Abdul Wahid & Co vs Union Of India Rep on 25 January, 2011

Madras High Court
M/S.T.Abdul Wahid & Co vs Union Of India Rep on 25 January, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 25-01-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition Nos.10474, 10475 10476 
34965, 34966 and 34967 of 2006

M/s.T.Abdul Wahid & Co.,
Represented by its Partner
Mr.T.Rafeeq Ahmed,
No.53, Vepery High Road,
Periamet,
Chennai-600 003					..Petitioner in W.P.No.10474 of 2006


M/s.T.Abdul Wahid Tanneries Pvt Ltd.,
Represented by its Chairman,
Mr.T.Rafeeq Ahmed,
No.26, Vepery High Road,
Periamet, Chennai-600 003.			..Petitioner in W.P.No.10475 of 2006

M/s.Faizan Shoes Pvt Ltd.,
Represented by its Chairman and 
Managing Director,
Mr.T.Rafeeq Ahmed,
No.55/27, Vepery High Road,
Periamet, Chennai-600 003.			..Petitioner in W.P.No.10476 of 2006

M/s.Bonaventure Shoes (P) Ltd.,
represented by its Managing Director,
Mr.N.Mohamed Syeed,
No.55, E.V.K.Sampath Road,
Vepery, Chennai-600 007.			..Petitioner in W.P.No.34965 of 2006
M/s.Shafeeq Shameel and Co.
Represented by Managing Partner,
Mr.N.Mohamed Sayeed,
No.55, E.V.K.Sampath Road,
Vepery, Chennai-600 007.			..Petitioner in W.P.No.34966 of 2006

M/s.SSC Shoes (P) Ltd.,
Represented by its Managing Director,
Mr.N.Mohamed Sayeed,
N.55, E.V.K.Sampath Road,
Vepery, Chennai-600 007.			..Petitioner in W.P.No.34967 of 2006

Versus

1.Union of India rep.
By the Secretary,
Department of Revenue,
Ministry of Finance,
North Block, 
New Delhi 110 001.

2.The Chairman,
Central Board of Excise and Customs,
North Block,
New Delhi-110 001.

3.The Chief Commissioner of Central Excise,
No.26/1, Uthamar Gandhi Salai,
Chennai-600 034.

4. The Assistant Commissioner of 
   Central Excise,
Barraks Mindan, Vellore Division,
Vellore-632 001.

5.The Superintendent (Service Tax),
SIV Cell,
Office of Commissioner of Service Tax,
MHU Complex, Nandanam,
No.692, Anna Salai,
Chennai-600 035. 				..Respondents in
						  W.P.Nos.10474 to 10476 of 2006 

1.Union of India rep.
By the Secretary,
Department of Revenue,
Ministry of Finance,
North Block, 
New Delhi 110 001.

2.The Chairman,
Central Board of Excise and Customs,
North Block,
New Delhi-110 001.

3.The Chief Commissioner of Central Excise,
No.26/1, Uthamar Gandhi Salai,
Chennai-600 034.

4. The Assistant Commissioner of 
   Central Excise,
Barraks Mindan, Vellore Division,
Vellore-632 001.

5.The Superitendent (Service Tax),
Vellore Division, Vellore.			..Respondents in
				   		  W.P.Nos.34965 to 34967 of 2006


Prayers in all the writ petitions: Petition filed seeking for a Writ of Declaration, to declare the provisions of Explanation to Section 65(105) of the Finance Act, 1994 as introduced by Finance Act, 2005, and Rule 2(1)(d)(iv) of the Service Tax Rules, 1994, as introduced in Notification 23/2005 ST, dated 7.6.2005 (till the date of omission) as beyond the legislative competence of Parliament and as being violative of Articles 14, 19 (1)(g), 245, 265 of the Constitution of India.


