Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.C.Joshi vs Union Of India And Ors
2014 Latest Caselaw 124 Bom

Citation : 2014 Latest Caselaw 124 Bom
Judgement Date : 15 December, 2014

Bombay High Court
P.C.Joshi vs Union Of India And Ors on 15 December, 2014
Bench: S.C. Dharmadhikari
                                                1                              wp.1927.12.doc


sbw
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                               
                 ORDINARY ORIGINAL CIVIL  JURISDICTION

                          WRIT PETITION NO.1927 OF 2011




                                                       
      P. C. Joshi,
      Indian Citizen, A practicing Advocate
      Having its office at 3, Prospect House,




                                                      
      29, Raghunath Dadaji Street, Fort,
      Mumbai-400 001.                                            ...Petitioner

            -Versus-




                                           
      1)    Union of India   
            Through the Secretary,
            Ministry of Finance, Department 
            of Revenue, Government of India,
                            
            North Block, New Delhi-110 001.

      2)    The Director of General of Service Tax,
            Having his office at Piramal Chambers,
            Jijibhoy Lane, Parel (East),
         


            Mumbai-400 012.
      



      3)    The Central Board of Excise and Customs,
            Through its Chairman,
            Department of Revenue, Ministry
            of Finance, Having its office at





            North Block, New Delhi-110 001.

      4)    The Commissioner of Service Tax Mumbai-I,
            Having his office at 5th floor, Central
            Excise Building, Maharshi Karve Road,





            Churchgate, Mumbai-400 020.

      5)    Ministry of Law and Justice,
            Government of India through Law
            Secretary having his address at
            4th floor, Shastri Bhavan, 
            New Delhi-110001.

                                                1/75




                                                       ::: Downloaded on - 15/12/2014 23:47:15 :::
                                               2                                wp.1927.12.doc


    6)    The Bar Council of Maharashtra & Goa,
          Having their address at High Court




                                                                               
          Extension, Fort, Mumbai-400 032.

    7)    All India Federation of Tax Practitioners,




                                                       
          an association registered under the
          Bombay Public Trusts Act,
          1950 having its office at
          215, Rewa Chambers, 31,




                                                      
          New Marine Lines, Mumbai-400 020.

    8)    Sales Tax Tribunal Bar Association,
          Room No.713/B, Vikrikar Bhavan,




                                         
          Mazgaon, Mumbai-400 020.                      ...Respondents
                           ig         WITH
                     WRIT PETITION (L) NO.1764 OF 2011
    1)    Bombay Bar Association,
                         
          an association of persons, with its
          premises at Room No.57, 3rd floor,
          High Court, Dr. M. Kane Marg,
          Mumbai-400 032.
       


    2)    MPS Rao,
    



          Honorary Secretary,
          Bombay Bar Association, with his
          address at Room No.57, 3rd floor,
          High Court, Dr. M. Kane Marg,





          Mumbai-4000 032.                                       ...Petitioners
                Versus
    1)    Union of India
          Through the Secretary,
          Ministry of Finance, Department 





          of Revenue, Government of India,
          North Block, New Delhi-110 001.

    2)    The Director of General of Service Tax,
          Having his office at Piramal Chambers,
          Jijibhoy Lane, Parel (East),
          Mumbai-400 012.

                                              2/75




                                                       ::: Downloaded on - 15/12/2014 23:47:15 :::
                                            3                                 wp.1927.12.doc


    3)    Ministry of Finance,
          Department of Revenue,




                                                                             
          Government of India, North Block,
          New Delhi-110 001.




                                                     
    4)    The Central Board of Excise and Customs,
          Having its office at
          North Block, New Delhi-110 001.




                                                    
    5)    The Adocates' Association of Western India,
          an association of persons having its
          office at Room No.36, 1st floor,
          High Court, Mumbai-400 001,




                                         
          through its President - Rajiv Patil.

    6)
                          
          The Bombay Incorporated Law Society,
          an association of persons having its
          office at 2nd floor, High Court, Annexe
                         
          Building, High Court, Mumbai-400 001,
          through its President-Dibnsoo Zaiwala.               ...Respondents

                                       WITH
                       WRIT PETITION (L) NO.1808 OF 2011
       


    1)    Advocates Association of Western India,
    



          an association of Persons through its
          Secretary Mr. Anilkumar Patil,
          Advocate, Having its address at
          1st floor, Room No.36, High Court,





          Bombay.

    2)    Shri Sanjeev M. Gorwadkar,
          Advocate, Adult,
          Indian Inhabitant, Having his





          address at AAWI, Room No.36,
          High Court, Mumbai.

    3)    Sadashiv Deshmukh,
          Advocate, Adult,
          Indian Inhabitant, having his
          address at AAWI, Room No.36,
          High Court, Mumbai.                                  ...Petitioners

                                           3/75




                                                     ::: Downloaded on - 15/12/2014 23:47:15 :::
                                                    4                               wp.1927.12.doc




                  Versus




                                                                                   
    1)      Union of India
            Through the Secretary,




                                                           
            Ministry of Finance, Department 
            of Revenue, Government of India,
            North Block, New Delhi-110 001.




                                                          
    2)      The Central Board of Excise and Customs,
            Through its Secretary,
            Having address  at
            North Block, New Delhi-110 001.




                                              
    3)      The Director General of Service Tax,
                             
            having his office at Piromal Chembers,
            Jijibhoy lane, Parel, Mumbai-400 012.
                            
    4)      Commissioner Service Tax,
            Through its Secretary,
            6th floor, 115, M.K. Road,
            Churchgate, Mumbai-400 020.                              ...Respondents.
          


     
       



                                          ...........

    Mr.   Sushant   Murthy   i/b.   N.   S.   Thacker   for   the   Petitioner   in 
    W.P.No.1927/2011.





    Mr. Rajiv Patil, Senior Counsel, with Mr. Amol Mhatre, for the Petitioner in 
    W.P(L) No.1808/2011.
    Mr. S. S.Pakale with Ms. Suchitra Kamble for the Respondent Nos.1 to 4.
    Mr. Parag Vyas for the Respondent No.7.
    Mr.   Durgaprasad   Poojary   i/b.   PDS   Legal   for   the   Respondent   No.8   in 





    W.P.No.1927/2011.
    Mr.   for the Respondent.
                                          ...........


                                       CORAM:  S.C. DHARMADHIKARI
                                                         AND
                                                 A.A. SAYED, JJ.

                                                    4/75




                                                           ::: Downloaded on - 15/12/2014 23:47:15 :::
                                                     5                                  wp.1927.12.doc




                                  RESERVED ON : 11th NOVEMBER, 2014




                                                                                       
                                  PRONOUNCED ON :15th DECEMBER, 2014.




                                                               
    JUDGMENT (PER S. C. DHARMADHIKARI, J.)

Rule. Respondents waives service. By consent, Rule made

returnable forthwith.

2] By this Writ Petition under Article 226 of the Constitution of India,

the Petitioner, a practicing advocate prays for the following reliefs:-

"(a) Declare the impugned provisions in section 65(105) (zzzzm) of the Finance Act, 1994 as inserted by the Finance

Act, 2011 as null and void and ultra vires the Constitution of India and/or section 66 of the Finance Act, 1994 and/or be pleased to strike down the said provisions as ultra vires,

arbitrary and violative of Articles 13, 14, 19(1)(g), 246, 265

and 268A of the Constitution of India.

(b) Issue a writ, order of direction in the nature of certiorari or any other writ, order or direction of like nature, quashing

section 71(A)(5)(d) of the Finance Act, 2011.

(c) Issue a writ of mandamus, or a writ in the nature of mandamus, or any other appropriate writ, order or direction,

restraining the Respondents themselves, by their servants, agents and subordinates from, directly or indirectly giving effect to or acting upon the impugned amendment or collecting Service Tax on the basis of section 65(105)(zzzzm) read with section 66 as substituted by Finance Act, 2011.

6 wp.1927.12.doc

(d) In case the High Court is of the view that service tax is leviable on Advocates hold that the provisions of Rule 4A of the

Service Tax Rules, 1994, provisions relating to levy of penalty

under section 77 of the Finance Act, 1994 and prosecution under section 89 of the Finance Act, 1994 to the extent they are made applicable to Advocates for non issue of invoices within

14 days of the completion of service are ultra vires the Finance Act, 1994 and Article 19(1)(g) of the Constitution of India."

3] The reliefs are claimed in the following factual background.

The Petitioner is an Indian citizen and a practicing Advocate. He

claims to be affected by the levy of Service Tax on Advocates.

4] The Respondent before us is the Union of India and Respondent

Nos.2 and 4 are the officers of the Respondent No.1, for the

administration of the provisions of the Finance Act, 1994 as amended.

The 3rd Respondent is the Central Board of Excise and Customs whereas

the 5th respondent is the Ministry of Law and Justice, Government of

India. Respondent Nos.6, 7 and 8 are the Bar Council of Maharashtra and

Goa, All India Federation of Tax Practitioners and Sales Tax Tribunal Bar

Association. They claim to be affected by the imposition and levy of

Service Tax on Advocates.

                                                     7                                  wp.1927.12.doc


    5]     It is the case of the Petitioner that section 65(105) (zzzzm) of the 




                                                                                       

Finance Act, 1994 as inserted by the Finance Act 2009 and substituted by

Finance Act 2011, proceeds to levy Service Tax on the Advocates. The

understanding of the Petitioner and the association of advocates

supporting him is that the amendment to Finance Act as referred above

levies, assesses and recovers Service Tax from Advocates and that would

be violative of the constitutional guarantee of justice to all. It is theirp

submission that justice cannot be secured unless a cause or a legal

proceeding is represented properly and effectively before a Court. It is the

duty of the Advocates to represent the cause of the litigant before the

Court of law to the best of their ability. It is submitted that the Advocates

are engaged not only for aid and advice but also for appearance and

representation of a case in Court. It is not possible for litigants to argue

their cases before the Court of law because they may involve complicated

factual and legal issues. In such circumstances, when administration of

justice is a sovereign and regal function of the State and Advocates are

part of the same, then, they cannot be said to be rendering any service and

of the nature envisaged by the Service Tax Act/Finance Act. Legal

profession has not been understood from times immemorial as a profit

making activity or venture. It is not a business or trade. It is a solemn

duty which is performed for the litigants including the State who are

8 wp.1927.12.doc

major stakeholders in the judicial system. If, therefore, Advocates are

approached by litigants so as to properly, completely and effectively

represent them in the Court of law, then, a tax cannot be levied by the

State on them. That would amount to denying the litigant access to

justice. The guarantee of cheap, effective and expeditious justice to the

common man is, thus, defeated.

6] It is submitted that the levy of Service Tax imposes a heavy

additional burden on litigants and also disables them from approaching

the Court. It is in these circumstances, that it has been challenged by the

Advocates. An Advocate is an officer of the Court. It is for this reason that

the fees received by an Advocate is regarded as a mere honorarium and

not as a matter of contractual right. It is also for this reason that it has

been held by the Hon'ble Supreme Court that an Advocate cannot exercise

any right of lien over his clients' papers and documents which are lying

with him, for the purpose of compelling the client to pay the Advocate's

fees.

7] The said Amendment violates Article 14 of the Constitution

inasmuch as the said amendment discriminates between representation

made on behalf of an individual and representation made on behalf of a

9 wp.1927.12.doc

business entity. This makes it manifestly evident that the said amendment

is highly oppressive, unjust and unreasonable and the same is palpably

arbitrary and is accordingly violative of fundamental rights guaranteed

Article 14, 19(1)(g) and 21 of the Constitution. The purpose to exempt

representation and arbitration on behalf of individuals seems to be to

cater to the need of Article 39A of the Constitution of India; however the

legislature seems to have lost sight of the fact that eventually it is an

individual who is affected economically even if Appearance, and

Arbitration are on behalf of Corporations and Partnership firms. The said

Amendment also runs contrary to the provisions of the Finance Act, 1994

which provide for levy of Service Tax on provision of taxable service.

There cannot be any levy, in the absence of there being a service, the levy

fails on this ground alone.

8] It is submitted that in view of the above, it is manifestly clear that

the Advocates are officers of the Court, and they have a duty of assisting

the Courts in a just and proper manner in the just and proper

administration of justice. Thus, considering representation provided by an

Advocate as a commercial service is highly unreasonable, absurd and

arbitrary, merely because the Advocates receive consideration from clients.

It is the duty of the State not to deny to any person equality before the law

10 wp.1927.12.doc

or the equal protection of the laws within the territory of India. While the

impugned amendment automatically creeps in inequality, as for instance

in a case, Petitioner may be an individual/State and the respondent a

business entity and the business entity to defend its rights and get

protection of law will be required to pay Service Tax and not the

individual/State even though the Petition may be frivolous and litigation

may have been forced on the business entity. Similarly, the Advocate

representing the business entity will have to bear the incidence of tax.

9] It is submitted that the said amendment also violates Article 268A

of the Constitution and contravenes section 66 of the Finance Act, 1994,

which is the charging section. It is further submitted that in order to

attract the liability for payment of Service Tax, there should be a service

provider and a recipient of service. In the case of the Petitioner, the

relationship between the Advocate and the litigant before the Court is that

of a representative of a litigant. Therefore, the amendment inserted is

clearly ultra vires the Constitution of India. The impugned amendment

brings within the purview of Service Tax appearances made by Advocates

before Arbitral Tribunals also. Alternative Dispute Resolution is a well-

recognized mechanism meant to aid to clear back logs of cases in the

Courts. Hearing and adjudication by Arbitral Tribunal can, therefore,

11 wp.1927.12.doc

never be "service" in law. It is an adjudication recognized by law as a

decree in personam.

10] It is submitted that the Advocates appear in the Court to represent

their clients, but in effect assist the Court to dispense justice. The fact that

the assistance rendered by Advocates is to bring in harmony and peace in

the society and resolve disputes between the parties, even by applying the

fiction, to consider the representation provided by Advocates as service

would be highly unreasonable and absurd.

11] It is also submitted that the Hon'ble Supreme Court in All India

Federation of Tax Practitioners V/s. Union of India 2007 (7) SCC 527 has

held that Service Tax is a value added tax which is levied on the value

addition which is made as a result of rendition of a service. It flows

directly from this judgment that merely the act of representing the litigant

before the Courts can never amount to a service, for the simple reason

that the representation before a Court does not result in any value

addition. It is, therefore, submitted that levy of Service Tax in the present

case is clearly illegal and contrary to the law as laid down by the Hon'ble

Supreme Court and also the provisions of the Finance Act, 1994. The levy

of Service Tax on Arbitration is unjustified as an Arbitral Tribunal acts in a

12 wp.1927.12.doc

judicial capacity and by doing so is only performing the judicial function

of the State and is, therefore, only assisting the State in performing its

Judicial functions. Levy of Service Tax on Arbitration goes against the

purpose of setting up the alternative remedy mechanism through

arbitration as it makes arbitration that much more costlier for the

litigating parties and amounts to a levy of Court Fees which is beyond the

powers of the Central Government under List 1.

12]

The levy of Service Tax on advisory, consultancy and assistance

services to the extent it relates to levy of Service Tax on legal advice by

Advocates is invalid as a Lawyer is merely advising or opining on the

position of law and is only assisting the State in making the public aware

about what the law on a particular subject is and, therefore, is only

rendering a service to the State. The levy of Service Tax on legal services

goes against the principle of Article 39A of the Constitution of India which

amongst other things states that the State has to secure that opportunities

for securing justice are not denied to any citizen by reason of economic or

other disabilities. Levy of Service Tax would be a disability which would

restrict the opportunity of securing justice as the same makes legal

services that much costlier economically. Even the Ministry of Law and

Justice in Rajiv Gandhi Adhivakta Prashikshan Yojana of the Government

13 wp.1927.12.doc

of India have stated that: Constitution of India reflects the quest and

aspiration of the mankind for justice. Its preamble speaks of justice in all

forms; social, economic and political. Article 39A which was inserted by

way of 42nd Amendment to the Constitution, recognizes equal justice and

free legal aid. It imposes a duty on the State to secure that the operation

of the legal system promotes justice on a basis of equal opportunity and in

particular, provides that the State shall provide free legal aid to ensure

that opportunities for securing justice are not denied to any citizen by

reason of economic or other disabilities. Access to justice is recognized as

a fundamental right. Hence levy of Service Tax on Legal Services violates

the fundamental rights and is, therefore, violative of the Constitution of

India.

13] It is submitted that the levy of Service Tax after the Constitutional

88th Amendment Act whereby section 92C was inserted in List 1 to provide

for Levy of Taxes on Services by the Central Government can only be

under Entry 92C and not under Entry 97 of List 1 which is a residual

entry. Since the Constitutional 88 th Amendment Act has not yet been

brought into force there is no power with the Central Government to levy

any tax on Services before such Notification and therefore levy of Service

Tax under sub-clause (zzzzm) can only be after such Notification by the

14 wp.1927.12.doc

Central Government but presently is beyond the jurisdiction of the

Parliament under Article 246(1).

14] It is submitted that without prejudice to the above assuming that

Service Tax is leviable on the legal profession, the requirement of issuing

invoices within 14 days of completion of service as per the Service Tax

Rules 1994 serves no purpose as under the point of Taxation Rules 2011

services covered under clause 5(105)(zzzzm) are taxable only on receipt

basis. Hence to the extent of activities covered under section 65(105)

(zzzzm), the provisions of Rule 4A of the Service Tax Rules to the extent

they require invoices to be issued within 14 days of completion of the

legal assistance is ultra vires the Finance Act 1994. Requirement to issue

invoice within 14 days of rendering of legal assistance unnecessarily

distracts professional time towards avoidable compliance. Also most

counsel do not follow the system of issuing invoices and merely dockets

are marked. Requirement to issue invoices in the view of certain counsel

may be disrespectful to the profession. The requirement of issuing

invoices as per Rule 4A for Advocates, the requirement of issuing such

invoices within 14 days of completion of services, the provisions of section

77 of the Finance Act 1994 and the provisions of section 89 of the Finance

Act 1994 as inserted by the Finance Act 2011 to the extent they require

15 wp.1927.12.doc

Advocates to issue invoices at all, to issue invoices within 14 days of the

completion of assistance, relating to levy of penalty under section 77 of

the Finance Act 1994 for not issuing of invoices and prosecution

provisions under section 89 of the Finance Act 1994 to the extent they

relate to requirement of issuing invoice within 14 days of completion of

rendering of service are ultra vires the Finance Act 1994 and Article 19(1)

(g) of the Constitution of India.

15]

It is submitted that without prejudice even if it is held that service

tax is leviable on lawyers the provisions of Rule 4A of the Service Tax

Rules 1994 requiring invoices to be issued within 14 days of completion of

the rendering of legal assistance, levy of penalty under section 77 of the

Finance Act 1994 and prosecution provisions under section 89 of the

Finance Act 1994 to the extent they relate to issue of invoice within 14

days of completion of legal assistance are ultra vires the Finance Act 1994

and Article 19(1)(g) as no practical purpose is served by requiring

Advocates to issue invoices within 14 days of rendering legal assistance

since such activities under the point of taxation rules are taxable only on

receipt basis.



    16]    In   the   grounds   raised   in   the   Writ   Petition,   the   same   pleas   are 







                                                    16                                  wp.1927.12.doc


canvassed. There the elaboration of the above as made by the counsel

appearing before us, is set out.

17] It is in the aforesaid facts and circumstances that the reliefs in terms

of the prayers above, have been prayed. An affidavit in reply has been

filed by the Deputy Commissioner of Service Tax and which is on behalf of

Respondent No.4. In that affidavit, the stand of the Respondent No.4 is as

under;--

"The main ground of the Petitioner is that Advocates are officers of the Court and not service providers. It is contended by

the Petitioner that providing assistance to the Court cannot be regarded as 'service' and therefore service tax cannot be levied on lawyers. It may be pointed out that not only lawyers but also other professionals like chartered accountants, cost and work

accountants and company secretaries also provide representational services before the statutory authorities like

Tribunals etc. They were earlier exempted from paying service tax on representational services vide Notification No.25/2006-ST, dated 13.07.2006. The said Notification has since been rescinded vide Notification No.32/2011-ST, dated 25.04.2011 and now

even such professionals are required to pay service tax on their representational services. Lawyers/Advocates provide assistance in administering justice by putting forth the facts of the case in a true manner, but to say that they do not render any service to their clients is not correct. They do in fact provide services to

their clients and are duly compensated in the form of fees which are charged from the clients.

I further say that, representational services provided to individuals have been kept out of the service tax net so that the burden is not felt by the common man. Only the representational services provided to business entities are covered by the levy. I say

17 wp.1927.12.doc

that the Hon'ble Supreme Court has repeatedly held that reasonable classification is allowed if it is founded on intelligible

differentia. It has been held that differentiation is not always discriminatory. If there is a rational nexus on the basis of which differentiation has been made with the object sought to be

achieved by particular provision, then, such differentiation is not discriminatory and does not violate the principles of Article 14 of the Constitution. This principle is well-settled. In the present case there is intelligible basis for differentiation. Whether the

same result or better result could have been achieved and better basis of differentiation evolved is within the domain of legislatures and must be left to the wisdom of the legislature. Moreover, there is a greater latitude in classification that is

allowed in matters of taxation. It is well settled that in matters of taxation, Courts permit greater latitude to pick and choose

objects and rates for Taxation and Parliament/Legislature has a wide discretion with regard thereto. The State is allowed to pick and choose objects, persons, methods and even rates for taxation.

Hence I state that the Legislature or the Parliament is competent to identify and reasonably differentiate between various services and service recipients for the purpose of taxation

and that there is no ground to challenge the levy on the grounds of discrimination. This is more so considering the public interest

basis for the classification i.e. not to impose an unnecessary burden on individuals.

Further, I say that it is well established that the legislature

in order to tax some, need not tax all. It can adopt a reasonable classification of persons and things in imposing tax liabilities. The mere fact that a tax falls more heavily on certain goods or persons will not result in its invalidity. The Courts lean more readily in favour of upholding the constitutionality of taxing laws

in view of the complexities involved in the social and economic life of the community.

In light of the aforegoing, I say that the reasonable classification for taxation purpose is well within powers of the Parliament. The classification within a broader group into sub- groups based on reasons like capacity to pay and comply with

18 wp.1927.12.doc

taxing provisions, and lessening the tax burden on individual litigants cannot be held as legally discriminating.

With reference to paras 4, 5 and 6 of the Writ Petition, the Respondent states that the legislative competence of the

Parliament to levy service tax under Entry 97 has been upheld by the Hon'ble Apex Court in several judgments. In the case of All India Federation of Tax Practitioners V/s. Union of India [2007(7) S.T.R. 625 (S.C.)] it has been held that Parliament has

legislative competence to levy service tax by way of impugned Finance Acts of 1994 and 1998 under Entry 97 of List I and accordingly imposition of service tax on professionals upheld in that case. The assertion that this legislation is an attempt to

collect tax without the authority of law and is, therefore, violative of Article 265 of the Constitution, is wrong and misplaced.

Service tax is levied under the residuary power of Parliament as Entry 92C of List 1 has not come into force. The Hon'ble Supreme Court has emphasized that a tax cannot be struck down on the

ground of lack of legislative competence by enquiring whether the definition accords with the layman's view of service. It is well settled that in matters of taxation laws, the Court permits greater latitude to pick and chose objects and rates for taxation and has

a wide discretion with regard there to. I further say that the right to justice is available to all. The amendment does not seek

to place any restriction on the same. Further, individuals seeking the representational services of lawyers/advocates are not required to pay any service tax to the lawyers.

With reference to paras 7 and 8 of the Writ Petition, I reiterate that the legislative competence of the Parliament to levy service tax under Entry 97 has been upheld by the Hon'ble Supreme Court in a number of judgments. Since the business entity uses the services of advocates for representation, service tax

is leviable. Further, I say that 'value addition' does not necessarily mean that certain intrinsic changes must occur, in what is being offered as goods or services. In the case of services provided by the advocates, it is their skill, knowledge and expertise in legal matters which is availed of by the clients for monetary consideration on which service tax has been sought to be levied.

19 wp.1927.12.doc

With reference to paras 9, 10 and 11 of the Writ Petition,

the Respondent states that no fundamental right of any persons has been violated. Equality before law and equal protection of laws and freedom to practice any profession is still provided. The

imposition of Service Tax on lawyers does not take away or abridge the rights conferred by the Constitution and thus, no violation of Articles 14 and/or 19 has been committed. The impugned levy is reasonable, fair and legal. I say that the

Parliament enacted the said provision to levy Service Tax on the Advocates in proper exercise of its legislative competence. I say that the claim of Petitioner that there is a discrimination made between the Law Firms and an individual providing Legal

Services, is unsustainable. I say that the Constitution of India allows for reasonable classification for the purpose of Legislation,

as stated above.

With reference to paras 12, 13 and 14 of the Writ

Petition, the Respondent states that these case laws referred to by the Petitioners are on the duties of a lawyer towards his client and also to maintain the decorum of the Hon'ble Courts. The said judgments merely speak of the duties of a lawyer to the

Courts before whom they appear. The propositions laid down in the said judgments is undisputed, but the same has no

application to, or bearing on the issues at hand, namely, levy of service tax on legal services provided by a lawyer to his client. I say that it is the lawyer's skill and expertise which is the service he provides to the litigants, which makes a difference to the

representation of his client's case before the Court of law and assists the Court in arriving at the proper interpretation of law.

With reference to paras 15 and 16 of the Writ Petition, the Respondent states that no restriction has been imposed on the

practice of the profession of law. The Parliament has levied service tax on representational services provided to business entities after careful consideration. Representational services to individuals have been deliberately kept out of the tax net so that a financial burden is not cast upon them. For business entities the amount will be cenvatable and thus a set off is available. The said amendment does not violate Article 268A of the Constitution

20 wp.1927.12.doc

and does not contravene section 66 of the Finance Act, 1994. No discrimination has been made. This has been a conscious

attempt to exclude representational services provided to individuals. The intention is to cover those where the new levy can be imposed and it can be collected without much hardship to

tax payers.