	For Petitioners in 
	all the writ petitions 		  : Mr.V.Sundareswaran


	For Respondents
	in W.P.Nos.10474 to 10476 of 2006 : Mr.M.S.Govindarajan (SCGSC)

	For Respondents
	in W.P.Nos.34965 to 34967 of 2006 : Prof.M.Udhaya Banu 


O R D E R

These writ petitions have been filed praying that this Court may be pleases to issue Writs of Declaration, declaring the provisions of Explanation under Section 65(105) of the Finance Act, 1994 and Rule 2(1)(d)(iv) of the Service Tax Rules, 1994, as introduced by the Finance Act, 2005 and Notification No.23/2005 ST, dated 7.6.2005, respectively, as ultravires of Articles 14, 19 (1)(g), 245 and 265 of the Constitution of India, in so far as the petitioners are concerned.

2. At this stage of the hearing of the writ petitions, the learned counsel appearing on behalf of the petitioners had submitted that the issues arising for the consideration of this Court, in the present writ petitions, had already been considered by a Division Bench of the High Court of Bombay, in Indian National Shipowners Association V. Union of India (2009(1) STR 235 (Bombay)), wherein it had been held as follows:

“20. It appears that a similar provision in the rules was made applicable by the Government in relation to the Clearing Agents by making customers of the Clearing Agent liable for levy of the service tax. That question has been decided by the Supreme Court by its judgment in the case of Laghu Udyog Bharati (supra) and the Supreme Court has clearly laid down that the imposition of the service tax is on the persons rendering the services and by making a provision in the Rules, levy of tax cannot be shifted to the recipients of the services and the Rule framed which brought about this situation has been declared by the Supreme Court to be invalid. The law laid down by the Supreme Court in its judgment in Laghu Udyog (supra) is squarely applicable to Rule 2(1)(d)(iv), which is relied on in this case. It appears that it is first time when the Act was amended and Section 66A was inserted by Finance Act, 2006 w.e.f.18-4-2006, the Respondents got legal authority to levy service tax on the recipients of the taxable service. Now, because of the enactment of Section 66A, a person who is resident in India or business in India becomes liable to be levied service tax when he receives service outside India from a person who is non-resident or is from outside India. Before enactment of Section 66A it is apparent that there was no authority vested by law in the Respondents to levy service tax on a person who is resident in India, but who receives services outside India. In that case till Section 66-A was enacted a person liable was the one who rendered the services. In otherwords, it is only after enactment of Section 66-A that taxable services received from abroad by a person belonging to India are taxed in the hands of the Indian residents. In such cases, the Indian recipient of the taxable services is deemed to be a service provider. Before enactment of Section 66-A, there was no such provision in the Act and therefore, the Respondents had no authority to levy service tax on the members of the Petitioners-association.

21. In the result, therefore, the petition succeeds and is allowed. Respondents are restrained from levying service tax from the members of the Petitioners-association for the period from 1-3-2002 till 17-4-2006, in relation to the services received by the vessels and ships of the members of the Petitioners-association outside India, from persons who are non-residents of India and are from outside India.”

3. The learned counsel appearing on behalf of the petitioners had also submitted that the above decision of the Division Bench of the High Court of Bombay had been confirmed by the Supreme Court, in S.L.P. (Civil) No.18932 of 2009, by an order, dated 14.12.2009.

4. The said submissions made by the learned counsel appearing on behalf of the petitioners had not been refuted by the learned counsels appearing on behalf of the respondents.

5. In such circumstances, the present writ petitions are disposed of holding that the respondents are not entitled to levy service tax on the petitioners upto 17.4.2006, in respect of the services availed by them, as it is clear that Section 66A had been inserted in the Finance Act, 1994, by way of an amendment, by the Finance Act, 2006, only with effect from 18.4.2006, enabling the authorities concerned to levy service tax on the recipients of the taxable service.

csh

1.Union of India rep.

By the Secretary,
Department of Revenue,
Ministry of Finance,
North Block,
New Delhi 110 001.

2.The Chairman,
Central Board of Excise and Customs,
North Block,
New Delhi-110 001.

3.The Chief Commissioner of Central Excise,
No.26/1, Uthamar Gandhi Salai,
Chennai-600 034.

4. The Assistant Commissioner of Central Excise,
Barraks Mindan, Vellore Division,
Vellore-632 001.

5.The Superintendent (Service Tax),
SIV Cell,
Office of Commissioner of Service Tax,
MHU Complex, Nandanam,
No.692, Anna Salai,
Chennai-600 035.

6.The Superitendent (Service Tax),
Vellore Division,
Vellore