With reference to paras 18, 19, 20 and 21 of the Writ Petition, I say that an Arbitrator is a private person appointed by

parties to render the service of adjudicating their disputes, and is hence correctly exigible to service tax. However, vide Notification No.45/2011-Service Tax, dated 12/09/2011, services in respect of arbitration by an Arbitrator Tribunal are exempt from levy of

service tax (annexed is a copy of notification marked as 'A'). Further, I reiterate that not only lawyers but also other

professionals like chartered accountants, cost and work accountants and company secretaries provide representational services before the statutory authorities like Tribunals etc. They

were earlier exempted from paying service tax on representational services vide notification No.25/2006-ST, dated 13.7.2006 (now rescinded vide notification No.32/2011-ST, dated 25.4.2011). Lawyers/Advocates provide assistance in

administering justice by putting forth the facts of the case in a true manner; so do other professionals representing their clients

before the authorities. To say that they do not render any service to the clients is not correct. They are duly compensated in the form of fee which is charged from the clients. Accountability to courts for their actions is no doubt an important aspect of the

profession but it does not affect the service relationship of a lawyer with his client with respect of levy of service tax. The nature of services rendered by different service providers cannot be compared, say with a consulting engineer or a doctor. A lawyer provides the service of representing his client before the

judicial forum presenting his client's case for which he is compensated by the client who has availed of his services. Even chartered accountants/company secretaries/cost accountants are similarly placed. They are also prohibited from entering into some professions/activities. That in itself does not exclude them from the category of service providers in respect of the services provided by them.

21 wp.1927.12.doc

With reference to paras 22, 23 and 24 of the Writ

Petition, the Respondent states that 'value addition' does not necessarily mean that certain intrinsic changes must occur in what is being offered as goods or services. In the case of services

provided by the advocates, it is their expertise in legal matters which is availed of the clients for monetary consideration on which service tax has been sought to be levied. It is submitted that in law a transaction can, depending on its nature attract

two taxes,and thus, while the income of a lawyer is subject to income tax, service tax is leviable on the services provided by the lawyer to this client. Moreover, the nature of income tax and service tax is different, the former being a direct tax and the

latter being an indirect tax. The incidence in the former is on the professional or entity rendering the service whereas the incidence

in latter is on the client. This situation is not peculiar to advocates only. All service providers are also subject to Income Tax. There is therefore, no violation of Article 19(1)(g).

With reference to para 25 of the writ petition, the Respondent states that no fundamental right, including Article 39A, has been violated. Equality before law and equal protection

of laws and freedom to practice any profession is still provided. The State has not made any law which has taken away or

abridged the rights conferred by the Constitution and thus, no violation of Article 14 or 39A has been committed. The impugned levy is reasonable, fair and legal. I say that the Article 14 of Constitution of India forbids class Legislation but it does

not forbid reasonable classification for the purpose of Legislation.

With reference to paras 27 and 28 of the Writ Petition, the Respondent states that Parliament has legislative competence to levy service tax under Entry 97 of List 1. The submission that

the Constitutional 88th Amendment Act has not yet been brought into force are untenable in the eyes of law. I say that this point is not longer res integra.

With reference to para 29 and 31 of the Writ Petition, the respondent states that Rule 4A of Service Tax Rules 1994 applies to all taxable service providers and not merely legal service. It is

22 wp.1927.12.doc

submitted that this rule is in operation since 10/09/2004 and is suitably amended from time to time within the service tax frame

work. The invoice is the basis of availment of cenvat credit under Cenvat Credit Rules 2004. It enables the service recipient to obtain cenvat credit of service tax paid/payable on the taxable

service availed. This prevents the cascading effect. Thus, it is one of the key documents on the basis of which the service tax is administered. Further there is a need to prescribe a time limit for compliance with any provision regarding issuance of invoice.

Any dispensation of the same would affect the efficiency and effective need of the tax administration.

By imposing a provision for timely issuance of invoices,

the right to practice any profession or to carry on any occupation, trade or business as provided under the Constitution

has not been violated. It is further submitted that provision of penalty under section 77 and prosecution under section 89 of the Finance Act, are also not ultra vires of the Finance Act 1994 read

with Article 19(1)(g) of the constitution. Further notification 25/2011-ST dated 31/03/2011 has defined the point of taxation in respect of certain services, including legal services, as the date on which payment is received or made as the case may be.

(Annexed is copy of the Notification No.25/2011-Service Tax, dated 31/03/2011 marked as Exhibit B)."

18] There is further affidavit in reply filed by respondent No.4 on

13th January, 2012. In para 5 and 9 of the same this is what is stated:-

"5. I say that while elaborating the above said contention it has been stated that advocates are governed by rules and regulations formed by the bar council, to sub-serve the cause of

justice. An advocates work under severe constraints, restrictions and public duties, cast by law under peculiar statutory provisions governing the profession and therefore they are entitled to remain out of the net of service tax. I respectfully say and submit that the said contention is also equally misconceived and not tenable in the eyes of law.

23 wp.1927.12.doc

I say that it is true that functioning of his profession is controlled, governed and regulated by the Central and State

Government. It is also true that the bar council of India is the monitoring and governing authority for the conduct of the profession and the professional advocates etc., as elaborately

set out in para 7 of his affidavit, however, that itself is not enough to claim an extra ordinary privilege of a constitutional functionaries. I say and submit that, firstly no restrictions has been imposed on the practice of the profession of law. The

Parliament has levied service tax on representation services provided to business entities after careful consideration.

Representational services to individuals have been deliberately kept out of the tax net so that a financial burden is not cast

upon them. For business entities the amount will be cenvatable and thus a set off is available. The said amendment does not

contravene section 66 of the Finance Act, 1994. No discrimination has been made. This has been a conscious attempt to exclude representational services provided to

individuals. The intention is to cover those where the new levy can be imposed and it can be collected without much hardship to tax payers.

9. I say that this issue has already been examined by the Hon'ble Apex Court in favour of this Respondent. It is further

submitted that the impugned notification does not impose any restrictions on the legal profession nor it altered, mofidied or amended the provisions of the Advocates Act 1961 or any other relevant statute to their disadvantage. It is well settled

principle of law that in matters of taxation laws, the Court permits greater latitude to pick and chose objects and rates for taxation and has a wide discretion with regard thereto. I further say that right to justice is available to all. The amendment does not seek to place any restriction on the same.

Further, individuals seeking the representational services of lawyers/advocates are not required to pay any service tax to the lawyers.

10. I further say and submit that no fundamental right of any person has been violated equality before law and equal protection of laws and freedom to practice any profession is

24 wp.1927.12.doc

provided and available. The imposition of service tax on lawyers does not take away or abridge the rights conferred by

the Constitution and, thus, no violation of Article 14 and/or 19 has been committed. The impugned levy is reasonable fair and legal. I say that the Parliament enacted the said provision

to levy service tax on the advocates in proper exercise of its legislative competent and that there is no discrimination as alleged by Respondent No.8."

19] It is on the above material that we have heard the counsel

appearing for the parties. Mr. Thacker, learned advocate, appearing for

the Petitioner submitted that a lawyers office or an advocates chamber is

not a commercial or business establishment. The advocate does not carry

on any business or profit making venture. In the present case, by

imposing a tax for the services rendered by the advocates/lawyers, it is

ultimately the litigant or a client who will suffer. He submits that though

the controversy is narrowed down to some extent still, what the Petitioner

is aggrieved by is a step or measure of recovering service tax from the

advocate and for a period prior to the amendment.

20] It is in that regard Mr. Thacker invites our attention to Notification

No.30/2012 dated 20th June, 2012 and submits that by this Notification

and which is issued under exercise of the powers conferred by section

68(2) of the Finance Act, 1994 (Act 32 of 1994) and in supersession of

clause (i) of Notification of the Government of India in the Ministry of

25 wp.1927.12.doc

Finance (Department of Revenue) No.15/2012-Service Tax, dated 17 th

March 2012, published in the Gazette of India, Extraordinary, Part-II,

section 3 sub-section (i) and (ii) Notification of the Government of India,

in the Ministry of Finance (Department of Revenue) No.36/2004-Service

Tax dated 31st December, 2004 except as respects things done or omitted

to be done before such supersession, the Central Government notified the

taxable services and the extent of the service tax payable by the person

liable to pay service tax for the purposes of the said sub-section. In that

regard, Mr. Thacker invites our attention to clause (i) of this Notification

and submits that the taxable services provided or agreed to be provided by

an Arbitral Tribunal or an individual advocate or a firm of advocates by

way of support services to any business entity located in the taxable

territory would be taxable. Now, the service tax and of the description

given in the table will be liable to tax in the hands of the recipient and to

the extent of 100%. Meaning thereby, in respect of services provided or

agreed to be provided by an Arbitral Tribunal, Service Tax to the extent of

100% by the recipient of the service and in respect of services provided or

agreed to be provided by individual advocate or firm of advocates by way

of legal services would be liable to Service Tax and the recipient

accordingly will have to bear it in its entirety.

                                                      26                                  wp.1927.12.doc


    21]    Mr.  Thacker,  therefore,  submits   that   first   of   all   no  Service   Tax   is 




                                                                                         

liable to be paid on legal services or services rendered by an advocate,

individually or collectively. Assuming that Service Tax is leviable and

recoverable, yet, the burden to collect and pay the same should not be on

the service provider and the amendment made by the above Notification

should be given retrospective effect. Mr. Thacker submits that the

Petitioner wants to assert that no Service Tax is liable to be levied,

assessed and recovered from an advocate or the legal profession. Our

attention is invited to section 65 (105) (zzzzm) and a speech given by the

then Finance Minister while presenting the Union Budget of 2009-2010

dated 6th July, 2009. It is submitted by Mr. Thacker that the Minister

proceeds on the footing that service provided by chartered accountants,

cost accountants and company secretaries as well as engineering and

management consultants, and legal consultants, is identical or similar.

Therefore, he proceeds to levy Service Tax on advice, consultancy or

technical assistance provided in the field of law. The clarification given

that the tax would not be applicable in case the service provider or the

service receiver is an individual, is a misnomer. That does not remove the

basic and fundamental anomaly in equating the services of lawyers, legal

consultants and advocates with the cost accountant, chartered accountant,

company secretaries and other consultants. They essentially concentrate

27 wp.1927.12.doc

on advisory and consultancy services and to corporates or business

concerns or entities. The advocates do not either individually or

collectively cater only to business entities. The term is hopelessly vague.

Even a sole proprietary concern and which is an individual business

activity can be termed as a business entity. Small and petty traders

carrying on business individually or collectively in the name or

nomenclature of a firm are not cash rich or financially powerful to bear

the burden of any additional taxation. Therefore, the services provided by

individual advocates or firms both too individuals as also business entities

cannot be brought within the net of service tax. Mr. Thacker therefore

submits that equating legal profession with chartered accountants and cost

accountants, engineering and management consultants, is ultra vires

Article 14 of the Constitution of India. Mr. Thacker submits that unequals

cannot be treated equally and that also violates the constitutional

mandate. He further submits that the amendments to section 65(105)

(zzzzm) would reveal that the emphasis is on service provided and to any

person by a business entity, in relation to advice, consultancy or assistance

in any branch of law, in any manner. Thereafter to any business entity, by

any person in relation to representational service before any Court,

Tribunal or authority and service provided to any business entity by an

Arbitral Tribunal in respect of arbitration.

                                                     28                                 wp.1927.12.doc


    22]    It is submitted that the budget speech of the then Finance Minister 




                                                                                       

while presenting the union budget of 2011-12 indicates as to how the

State wishes to expand the scope of legal services to include services

provided by business entities to individuals as well as representational and

arbitration services by individuals to business entities. If in the light of

this budget speech, the notification of 20th June, 2012 is perused, then,

according to Mr. Thacker the constitutional guarantee of equal justice and

equal opportunity to secure justice, guaranteed by Article 21 and 39A of

the Constitution of India is defeated. The duty of the State is to render

and promote justice. Any hindrance or obstacle in the promotion of

justice would be defeating the constitutional guarantee. He submits that

the State has to guarantee equal opportunity so as to remove economic,

social and other disabilities. No disability or obstacle can be placed in the

path of access to justice. If an advocate is a means to secure justice, then,

by limiting the advocates' capacity the state is indirectly acting contrary to

the constitutional mandate. An impartial and independent judiciary

equally requires an impartial, independent and fearless officer to assist it.

An advocate being an officer of the Court and the profession being

different from a chartered accountant or cost accountant that imposing

Service Tax is unconstitutional. Mr. Thacker has also relied upon entry 92C

in the union list (list-I of schedule VII of the Constitution of India) he

29 wp.1927.12.doc

submits that this entry inserted by 88 th Amendment to the constitution has

not been brought into effect. This is a specific entry and in relation to

Service Tax. Therefore, the levy of Service Tax cannot be said to be

permissible under entry 97 of this list. For these reasons, he submits that

the levy is bad in law.

23] The compilation of the Notifications and relevant statutory

provisions has been handed over by Mr. Thacker. That is taken on record.

Mr. Thacker placed reliance upon the following judgments:-

1) D. P. Chadha V/s. Triyugi Narain Mishra and others reported in (2001) 2 Supreme Court Cases 221;

2)All India Federation of Tax Practitioners and others V/s. Union of India and Others reported in (2007) 7 Supreme Court Cases 527;

3)Tamil Nadu Kalyana Mandapam Assn. V/s. Union of India reported in 2004(167) E.L.T. (S.C.);

4)The Bar Council of Maharashtra V/s. M. V. Dabholkar and Others

reported in (1976) 2 Supreme Court Cases 291;

5)State of Maharashtra V/s. Manubhai Pragaji Vashi and others reported in (1995) 5 Supreme Court Cases 730;

6)Manoharan V/s. Sivarajan and others reported in (2014) 4 Supreme Court Cases 163;

7)All India Sainik Schools Employees' Association V/s. Defence Minister-cum-Chairman Board of Governors, Sainik Schools Society, New Delhi and others reported in 1989 Supp (1) Supreme Court Cases 205;

30 wp.1927.12.doc

8)Uttar Pradesh Power Corporation Limited V/s. Ayodhya Prasad Mishra and another reported in (2008) 10 Supreme Court Cases

139; and

9)Premchand Somchand Shah and another V/s. Union of India and

another reported in (1991) 2 Supreme Court Cases 48.

24] On the other hand, Mr. Pakale appearing on behalf of the union of

India relied upon the affidavits filed and a chart which has been handed

over. Mr. Pakale submits that a comparison of the provisions of Finance

Act, 2005 brought into effect from 16th June, 2005 and Finance Act, 2011

which has been brought into effect from 1st May, 2011 would indicate as

to how the complaint made by the interested parties that individual

advocates rendering service to individuals would suffer immensely is

redressed. The levy of service tax would affect them adversely and

consequently the constitutional mandate of free and fair opportunity to

secure and guarantee justice. Therefore, that hardship has been removed.

Mr. Pakale has laid special emphasis on the fact that prior to the

amendments made in 2011 service provider and recipient both were

included. However, after the amendments made in the relevant

Notification having been brought into effect, the provider has been

relieved and the burden falls on the recipient. In such circumstances, the

Notifications have to be read accordingly. Mr. Pakale submits that by

31 wp.1927.12.doc

Notification No.12/2012 dated 17th March, 2012 and particularly clause

(6) services provided to any person other than a business entity by an

individual as an advocate or a person represented on and as Arbitral

Tribunals came to be exempted from the service tax. Thus, the service

provided by an individual advocate to any person other than a business

entity came to be exempted. The term "Arbitral Tribunal" is defined. By

Notification No.15/2012 dated 17th March, 2012 services provided or

agreed to be provided by Arbitral Tribunal or an individual to any business

entity located in the taxable territory is what is dealt with. Then, there is

a Notification issued on 20th June, 2012 being notification no.25/2012-S.T.

styled as a Mega Notification. Thereunder service provided by any person

other than a business entity or a business entity having a turn over upto

Rs.10 lakhs in the preceding financial year came to be exempted from

payment of Service Tax. Here also, both the terms advocate and Arbitral

Tribunal are defined.

25] By Notification No.30/12 which is also issued on 20 th June, 2012

the position is further clarified.

26] Mr. Pakale submits that as explained in the affidavit in reply there is

absolutely no substance in the challenge raised by the Petitioners.

32 wp.1927.12.doc

Mr. Pakale submits that by the constitutional provision, namely, Article

19(1)(g) there is a right to practice any profession, or to carry on any

occupation, trade or business, however, this is subject to the reasonable

restriction which has been prescribed by Article 19(6). Nothing in sub-

clause (g) of clause (1) of Article 19 shall affect the operation of any

existing law insofar as it imposes or prevents making of any law in the

interest of general public to impose reasonable restrictions on the exercise

of the right conferred by the said sub-clause and particularly the

restrictions of the nature specified therein. Therefore, it is not a absolute

right but subject to reasonable restrictions. The imposition of a tax

including Service Tax does not restrict a person from exercising his right to

carry on any profession, trade or occupation. In the present case an

advocate is not prevented or prohibited from carrying on his professional

activities simply because he is required to pay taxes. The advocates are

paying taxes on their income (income tax, paying taxes on their

profession/professional tax). They are also paying tax to statutory

authorities and public bodies such as the Municipalities, Panchayat.

Therefore, different types of taxes and which are levied, assessed and

recovered does not impair the exercise of the right conferred by Article

19(1)(g) of the Constitution of India. This fundamental right being

subjected to a reasonable restriction by the constitution itself, none of the

33 wp.1927.12.doc

Petitioners can complain. The tax cannot be said to be unconstitutional.

In this regard, Mr. Pakale relies upon a prescription to obtain a license or

permit to carry on business. Therefore, it is futile to complain that the

restrictions which are guaranteeing economic stability for the country will

in any way hamper the exercise of the right. Mr. Pakale points out that a

restriction in public interest cannot be said to be unreasonable merely

because in a given case it operates harshly on a person or some persons.

It is submitted that there is nothing unreasonable, unfair, illegal or

discriminatory in the imposition and levy of service tax. There is a policy

to tax and in larger public interest that would override the business

interest of an individual. Mr. Pakale brings to our notice several aspects

and which could be said to be part and parcel of a reasonable restriction.

Relying upon a judgment of the Hon'ble Supreme Court in the case of

M.A. Rehman V/s. State of Andhra Pradesh reported in AIR 1961 SC

1471, Mr. Pakale submits that the restriction to pay tax cannot be said to

be unreasonable. It is in these circumstances that the challenge must fail.

Mr. Pakale also relies upon the judgment of the Hon'ble Supreme Court in

the case of M/s. K. M. Mohamad Ahdul Khader Firm V/s. State of Tamil

Nadu reported in AIR 1985 Supreme Court 12 and other decisions to

urge that a tax unless it is confiscatory in nature cannot be said to be a

unreasonable restriction upon the freedom of business. It cannot be said

34 wp.1927.12.doc

to be unreasonable even if the dealer who is liable to pay service tax

cannot pass on the burden to the purchaser.

27] So long as the tax is imposed with legal authority it does not violate

the mandate of Article 286 of the Constitution of India. That cannot be

held to be a unreasonable restriction on the fundamental right guaranteed

by Article 19(1)(g) of the Constitution of India. The tax cannot be said to

be excessive.

28] Mr. Pakale also submits that retrospective operation of a taxing

statute is not necessarily unreasonable and the Petitioners have failed to

point out any particular circumstances in which the same could be said to

be so. Hence the challenge based on Article 14 of the Constitution of India

must fail.

29] According to Mr. Pakale equally baseless is the challenge based on

the Entry 92C of list I of Schedule VII of the Constitution of India. The

argument that Constitution (88th Amendment) Act has not been brought

into force or effect, will not help the Petitioners by any means. There is no

bar for taxation and Mr. Pakale heavily relies upon Article 245, Article 246

and Article 248 of the Constitution of India in that regard. By heavily

35 wp.1927.12.doc

relying upon Article 248, Mr. Pakale submits that by sub-Article(1) of that

Article Parliament has exclusive power to make any law with respect to

any matter not enumerated in the Concurrent List or State List and

further such power shall include the power of making any law imposing a

tax not mentioned in either of those Lists. Therefore, this Article read

with entry 97 of List I of schedule VII of the Constitution of India grants

and confers a residuary power of legislation in the Parliament and which it

has exercised in the present case. In such circumstances, merely because

entry 92C is not brought into effect will not make any difference.

30] Mr. Pakale also submits that Petitioner cannot insist on the

Notification No.30/2012 operating retrospectively. Now, the burden is not

on the Petitioners. The burden is on the recipient. If the burden is on the

recipient and no recipient has come forward to complain about lack of

opportunity to secure justice or the imposition of Service Tax defeating the

guarantee of equal justice, then, all the more, this Writ Petition must fail.

31] Mr. Pakale has relied upon the provisions in the Finance Act insofar

as the levy of service tax on advocates and legal practitioners. He also

relies upon the Constitution Bench judgment of the Hon'ble Supreme

Court of India in the case of Federation of Hotel and Restaurant V/s.

36 wp.1927.12.doc

Union of India and others reported in AIR 1990 SC 1637.

32] For properly appreciating the rival contentions, we would firstly

refer to the provision in the Finance Act enabling the levy of Service Tax

on advocates and the amendments made thereto.

33] Admittedly, there is no separate legislation styled as Service Tax Act.

Section 64 to 98 inserted in Chapter V and VA of the Finance Act, 1994

provide for Service Tax. Section 64 sub-section (1) indicates that the

Chapter applies to the whole of India except the State of Jammu and

Kashmir. The Chapter shall come into force on such date as the Central

Government may appoint. Further, it has been clarified that the Chapter

shall apply to taxable services provided on or after the commencement of

this Chapter. Section 65 contains the definitions. The section opens with

the words, in this Chapter, unless the context otherwise requires and by

section 65(105) the term "taxable services" is defined to mean any service

provided or to be provided, and we are concerned in this case with sub-

clause (zzzzm) which reads as under:-

"(zzzzm)(i) to any person, by a business entity, in relation to advice, consultancy or assistance in any branch of law, in any manner;

(ii) to any business entity, by any person, in relation to representational services before any court, tribunal or

37 wp.1927.12.doc

authority;

(iii) to any business entity, by an arbitral tribunal, in

respect of arbitration.

Explanation:- For the purposes of this item, the expressions "arbitration" and "arbitral tribunal" shall have

the meanings respectively assigned to them in the Arbitration and Conciliation Act, 1996 (26 of 1996)."

34] Thus, the taxable service means any service provided or to be

provided to any person, by a business entity, in relation to advice,

consultancy or assistance in any branch of law, in any manner. The other

part of this definition is in relation to representational services before any

Court, Tribunal or Authority and to any business entity by an Arbitral

Tribunal in respect of arbitration. The explanation defines the expressions

'arbitration' and 'arbitral Tribunal'.

35] This was the provision as substituted by section 74 of the Finance

Act 2011 (8 of 2011) with effect from 1st May, 2011.

36] Then, our attention has been invited to the Notifications in the field.

In that regard, Mr. Thacker has traced the definition of the above term and

as appearing in the Chapter V of Finance Act 1994 as amended by Finance

Act, 2010 (Act No.64 of 2010) dated 8 th May, 2010 with effect from 1 st

July, 2010, that time the definition read as under:

38 wp.1927.12.doc

"(105) taxable service means any service provided or to be provided;

(a) any person, by a stock-broker in connection with the sale or purchase of securities listed on a recognised stock exchange;

(b) and (c) x x x.

(zzzzm) to a business entity, by any other business entity, in relation to advice, consultancy or assistance in any branch of law, in any manner;

PROVIDED that any service provided by way of appearance before any court, tribunal or authority shall not amount to taxable service.

Explanation: For the purposes of this sub-clause, "business

entity" includes an association of persons, body of individuals, company or firm, but does not include an

individual."

37] Mr. Thacker had placed reliance upon this amendment to urge that

there was no intention to proceed against the Advocates because the

taxable services provided or to be provided to a business entity by a

business entity in relation to advice, consultancy or assistance in any

branch of law alone were within the purview of the law. A explanation

appeared at the relevant time below the sub-clause(zzzzm) and the

expression business entity was defined to include an association of

persons, body of individuals, company or firm, but not an individual. The

argument, therefore, is that taxable service as defined is a service provided

or to be provided to a business entity, by any other business entity, in

relation to advice, consultancy or assistance in any branch of law, and in

any manner. However, any service provided by way of appearing before

39 wp.1927.12.doc

any Court, Tribunal or Authority was excluded and it shall not amount to

taxable service. Thus, Mr. Thacker would urge that the Central

Government intended to levy Service Tax on advice, consultancy or

technical assistance provided in the field of law and the tax would not be

leviable in case the service provider or the service receiver is an individual.

Mr. Thacker, therefore, submits that the "advocates" covered by the

Advocates Act, 1961 were not included in this definition. The intention

was not to burden those who are rendering services of acting, pleading

and appearing in the Courts for litigants and legal services rendered by a

business entity to another business entity and in relation to advice,

consultancy or assistance in any branch of law, alone were brought within

the purview of this definition and the Service Tax.

38] However, Mr. Thacker has fairly brought to our notice the

amendment made to the Finance Act by virtue of a Notification and which

also has been relied upon by Mr. Pakale. That Notification No.12/2012-

S.T. dated 17th March, 2012 sets out the list of services exempted from

Service Tax after Finance Act No.12 of 2012, which is termed as a negative

list.



    39]     In   this   Notification   it   has   been   provided   that   the   Central 







                                                    40                                  wp.1927.12.doc


Government is satisfied that it is necessary in the public interest to exempt

the taxable services from the whole of the service tax leviable thereon

under section 66B of the Finance Act and at clause (6) the services

provided to any person other than a business entity by an individual as an

advocate or a person represented on and as a Arbitral Tribunal is inserted.

Therefore, such taxable services were exempted from the whole of the

service tax. Mr. Thacker submits that for the first time the term advocate

is appearing in the Finance Act, 1994 and that would mean that services

provided to any person other than a business entity by an individual as an

Advocate or a person represented on and as Arbitral Tribunals were

exempted. It has been also set out in this Notification by inserting

definitions that an "advocate" has the same meaning assigned to it under

clause (a) of sub-section (1) of section 2 of the Advocates Act, 1961 (25 of

1961).

40] Mr. Thacker, therefore, submits that this Notification and other

Notification superseding all prior Notifications being Notification

No.15/2012-S.T. dated 17th March, 2012 would denote that at one time

there was a decision to exempt the services rendered by individual as an

advocate to any person other than a business entity or a person

represented on and as an Arbitral Tribunal but by the further Notification

41 wp.1927.12.doc

of the same date services provided or to be provided by an Arbitral

Tribunal or an individual advocate to any business entity located in the

taxable territory is brought within the purview of service tax. This would

indicate as to how the advocates have been treated unfairly and unequally.

They have been brought within the net although exempted earlier from

Service Tax. Broadly, the argument is that advocate render services which

cannot be said to be commercial or business like. They cannot be equated

with the service providers mentioned in the Finance Act 1994. Advocacy is

not a business but a profession and a noble one. An advocate is a part

and parcel of the administration of justice and which is a sovereign or

regal function and hence providing for a Service Tax on advocates would

mean that their services will no longer be available or accessible to those

seeking justice from a Court of law. That would defeat the constitutional

guarantee of free, fair and impartial justice, is his submission.

41] We cannot agree with him and for more than one reason. The

legislature by inserting such provision has neither interfered with the role

and function of an advocate nor has it made any inroad and interference

in the constitutional guarantee of justice to all. The services provided to a

individual client by a individual advocate continues to be exempted from

the purview of the Finance Act and consequently Service Tax but when an

42 wp.1927.12.doc

individual advocate provides service or agrees to provide services to any

business entity located in the taxable territory, then, he is included and

liable to pay Service Tax. That is because the legislature was aware that

poor and needy section of the population requires advice, consultancy or

assistance in any branch of law, if he requires legal advice, aid and

assistance, then, that should be available to him at times immediately and

cheaply. He should not be burdened with a tax to be levied on the

advocate for providing such services. Therefore, if the legislature thought

it fit to exclude a individual advocate and rendering the above services to

individuals, so long as he is rendering services to those who cannot afford

to pay heavy professional fees and charges being individuals that the

legislature deemed it fit not to include in the tax bracket the individual

advocates. These advocates may be rendering services to the needy and

specially women and children at Village, Taluka, District, Town and even

at city levels. It is, therefore, apparent to us that the legislature while

making the above distinction did not in any manner overlook the

constitutional guarantee and as envisaged in the preamble to the

Constitution of India., so also Article 21 and 39A thereof, the legislature

made a distinction and which appears to us to be completely reasonable.

The classification between those who can afford professional legal services

and are ready to pay the fees or charges demanded without seeking any

43 wp.1927.12.doc

reduction or concession and those who cannot pay legal fees but can at

best bear meagre expenses has been made. This classification has a

reasonable nexus with the object sought to be achieved. It cannot be said

that while introducing this provision, the legislature did not take into

account the economic realities. The economic realities are that even, legal

services are rendered in an organized manner. There is not only an

individual operating and functioning as an advocate but there is a firm or

association of advocates operating on business principles and functional

not only in metro towns and cities but even in those places which can be

termed as district town and cities. When advocate is group or organize

themselves by making huge investments in acquiring immovable

properties for professional work, heavy overheads, in the form of clerical

and support staff, with facilities of cabins or rooms, then, legal services are

rendered to organized groups or business entities predominantly. They

may be of the nature of advice, consultancy or further acting and

appearance in Courts and Tribunals. These persons can very well pay the

fees and charges without any demur or complaint. It is when services are

rendered to such entities and persons by not individual advocates but

those working on business lines, then, if they are brought within the net of

taxable services and service tax is levied on them, they can hardly

complain. Their right to carry on legal profession and as per their choice

44 wp.1927.12.doc

can hardly be said to be taken away much less adversely affected. Mr.

Pakale is right in placing reliance upon the judgments of the Hon'ble

Supreme Court in which it is emphasized that in taxing legislations and

statutes there is a greater latitude and discretion in the Government. In a

decision reported in AIR 2012 SC 2351 State of M.P. V/s. Rakesh Kohli

and another, the principles which have to be borne in mind while

considering and dealing with constitutional validity of a Taxing Statute

enacted by Parliament or State Legislature are set out and reiterated. The

Hon'ble Supreme Court of India held as under:-

"13. The statute enacted by Parliament or a State Legislature cannot be declared unconstitutional lightly. The Court must be able to hold beyond any iota of doubt that the violation of the constitutional provisions was so glaring that the legislative

provision under challenge cannot stand. Sans flagrant violation of the constitutional provisions, the law made by

Parliament or a State Legislature is not declared bad."

14. This Court has repeatedly stated that legislative enactment can be struck down by Court only on two grounds,

namely (i), that the appropriate Legislature does not have competency to make the law and (ii), that it does not take away or abridge any of the fundamental rights enumerated in Part III of the Constitution or any other constitutional provisions.

25. In Hamdard Dawakhana, the Court also followed the statement of law in Mahant Moti Das and the two earlier decisions, namely, Charanjit Lal Chowdhury V/s. Union of India and others and The State of Bombay and another V/s. F. N. Balsara and reiterated the principle that presumption was always in favour of constitutionality of an enactment.

45 wp.1927.12.doc

27. A well-known principle that in the field of taxation, the

Legislature enjoys a greater latitude for classification, has been noted by this Court in long line of cases. Some of these decisions are : M/s. Steelworth Limited V/s. State of Assam;

Gopal Narain V/s. State of Uttar Pradesh and another; Ganga Sugar Corporation Limited V/s. State of Uttar Pradesh and others, R.K. Garg V/s. Union of India and others and State of W.B. and another V/s. E.I.T.A. India Limited and others.

28. In R. K. Garg, the Constitution Bench of this Court stated that laws relating to economic activities should be viewed with greater latitude than laws touching civil rights such as freedom

of speech, religion, etc.

29. While dealing with constitutional validity of a taxation law enacted by Parliament or State Legislature, the Court must have regard to the following principles : (i), there is always

presumption in favour of constitutionality of a law made by Parliament or a State Legislature (ii), no enactment can be struck down by just saying that it is arbitrary or unreasonable or irrational but some constitutional infirmity has to be found

(iii), the Court is not concerned with the wisdom or unwisdom, the justice or injustice of the law as the Parliament

and State Legislatures are supposed to be alive to the needs of the people whom they represent and they are the best judge of the community by whose suffrage they come into existence

(iv), hardship is not relevant in pronouncing on the

constitutional validity of a fiscal statute or economic law and

(v), in the field of taxation, the Legislature enjoys greater latitude for classification."

42] We do not find that these principles have been in any way deviated

or departed from by the Hon'ble Supreme Court later on. They fully

govern the inquiry and controversy before us. If the said principles are

applied to the facts and circumstances of the present case, then, we do not

46 wp.1927.12.doc

see any substance in the challenge based on violation of the doctrine of

equality enshrined by Article 14 of the Constitution of India.

43] We have already reproduced the relevant paragraphs from two

affidavits which have been filed in reply to this Writ Petition. They

contain the justification and particularly in para 17, 19, 20 and 21 so also

para 24 of the first affidavit filed on 30 th September, 2011. The reiteration

of this stand is in the further affidavit filed on 13 th January, 2012 in the

Writ Petition No.1927 of 2011 in paras 5 and 9. That justification and

reasons for the levy do not indicate that unequals have been treated

equally. We do not find any basis or foundation in the complaint by Mr.

Thacker inasmuch as imposition of such levy does not burden the litigant

or the consumer of justice. We do not find any substance in the complaint

that the profession of advocates and legal profession itself has been

treated on par with commercial or trading activities or dealings in goods

and other services. Merely because of the role of the advocate, it does not

mean that his position as an officer of the Court and part and parcel of

administration of justice is in any way undermined leave alone interfered

with. The Advocates and legal practitioners are known to pay professional

taxes and taxes on their income. They are also brought within the

purview of service tax because their activities in legal field are expanding

47 wp.1927.12.doc

in the age of globalization, liberalization and privatization. They are not

only catering to individuals but business entities. If it is found that the

advocates are catering to affluent and rich class of litigants and recipients

of legal services, then, the tax on the services rendered to them is

definitely within the permissive sphere of legislation. That cannot be

faulted.

44] In this regard, it would be proper and appropriate to refer to some

of the observations of the Hon'ble Supreme Court of India. In All India

Federation of Tax Practitioners V/s. Union of India reported in (2007)

7 SCC while dealing with the legislative competence of Parliament to levy

service tax, the Hon'ble Supreme Court made detailed reference to the test

of saleability/marketability and held as under:

"24. The importance of the above judgment of this Court is two fold.

Firstly, applying the principle of equivalence, there is no difference between production or manufacture of saleable goods and production

of marketable/saleable services in the form of an activity undertaken by the service provider for consideration, which correspondingly stands consumed by the service receiver. It is this principle of equivalence which is in-built into the concept of service tax, which has received legal support in the form of the Finance Act, 1994. To give an

illustration, an Event Manager (professional) undertakes an activity, namely, of organising shows. He belongs to the profession of Event Management. As long as he is in the business or calling or profession of an Event Manager, he is liable to pay the tax on profession, calling or trade under Entry 60 of List II. However, that tax under Entry 60 of List II will not cover his activity of organising shows for consideration which provide entertainment to the connoisseurs. For each show he plans and creates events based on his skill, experience

48 wp.1927.12.doc

and training. In each show he undertakes an activity which is commercial and which he places before his audience for its

consumption. The tax on service is levied for each show. This situation is very similar to a situation where goods are manufactured or produced with the intention of being cleared for home consumption

under the Central Excise Act, 1944. This is how the principle of equivalence equates consumption of goods with consumption of services as both satisfy the human needs. In the case of internet service provider, service tax is leviable for online information and

database provided by websites. But no service tax is leviable on e- commerce as there is no database access.

25. On the basis of the above discussion, it is clear that service tax is VAT which in turn is both a general tax as well as destination based

consumption tax leviable on services provided within the country.

26.

The Finance Act is passed every year to fix the rate of tax. This is the primary object for enacting the Finance Act. But it does not mean that a new distinct charge cannot be introduced by the Finance

Act. For example, what is not "income" under the Income Tax Act, 1961 can be made income by the Finance Act. This is, however, subject to the Finance Act complying with the constitutional limitations. Additional tax revenue can be collected either by increasing the rate or by levy of a fresh charge. All levies through the

medium of the Finance Act may either enhance the rate or levy a fresh charge. The Finance Act can also make an extensive modification in

an Act.

27. In Madurai District Central Coop. Bank Ltd. v. Third ITO [(1975) 2 SCC 454 : 1975 SCC (Tax) 374 : AIR 1975 SC 2016] this

Court held that the Income Tax Act, 1961 and the annual Finance Acts are enacted by Parliament in exercise of the power conferred by Article 246(1) read with Entry 82 of List I. It was further held that though it was unconventional for Parliament to amend the taxing statute by incorporating the amending provision in an Act of a different pith and substance, such course would not be unconstitutional. It was held that

though the Income Tax Act, 1961 was a permanent Act while the Finance Acts are passed every year to prescribe the rates at which the tax has been charged under the Income Tax Act, 1961 still it would not mean that a new and distinct charge cannot be introduced under the Finance Act. Therefore, what is not income under the Income Tax Act, 1961 can be made "income" by a Finance Act. Similarly an exemption granted by the Income Tax Act can be withdrawn by the Finance Act. Similarly, subject to constitutional limitations, additional tax revenue

49 wp.1927.12.doc

could be collected by enhancement of the rate of tax or by the levy of a fresh charge vide the Finance Act. Parliament, through the medium of

the Finance Act, may do what the amendment to the Income Tax Act, 1961 by a separate amendment Act, can do. It was further held that, the Finance Acts, though annual Acts, are not necessarily temporary

Acts as they may contain provisions of a general character which are of permanent operation. Thus, Parliament is competent to introduce a charging provision in a Finance Act. In the said judgment, it had been further held that even an additional charge (surcharge) can be levied

by the Finance Act for the purposes of the Union.

28. The aforesaid judgment was in the context of the Income Tax Act, 1961. However, the ratio of that judgment would apply equally to the Finance Acts enacted annually for enhancement of the rate of

excise duty by levy of a fresh charge under that Act. Applying the test laid down in the aforestated judgment of this Court, we hold that a

new charge by way of service tax or tax on service came to be levied statutorily by the said Finance Act, 1994, which has subsequently attained constitutional status by virtue of the Constitution (Eighty-

eighth Amendment) Act, 2003.

.....

33. Applying the above tests laid down in the aforestated judgments to the facts of the present case, we find that Entry 60 of List II, mentions taxes on professions, trades, calling and employments.

Entry 60 is a taxing entry. It is not a general entry. Therefore, we hold that tax on professions, etc. has to be read as a levy on

professions, trades, callings etc., as such. Therefore, Entry 60 which refers to professions cannot be extended to include services. This is what is called as an Aspect Theory. If the argument of the appellants is accepted, then there would be no difference between interpretation

of a general entry and interpretation of a taxing entry in List I and List II of the Seventh Schedule to the Constitution. Therefore, professions will not include services under Entry 60. For the above reasons, we hold that Parliament had absolute jurisdiction and legislative competence to levy tax on services. While interpreting the legislative heads under List II, we have to go by schematic

interpretation of the three Lists in the Seventh Schedule to the Constitution and not by dictionary meaning of the words "profession" or "professional" as was sought to be argued on behalf of the appellants, otherwise the distinction between general entries and taxing entries under the three Lists would stand obliterated. The words "in relation to" and the words "with respect to" are no doubt words of wide amplitude but one has to keep in mind the context in which they are used.

50 wp.1927.12.doc

34. As stated above, Entry 60, List II refers to taxes on professions,

etc. It is the tax on the individual person/firm or company. It is the tax on the status. A chartered accountant or a cost accountant obtains a licence or a privilege from the competent body to practise.

On that privilege as such the State is competent to levy a tax under Entry 60. However, as stated above, Entry 60 is not a general entry. It cannot be read to include every activity undertaken by a chartered accountant/cost accountant/architect for consideration. Service tax is

a tax on each activity undertaken by a chartered accountant/cost accountant or an architect. The cost accountant/chartered accountant/architect charges his client for advice or for auditing of accounts. Similarly, a cost accountant charges his client for advice as well as doing the work of costing. For each transaction or contract,

the chartered accountant/cost accountant renders profession based services. The activity undertaken by the chartered accountant or the

cost accountant or an architect has two aspects. From the point of view of the chartered accountant/cost accountant it is an activity undertaken by him based on his performance and skill. But from the

point of view of his client, the chartered accountant/cost accountant is his service provider. It is a tax on "services". The activity undertaken by the chartered accountant or cost accountant is similar to saleable or marketable commodities produced by the assessee and cleared by the assessee for home consumption under the Central Excise Act.

35. For each contract, tax is levied under the Finance Act, 1994

and 1998. Tax cannot be levied under that Act without service being provided whereas a professional tax under Entry 60 is a tax on his status. It is the tax on the status of a cost accountant or a chartered accountant. As long as a person/firm remains in the profession, he/it

has to pay professional tax. That tax has nothing to do with the commercial activities which he undertakes for his client. Even if the chartered accountant has no work throughout the accounting year, still he has to pay professional tax. He has to pay the tax till he remains in the profession. This is the ambit and scope of Entry 60, List II which is a taxing entry. Therefore, Entry 60 contemplates tax

on professions, as such Entry 60, List II refers to tax on employments." .....

37. In Western India Theaters Ltd. v. Cantonment Board [AIR 1959 SC 582] the appellant was a public limited company. It was a lessee of two cinema houses. It was an exhibitor of cinematograph films. A notice was issued to the appellant by the Cantonment Board under section 60 of the Cantonments Act, 1924 imposing tax on entertainments. The said levy was challenged on the ground that

51 wp.1927.12.doc

under Section 100 of the Government of India Act, 1935 (The GOI Act, 1935 read with Entry 50 in Schedule VII, the Provincial

Legislature had power to make law with respect to taxes on luxuries, including taxes on entertainments, amusements, betting and gambling. It was urged on behalf of the appellant that Entry 50 was

not applicable since Entry 50 contemplated enactment of a law imposing taxes on persons who receive or enjoy the entertainments/amusements and, therefore, the said entry did not authorise imposition of tax on assessee/persons who provide

entertainments or amusements.

38. According to the appellant, Western India theaters were entertainment providers; that they were not entertainment receivers; that they simply carried on their profession, trade or calling and,

therefore, Entry 50 was not applicable. It was further urged that entertainment providers fell under Entry 46, which entry is similar to Entry 60 of List II in the present case and which referred to taxes on

professions, trades, callings and employments. This argument advanced on behalf of the appellant was rejected by this Court. It was held that Entry 50 contemplated a tax on entertainment and

amusement as objects on which a tax is to be imposed and, therefore, it was not possible to differentiate between the entertainment provider and the entertainment receiver. It was held that entertainment was trade or calling of Western India Theaters and, therefore, the tax imposed on entertainment under the Cantonments Act came within

Entry 50 of the Provincial List. The importance of this judgment lies in the fact that this judgment makes a distinction between tax imposed

for the privilege of carrying on any trade or calling on one hand and a tax on every show, that is to say on every incidence of the exercise of the particular trade or calling. It was held that if there was no show, there was no tax.

39. It was further observed that a lawyer has to pay tax to take out a licence irrespective of whether he actually practises or not. That tax is a tax for the privilege of having the right to exercise the profession if and when the person taking out the licence chooses to do so. It was held that the impugned tax on entertainment levied by the

Cantonment Board was a tax on the act of entertainment resulting in a show and, therefore, the impugned law imposing tax on entertainment fell under Entry 50 of the Provincial List in Schedule VII to the GOI Act, 1935 and not under Entry 46 (similar to Entry 60 of List II). Therefore, it was held that Bombay Legislature had power to enact the law imposing tax on entertainment which had nothing to do with the law imposing tax on the privilege of carrying on any profession, trade or calling under Entry 46 (similar to Entry 60 of List

52 wp.1927.12.doc

Ii in the present case). Therefore, this Court has clarified the dichotomy between tax on privilege of carrying on any trade or calling

on one hand and the tax on the activity which an entertainer undertakes on each occasion. The tax on privilege to practise the profession, therefore, falls under Entry 60, List II. It is quite different

from tax on services. Keeping in mind the aforestated dichotomy, it is clear that tax on service does not fall under Entry 60, List II. Therefore, Parliament has absolute jurisdiction and legislative competence to enact the law imposing tax on services under Entry 97,

List I of the Seventh Schedule to the Constitution."

45] Thus, what holds good for chartered accountants and architects

must equally apply to other professionals such as advocates, and who too

are well conscious of their status. The manner in which the services of

lawyers and advocates are rendered has been a subject matter of a

decision in the case of disciplinary action initiated by Bar Council of

Maharashtra against a professional. In that context, the decision of the

Hon'ble Supreme Court in the case of The Bar Council of Maharashtra

V/s. M. V. Dabholkar & Ors. reported in 1976(2) SCC 291 the Hon'ble

Supreme Court held as under:-

"18. How can a disciplinary authority, aware of its accountability to the Indian Bar, functioning as the stern monitor holding the punitive mace to preserve professional purity and promote public commitment and appreciative of what is disgraceful, dishonourable and unbecoming, judged by the standards of conduct set for this

noble calling and deviations damaging to its public image, find its way to hold such horrendous misbehaviour as snatching, catching, fighting and undercutting as not outraging the canons of conduct without exposing itself to the charge of dereliction of public duty on the trisection of Rule 36 and blind to the 'law for lawyers'?

19. It has been universally understood, wherever there is an

53 wp.1927.12.doc

organised Bar assisting in administering justice, that an attorney, solicitor, barrister or advocate will be suspended or disbarred for

soliciting legal business. And the 'snatching' species of solicitation are more revolting than 'ambulance chasing', advertising and the like. If the learned profession is not a money-making trade or a

scramble for porterage but a branch of the administration of justice, the view of the appellate disciplinary tribunal is indefensible and deleterious. We, as a legal fraternity, must and shall live up to the second and live down the first, by observance of high standards and

dedication to the dynamic rule of law in a developing country. ....

24.We wish to put beyond cavil the new call to the lawyer in the economic order. In the days ahead, legal aid to the poor and the weak, public interest litigation and other rule-of-law responsibilities

will demand a whole new range of responses from the Bar or organised social groups with lawyer members. Indeed, the hope of

democracy is the dynamism of the new frontiersmen of the law in this developing area and what we have observed against solicitation and alleged profit-making vices are distant from such free service to

the community in the jural sector as part of the profession's tryst with the People of India."

46] We do not think that these paragraphs which were heavily relied by

Mr. Thacker indicate that all professionals are alike. Rather the

conclusions in these paragraphs of the judgment of the Hon'ble Supreme

Court would indicate that the warning given has had little impact. The

profession continues to be carried on in the manner commented upon by

the Hon'ble Supreme Court despite it underlying the role and monopoly

status of the professional. It would not be out of place to observe that the

profession is noble but the professional is not necessarily so. Similarly, the

Hon'ble Supreme Court has already been critical of the manner in which

legal education is being imparted and administered. Standards of legal

54 wp.1927.12.doc

education have not been upto the mark. The private law colleges and

which are mushrooming do not necessarily churn out a noble

professional. They may conduct and carry a course of study after

completion of which they confer a degree but that hardly guarantees that

the recipient thereof functions and works efficiently for the society as a

whole. Thus, falling standards in the society and the urge to make quick

and fast money catches up. In present day litigation one would find

parties ready to go at any length and for a favourable order. All of them

do not necessarily seek justice. They are only worried and bothered about

a cause which they propound and espouse. So long as that cause,

whatever be its merits, succeeds, they are happy. In that process, if justice

is a casualty they would hardly complain. In several instances we find

that speculative litigation is instituted and pursued with full vigour and all

might. Parties do not wish to give up although warned of the

consequences of institution and prosecution of such a litigation. If they

have brought about a situation where justice is accessible only to those

with heavy purses or to wealthy or rich and hardly available and

affordable for those below the poverty line and downtrodden, then,

persons claiming to be professionals and advising them can hardly be said

to be aggrieved.

55 wp.1927.12.doc

47] The Hon'ble Supreme Court has time and again expressed its pain

and anguish that doors of the Court are not open to those who knock at

them the most. In a decision reported in AIR 1986 SC 1370 (LIC of India

V/s. Escorts Ltd.) The Hon'ble Supreme Court lamented as under:-

"Problems of high finance and broad fiscal policy which truly are not

and cannot be the province of the court for the every simple reason that we lack the necessary expertise and, which, in any case, are none of our business are sought to be transformed into questions involving broad legal principles in order to make them the concern of

the Court. Similarly what may be called the 'political' process of corporate democracy are sought to be subjected to investigation by us by invoking the principle of the Rule of law, with emphasis on the

rule against arbitrary State action. An expose of the facts of the present case will reveal how much legal ingenuity may achieve by way of persuading courts, ingenuously, to treat the variegated

problems of the world of finance, as litigable public-right-questions. Courts of justice are well-turned to distress signals against arbitrary action. So corporate giants do not hesitate to rush to us with cries for justice. The court room becomes their battle ground and corporate

battles are fought under the attractive banners of justice, fair-play and the public interest. We do not deny the right of corporate giants

to seek our aid as well as any Lilliputian farm labourer or pavement dweller though we certainly would prefer to devote more of our time and attention to the latter. We recognise that out of the dust of the battles of giants occasionally emerge some new principles, worth the while. That is how the law has been progressing until recently. But

not so now. Public interest litigation and public assisted litigation are today taking over many unexplored fields and the dumb are finding their voice.

2. In the case before us, as if to befit the might of the financial

giants involved, innumerable documents were filed in the High Court, a truly mountainous record was built up running to several thousand pages and more have been added in this Court. Indeed, and there was no way out, we also had the advantage of listening to learned and long drawn-out, intelligent and often ingenious arguments, advanced and dutifully heard by us. In the name of justice, we paid due homage to the causes of the high and mighty by devoting precious time to them, reduced, as we were, at times to the

56 wp.1927.12.doc

position of helpless spectators. Such is the nature of our judicial process that we do this with the knowledge that more worthy causes

of lesser men who have been long waiting in the queue have been blocked thereby and the queue has consequently lengthened. Perhaps the time is ripe for imposing a time-limit on the length of

submissions and page-limit on the length of judgments. The time is probably ripe for insistence on brief written submissions backed by short and time-bound oral submissions. The time is certainly ripe for brief and modest arguments and concise and chaste judgments. In

this very case we heard arguments for 28 days and our judgment runs to 181 pages and both could have been much shortened. We hope that we are not hoping in vain that the vicious circle will soon break and that this will be the last of such mammoth cases. We are doing our best to disentangle the system from a situation into which

it has been forced over the years by the existing procedures. There is now a public realisation of the growing weight of the judicial burden.

The co-operation of the bar too is forthcoming though in slow measure. Drastic solutions are necessary. We will find them and we do hope to achieve results sooner than expected. So much for

sanctimonious sermonising and now back to our case."

48] Apart from this, we find that post globalization, liberalization and

privatization, the legal sector has been involved in several issues

particularly to advice the foreign institutional investors and multi-national

corporations keen on investing in infrastructure and other sectors in India.

If they are keen on doing business in India and equally the Indian

Corporate sector experiencing new challenges including expansion of

existing capacities that there is enormous scope for advocates, law firms

and organized law groups. The horizon is ever expanding. In such

circumstances, we find that laws are undergoing a change. That change is

visible if one peruses the provisions and amendments to corporate laws.

57 wp.1927.12.doc

Similarly, the enactments such as Securities and Exchange Board of India

Act, 1992, Insurance Regulatory and Development Authority Act and

Competition Act etc., result in further opportunities to the advocates of

providing varied services to business entities. Thus, corporate law and

corporate lawyers witnessing radical changes and reforms that the

Government or the Ministry of Finance thought it fit to levy tax on these

services rendered by advocates but without disturbing their essential and

core professional duty. Therefore, the service tax net has been expanded

and to include legal services provided to business entities.

49] There are varied services provided ranging from advice,

consultation to appearance before specialised Tribunals, traditional Courts

of Justice and Foreign Institutional Arbitration. Mergers and Acquisition

of Companies by corporate Giants, takeover of Management or having a

authoritative voice in Corporate-Management and policy by subscribing or

purchasing a percentage of shares, restructuring or reorganising of

companies, amalgamation of business or manufacturing activities etc.

takes place only with high priced, quality and all-round legal participation.

If advocacy is meant to cover and reaching out, to cater to and serve all of

them, then, the traditional position and status of an Advocate has

undergone a drastic change. Now, advocacy is no longer taking up and

58 wp.1927.12.doc

presenting or arguing any cause before a Court of justice. It is much more

than that. It is actively participating in and involving oneself in market

strategies, aligning oneself exclusively with large business groups and also

serving their interests. Hence, we have labels such as "corporate Law" and

"corporate Lawyers". Today, like any other service provider Advocates are

pushing themselves by rigorous marketing and advertisement, branding

themselves as specialists in Corporate Law, Intellectual and other property

rights, divorce law and not Matrimonial and Family Laws etc. If they are

part of and have entered the market, exhibiting all trends prevailing

therein, then, it is surprising that they are agitated, worked up at being

termed service providers and taxed as such. They have qualified

themselves for being bracketed with other services noted by the Hon'ble

Supreme Court. None grudges their achievements, success in providing

diverse services and some times under one roof but what surprises us is

their reaction and response at being termed as additional revenue

generating source by the State. The State looks at the organised legal set

up alone this way and at the same time excludes individual Advocates

rendering legal aid, advice and assistance to the poor, impoverished and

needy. This distinction or segregation of services made by the Parliament

does not fall foul of the constitutional guarantee of equality. We had to

say and observe all this because Mr. Thacker vehemently contended that

59 wp.1927.12.doc

Advocates cannot be compared with traders and businessmen nor their

services can be equated with those rendered by commercial

establishments, transporters, property agents etc. The argument is that

Advocate is a officer of the Court and part and parcel of administration of

justice. We do not feel that this aspect has been ignored or brushed aside

by the Parliament. Rather by a rational and intelligible differentiation the

Parliament has proceeded to levy and impose service tax on legal services

or services in the field of law rendered to business entities by individual

Advocates or a firm of Advocates. The differentiation as maintained and

made takes note of the commercialisation of the practice of law. The

service rendered to a individual litigant is not of the above nature and,

therefore, he is rightly left out.

50) The classification between service provided to business entities and

individuals, therefore, cannot be said to be illusory. The classification has

a definite nexus and with the object sought to be achieved. If that is to

explore and expand the sources of revenue and by widening the tax net,

then, it is achieved by bringing within the fold the aforementioned

services. There is, therefore, no violation of the constitutional mandate.

The classification cannot be termed as arbitrary, discriminatory, unfair,

unreasonable and unjust.

                                                         60                                   wp.1927.12.doc


    51]    The   decisions   cited   by   Mr.   Thacker   on   this   point   can   be   easily 




                                                                                             

distinguished and on facts. Before we take note of them, we would refer

to the settled and established legal principles, which are laid down in

some of the Judgments of the Hon'ble Supreme Court. These Judgments

summarise the principles relied upon by Shri. Pakale. In M. A. Rahman

and Ors. vs. State of A. P. and Ors. reported in AIR 1961 SC 1471, the

Hon'ble Supreme Court held that reasonable restriction on the right

guaranteed by Article 19(1)(g) can be imposed. The first Judgment in

Rehman's case (supra) is by the Constitution Bench. Equally in another

Constitution Bench Judgment in the case of C. Krishna Moorthy v. State

of Orissa reported in AIR 1964 SC 1581, the Hon'ble Supreme Court held

that the restriction does not cease to be reasonable merely because the

legislative power to tax has been exercised retrospectively. In that regard,

the Hon'ble Supreme Court held as under:-

"11. Mr. Sastri also argued that the retrospective operation of the impugned section should be struck down as unconstitutional, because it imposes an unreasonable restriction on the petitioners' fundamental right under Article 19(1)(g). It is true that in considering the question as to whether legislative power to pass an Act retrospectively has been reasonably exercised or not, it is relevant to enquire how the

retrospective operation operates. But it would be difficult to accept the argument that because the retrospective operation may operate harshly in some cases, therefore, the legislation itself is invalid. Besides in the present case, the retrospective operation does not spread over a very long period either. Incidentally, it is not clear from the record that the petitioners did not recover sales tax from their customers when they sold the gold ornaments to them. The counter- affidavit filed by the respondent-State alleges that even where sales-tax

61 wp.1927.12.doc

has not been charged separately the price charged included sales-tax because it was the usual practice of every registered dealer doing

similar business to collect sales-tax either by showing it as such separately and thereby claiming deduction of the sales-tax from the gross turnover to arrive at the taxable turnover shown separately or

by including it in the price and thereby collecting it as a part of the price charged. In any event, we do not think that in the circumstances of this case it would be possible to hold that by making the provision of Section 2 of the impugned Act retrospective the legislature has

imposed a restriction on the petitioners' fundamental right under Article 19(1)(g) which is not reasonable and is not in the interest of the general public."

52] In the case of M. A. Rahman(supra), The three Judge Bench of the

Hon'ble Supreme Court examined the challenge to imposition of increased

tax by Andhra Pradesh Motor Vehicle (taxation of passengers and goods)

Amendment and Validation Act (34 of 1961). In negativing a challenge

raised to this increased tax on the ground that it violates the mandate of

Articles 14 and 19(1)(g) of the Constitution of India, the Supreme Court

held as under:

"(7) The reasonableness of this provision as to cancellation of

registration certificate has to be judged in the background of what we have already said about the purpose of the levy and its liability on the seller. It is true that there are other provisions in the law for realisation of public dues from those who default in making payments; but generally speaking cancellation of registration in cases like these is one more method of compelling payment of tax which is

due to the State. Collection of revenue is necessary in order that the administration of the State may go on smoothly in the interest of the general public. The State has therefore armed itself with one more coercive method in order to realise the tax in such cases. It is true that cancellation of registration may result in a dealer being unable to carry on the business, but the same result may even follow from the application of other coercive processes for realisation of dues from a trader, for his assets may be sold off to pay the arrears of tax and

62 wp.1927.12.doc

he may thereafter be not in a position to carry on the business at all. Therefore the provision for cancellation of registration for failure to

pay the tax or for fraudulently evading the payment of it is an additional coercive process which is expected to be immediately effective and enables the State to realise its revenues which are

necessary for carrying on the administration in the interest of the general public. The fact that in some cases restrictions may result in the extinction of the business of a dealer would not by itself make the provision as to cancellation of registration an unreasonable

restriction on the fundamental right guaranteed by Article 19(1)(g). We may in this connection refer to Narendra Kumar v. Union of India (1960) 2 SCR 375: (AIR 1960 SC 430) where it was held that:

"the word restriction in Arts. 19(5) and 19(6) of the Constitution includes cases of 'prohibition' also; that

where a restriction reaches the stage of total restraint of rights special care has to be taken by the Court to see that

the test of reasonableness is satisfied by considering the question in the background of the facts and circumstances under which the order was made, taking into account the

nature of the evil that was sought to be remedied by such law, the ratio of the harm caused to individual citizens by the proposed remedy, the beneficial effect reasonably expected to result to the general public, and whether the restraint caused by the law was more than was necessary

in the interest of the general public."

Applying these tests we are of opinion that the cancellation of

registration will be justified even though it results in the extinction of business as such cancellation is in respect of a tax meant for the general revenues of the State to carry on the administration in the interest of the general public."

53] Incidentally, we may observe that no material has been placed

before us by the Petitioners which would indicate that for a brief period

from the time the impact of levy of service tax fall on them and until the

issuance of the notification number 30 of 2012 dated 20 th June, 2012 the

Advocates suffered in any manner and particularly pointed out in

C.Krishna Moorthy's case (supra).

                                                             63                                     wp.1927.12.doc


    54]    Lastly, reference can usefully be made to another Judgment of the 




                                                                                                   

Hon'ble Supreme Court in the case of the Malva Bus Services Pvt. Ltd. vs.

State of Punjab and Ors. AIR 1983 SC 634. There as well the Hon'ble

Supreme Court held that the mere fact that a tax falls more heavily on

certain goods may not result in its invalidity. In that regard and by

holding that such a stipulation would not make the levy confiscatory in

character, the Hon'ble Supreme Court held as under:-

"21. The next submission urged on behalf of the petitioners is based

on Article 14 of the Constitution. It is contended by the petitioners that the Act by levying Rs.35,000/- as the annual tax on a motor vehicle used as a stage carriage but only Rs.1,500/- as per year on a

motor vehicle used as a goods carrier suffers from the vice of hostile discrimination and is, therefore, liable to be struck down. There is no dispute that even a fiscal legislation is subject to Art. 14 of the Constitution. But it is well settled that a legislature in order to tax some need not tax all. It can adopt a reasonable classification of

persons and things in imposing tax liabilities. A law of taxation cannot be termed as being discriminatory because different rates of

taxation are prescribed in respect of different items, provided it is possible to hold that the said items belong to distinct and separate groups and that there is a reasonable nexus between the classification and the object to be achieved by the imposition of different rates of

taxation. The mere fact that a tax falls more heavily on certain goods or persons may not result in its invalidity. As observed by this Court in Khandige Sham Bhat v. the Agricultural Income Tax Officer (1963) 3 SCR 809 : (AIR 1963) SC 591) in respect of taxation laws, the power of legislature to classify goods, things or persons are necessarily wide and flexible so as to enable it to adjust its system of

taxation in all proper and reasonable ways. The courts lean more readily in favour of upholding the constitutionality of a taxing law in view of the complexities involved in the social and economic life of the community. It is one of the duties of a modern legislature to utilise the measures of taxation introduced by it for the purpose of achieving maximum social good and one has to trust the wisdom of the legislature in this regard. Unless the fiscal law in question is manifestly discriminatory the court should refrain from striking it

64 wp.1927.12.doc

down on the ground of discrimination. These are some of the broad principles laid down by this Court in several of its decisions and it is

unnecessary to burden this judgment with citations.

22. ........The considerations similar to those which weighed with

this Court in upholding the Mustard Oil Price Control Order, 1977 in Parg Ice and Oil Mills v. Union of India (1978) 3 SCR 293 : (AIR 1978 SC 1296) ought to be applied in this case also. Though patent injustice to the operators of stage carriages in fixing lower return on

the tickets issued to passengers should not be encouraged, a reasonable return on investment or a reasonable rate of profits can not be the sine qua non of the validity of the order of the Government fixing the maximum fares which the operators may collect from their passengers. It cannot also be said that merely because a business

becomes uneconomical as a consequence of a new levy, the new levy would amount to an unreasonable restriction on the fundamental

right to carry on the said business. It is, however, open to the State Government to make any modifications in the fares if it feels that there is a need to do so. But the impugned levy cannot be struck down on the ground that the operation of stage carriages has become

uneconomical after the introduction of the impugned levy. More-over the material placed by the petitioners is not also sufficient to decide whether the business has really become uneconomical or not. We do not, therefore, find any merit in this ground also."

55] Applying these principles to the facts and circumstances before us,

we do not find that levy of service tax on a limited category and class of

professionals, namely Advocates, the burden of which does not fall on

them but on the receiver of the service, can be said to be violative of the

guarantee or right under Article 19(1)(g) of the Constitution of India.

56] In the first decision, which was cited before us by Mr. Thacker, [All

India Sainik Schools Employees' Association V/s. Defence Minister-

cum-Chairman Board of Governors, Sainik Schools Society, New Delhi

65 wp.1927.12.doc

and others] (supra) the Hon'ble Supreme Court was dealing with the Writ

Petition seeking a writ of mandamus to the Union of India as also Sainik

School Society to implement the recommendations of the Fourth Pay

Commission in the Sainik Schools and to extend all the benefits already

given to employees of the Kendriya Vidyalayas by way of implementing

recommendations of a certain commission. This equivalence in the service

conditions including emoluments was claimed at par with the employees

and staff of Kendriya Vidyalayas. It is in the context of dealing with such a

case that the Hon'ble Supreme Court extended certain benefits to the

Sainik School Staff. This judgment does not decide or lay down any

principle.

57] In the case of Uttar Pradesh Power Corporation Ltd. V/s. Ayodhya

Prasad Mishra and another reported in (2008) 10 Supreme Court

Cases 139 the Hon'ble Supreme Court was considering a question as to

whether there ought to be parity for all employees in selection to the

promotional posts and non-giving of such parity would violate the

doctrine of equality enshrined in Article 14 and 16 of the Constitution.

The executive engineers placed in category I and category II are unequals

and that is why the classification as made was held to be valid and not

violative of Article 14 or 16 of the Constitution of India. The priority

66 wp.1927.12.doc

given to executive engineers placed in category I over and above the

executive engineers found in category-II for promotional post of

Superintendent engineer was upheld by the High Court and that decision

came to be confirmed by the Hon'ble Supreme Court of India. We do not

find that the principle of law laid down therein, about which there can be

no dispute, is of absolute application. That principle will have to be

applied to the facts and circumstances in each case. The status and

position of the respective persons, the duties, the benefits derived are all

relevant and germane matters. In such circumstances, the decision in

Uttar Pradesh Power Corporation Ltd. (supra) also cannot assist the

Petitioners.

58] Similarly, the decision in the case of Prem Chand Somchand Shah

and another V/s. Union of India and Another reported in (1991) 2 SCC

48 will not assist the Petitioner. There, on facts it was found that the

relaxation cannot be claimed by the Petitioners because they were not

similarly situate. The grant of additional licenses which were entitled to

the relaxation stand on a different footing and merely because additional

licenses were granted to the Petitioners they cannot claim the benefit of

the relaxation. It is on this finding that the principle referred above was

applied. This judgment cannot assist the Petitioner. Rather it would

67 wp.1927.12.doc

support our conclusions. Just as there cannot be any discrimination but

equality must be maintained between equals, unequals cannot be treated

equally. The Court found that the two classes and two persons were

unequals.

59] The orders of admission of similar Writ Petitions by other High

Courts in India cannot assist the Petitioners either.

60]

The Petitioner has relied upon the judgments and particularly on the

role of advocates to which we have already made a detailed reference. In

the same decision, the Hon'ble Supreme Court has strongly commented

upon the falling standards in the profession. Mr. Thacker places reliance

on the code of professional ethics carved out by the Bar Council of India to

support his argument on the role and status of the advocates in the

society. We have referred to this very code and emphasized that the

advocate gives benefit of his service to the litigant and the litigant/client

approaches him because of his learning, talent and his expertise. The

monopoly status of the advocate has an attached and corresponding duty

to the public. He has to render his services selflessly and it is his duty to

the Court which is paramount and higher than his duty to his clients. He

is not a mouthpiece of his client. In these circumstances, the decision in

68 wp.1927.12.doc

D.P. Chadda V/s. Triyugi Narain Mishra and others reported in (2001)

2 SCC 221 (paras 24 to 27) would support our view. Finally, the

judgment in the case of Manoharan V/s. Sivarajan and others reported

in (2014) 4 SCC 163 emphasizes that Article 39A not only includes free

legal aid by the appointment of counsel for litigants but also includes

ensuring that justice is not denied to litigating parties due to financial

difficulties. That aspect is taken care of in the present tax set up by

excluding from the tax net the individual litigants and services provided to

them by individual advocates. Therefore, there is no infraction of the

constitutional mandate.

61] Now it is time to refer to the further amendments made to the

Finance Act firstly by Mega Notification No.25/2012 dated 20 th June,

2012. That mega Notification proceeds to exempt the taxable services

mentioned therein from the whole of the service tax leviable thereon

under section 66B of the said Act. The said Notification supersedes the

earlier notification dated 17th March, 2012. Now, services provided by an

Arbitral Tribunal to any person other than a business entity or a business

entity with a turn over upto Rs.10 lakhs in the preceding financial year are

exempted from the whole of the service tax leviable thereon under section

66B of the Finance Act. Similarly, services provided by an individual as

69 wp.1927.12.doc

an advocate or a partnership firm of advocates by way of legal services to

an advocate or partnership firm of advocates, to any person other than a

business entity or a business entity with a turnover upto Rs.10 lakhs in the

preceding financial year and services provided by a person represented to

an Arbitral Tribunal were exempted. This exemption takes care of

apprehension of Mr. Thacker that services provided by individual

advocates or a firm of advocates to small time traders or businessmen

would be taxable. Now, the services provided by individuals as an

advocate or a partnership firm of advocates by way of legal services to any

person other than a business entity or a business entity with a turnover

upto Rs.10 lakhs in the preceding financial year are exempt from the

whole of the service tax leviable thereon under section 66B of the Finance

Act. Therefore, the small businessman, petty traders and persons carrying

on business in individual capacity would be able to afford the services of

individual advocates or a partnership firm of advocates. In such

circumstances and when the term 'business entity' has been understood to

include a individual he will not be deprived of quality legal services if his

turnover in the preceding financial year is within the limits specified

above.



    62]    The next notification is no.30/2012 dated 20th June, 2012 and that 







                                                       70                                  wp.1927.12.doc


while superseding the earlier Notifications of 31 st December, 2004 and 17th

March, 2012 proceeds to notify the taxable service and the extent of

service tax payable thereon by the person liable to pay service tax for the

purpose of section 68(2). Now, the taxable services provided or agreed to

be provided by an Arbitral Tribunal or an individual advocate or a firm of

advocates by way of support services to any business entity located in the

taxable territory are brought within the net and stand covered by the

Finance Act. However, this Notification does not touch, far from

superseding the Mega Notification No.25/2012 of the same date, namely,

20th June, 2012. All that it states is that the taxable services provided or

agreed to be provided by an Arbitral Tribunal or an individual advocate or

a firm of advocates by way of support services to any business entity

located in the taxable territory are liable to service tax. However, if the

services are legal services, then, the recipient of the service or service

receiver has to bear the brunt and will pay the tax at 100%. This

Notification merely recognizes the fact that rendering of such services,

namely, legal and support to business entities is the trend of the day. Even

an Arbitral Tribunal is not placed in the same position as it was and in the

initial stages when Arbitration Act 1940 was in force. The position and

role of a Arbitrator was very succinctly discussed in a earlier Judgment of

the Hon'ble Supreme Court in Food Corporation of India vs.

71 wp.1927.12.doc

Joginderpal Mohinderpal and Anr. reported in AIR 1989 SC 1263.

Hon'ble Mr. Justice Sabyasachi Mukherji as my Lord the Chief Justice of

India, then was and known for his erudition and learning in Arbitration

and commercial law, observed as under:

"6. .....In India, there is a long history of arbitration. Arbitration

is a mode of settlement of disputes evolved by the society for adjudication and settlement of the disputes and differences between the parties apart from the courts of law. Arbitration has a tradition, it has a purpose. Arbitration, that is a reference of any particular

dispute by consent of the parties to one or more persons chosen by the parties with or without an umpire and an award enforceable by the sovereign power were generally unknown to ancient India.

Hindus recognised decisions of Panchayats or bodies consisting of wealthy, influential and elderly men of the community and entrusted them with the power of management of their religious and social

functions. The sanction against disobedience to their decision was excommunication, or ostracism and exclusion from the religions and social functions of the community. An agreement to abide by the decision of a Panchayat and its decision with regard to the line of boundary was held not to be conclusive, since a reference to

arbitration and award properly so-called did not exist. See the observations in Mukkuduns of Kimkunwady V/s. Inamdar Brahmins

of Soorpal, (1841-46) 3 Moo Ind App 383. See also Bachawat's Law of Arbitration at page 1.

7. When power came to the East India Company, they framed

Regulations in exercise of the power vested in them by the British Government. Some of these Regulations were touching arbitration. Bachawat gives description of the evolution of the Arbitration Act, 1940. Therefore, arbitration as a mode for settlement of disputes between the parties, has a tradition in India. It has a social purpose

to fulfill today. It has a great urgency today when there has been an explosion of litigations in the Courts of law established by the sovereign power. New rights created, or awareness of these rights, the erosion of faith in the intrinsic sense of fairness of men, intolerant and uncompromising attitudes are all the factors which block our courts. The courts are full of litigations, which are pending for long time. Therefore, it should be the endeavour of those who are interested in the administration of justice to help settlement by

72 wp.1927.12.doc

arbitration, if possible. It has also a social efficacy being the decision by the consent of the parties. It has greater scope of acceptance

today when there is a certain erosion of faith in view of the failure to appreciating the functions of the courts of law. It has also the advantage of not quickness of decision but of simplicity of procedure.

But in proceedings of arbitration these must be adherence to justice, equity, law and fair play in actions. However, the proceedings of arbitration must adhere to the principles of natural justice and must be in consonance with such practice and procedure which will lead to

a proper resolution of the dispute and create confidence of the people for whose benefit these processes are resorted to. It is, therefore, the function of courts of law to oversee that the arbitrators act within the norms of justice. Once they do so and the award is clear, just and fair, the courts should, as far as possible, give effect to the award of

the parties and make the parties compel to adhere to and obey the decision of their chosen adjudicator."

63] After the Arbitration and Conciliation Act 1996 was enacted, the

nature of the disputes referred to and to be resolved by arbitration

demonstrate that the same has attained the character of "corporate

luxury". The members of the Arbitral Tribunal and those representing

parties before the Arbitral Tribunal have started operating in a business-

like manner. It is difficult for individuals to afford the Arbitral services

any longer. The hefty fees charged by the Tribunal and the Advocates per

day and sometimes per hour make it difficult for litigants including

companies to bear the costs of Arbitration. There is no basis for the

argument that by the service tax provision section 89 of the Code of Civil

Procedure is given a go-bye. We are sorry to say this but day after day we

receive complaints as to how arbitration is beyond the reach of a common

73 wp.1927.12.doc

man. They can hardly dream of approaching an arbitrator and who will

settle or resolve their disputes at a reasonable cost, charges and expenses.

If the arbitrations are conducted in Five Star Hotels and Air Conditioned

Conference rooms, by incurring heavy costs and charges, then, those

appearing before them would be obliged to pay the service tax. Even the

Abitral Tribunal will be obliged to pay service tax. Once again, we mean

no disrespect to the Arbitrators and the Tribunals presently functional

across the Country. The attempt is to impress upon them the fact that

they are perceived as Alternate Dispute Redressal Mechanism and brought

into effect to promote a socially laudable cause. It is not an opportunity to

make money post retirement as was noted by none other than Hon'ble Mr.

Justice J. S. Verma, Ex-Chief Justice of India. He never earned money as

an Arbitrator till his death. However, it is the recipient who will bear the

burden. In such circumstances, we do not find that the Notification make

any difference to the position noted by us. Once the law has been

amended and the burden now falls on the recipient, then, all the more the

advocates whether appearing either individually or as a firm can hardly

complain. They come within the tax bracket only because they are

rendering service to a business entity located in the Taxable territory. It is

only such service which is taxable. The individual advocate rendering

74 wp.1927.12.doc

service to individual is not in any manner affected. Despite supersession

of the Notification dated 17 th March, 2012 his position is not altered or

changed in any manner. The services rendered by an individual advocate

to any person other than a business entity or to an individual advocate or

a partnership firm of advocates providing legal services is exempted as the

Mega Notification remains in the field and is unaffected.

64] The only argument now remains is that before the mega

Notification was issued the burden of paying service tax is to be borne by

the advocates themselves. That cannot be shifted on to the litigants till

date of issuance of the Mega Notification and it being brought into effect,

is the argument. Such advocates are claiming that this Notification of 20 th

June, 2012 bearing No.30/2012 be given a retrospective effect. It is not

possible to accept this argument because the categories of advocates

mentioned in these Notifications cannot claim an exemption from the tax

and as of right. The legislature having decided to grant the exemption and

equally to shift the burden on to the recipient from a particular date,

namely, prospectively and not retrospectively by itself does not mean that

the doctrine of equality has been violated. If individual advocates and

those providing services either individually or collectively to business

entities of the classes specified in the two Notifications No.25 and

75 wp.1927.12.doc

30/2012 are incomparable, not equally situate, then, all the more, this

argument has no basis. The legislature has a choice and very wide in

matters of taxation. It can include and exclude from the tax bracket

persons or classes of persons. It is free to decide on a cut-off date.

Equally it is free to legislate retrospectively in matters of taxation.

Similarly, if it decides that a particular provision or an enactment will have

prospective operation, the person on whom the burden falls cannot

complain that the legislature must give such provision retrospective effect.

There is no such right and particularly in matter of taxation. In such

circumstances, we do not find any merit in this argument either.

65] As a result of the above discussion, Rule in each of these Writ

Petitions is discharged. The Petitions are dismissed. There would be no

orders as to costs.

                      (A. A. SAYED, J.)              (S.C. DHARMADHIKARI, J.)





    wadhwa










 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter