Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. D.P. Jain And Company ... vs The Union Of India Through The ...
2016 Latest Caselaw 3869 Bom

Citation : 2016 Latest Caselaw 3869 Bom
Judgement Date : 18 July, 2016

Bombay High Court
M/S. D.P. Jain And Company ... vs The Union Of India Through The ... on 18 July, 2016
Bench: S.C. Dharmadhikari
                                                          Judgment-WP.7890.2015.doc


      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              CIVIL APPELLATE JURISDICTION




                                                                      
                        WRIT PETITION NO. 7890 OF 2015




                                              
     M/s. D. P. Jain and Company       }
     Infrastructure Pvt. Ltd.          }
     A company incorporated            }
     under the Companies Act,          }




                                             
     1956 having its office at         }
     U/G Himalaya Accord,              }
     Opp. Law College, Amravati        }
     Road, Nagpur 440 010              }      Petitioner




                                   
                      versus

     1. Union of India
     through the Secretary,
                              ig }
                                 }
     Ministry of Finance,        }
                            
     Department of Revenue,      }
     North Block,                }
     New Delhi - 110 001         }
                                 }
      

     2. The Commissioner of      }
     Central Excise, Customs and }
   



     Service Tax, Nagpur,        }
     Kendriya Utpad Shulka       }
     Bhavan, Post Box No. 81,    }
     Telangkhedi Road,           }





     Civil Lines,                }
     Nagpur - 440 001            }            Respondents

                                WITH
                 CENTRAL EXCISE APPEAL NO. 51 OF 2014
                           (ORIGINAL SIDE)





     M/s. D. P. Jain and Company       }
     Infrastructure Pvt. Ltd.          }
     A company incorporated            }
     under the Companies Act,          }
     1956 having its office at         }
     U/G Himalaya Accord,              }
     Opp. Law College, Amravati        }
     Road, Nagpur 440 010              }      Appellant

                                                                    Page 1 of 61
     J.V.Salunke,PA




    ::: Uploaded on - 18/07/2016              ::: Downloaded on - 18/07/2016 23:59:37 :::
                                                             Judgment-WP.7890.2015.doc


               versus
     The Commissioner of                 }
     Central Excise and Customs          }




                                                                        
     Nagpur, having his office at        }
     Kendriya Utpad Shulk                }
     Bhavan, Post Box No. 81,            }




                                                
     Telangkhedi Road,                   }
     Civil Lines,                        }
     Nagpur - 40 001                     }      Respondent




                                               
     Mr. V. Sridharan - Senior Advocate with
     Mr. Prakash Shah and Mr. Jas Sanghavi
     i/b. M/s. PDS Legal for the petitioner.




                                    
     Mr. Pradeep S. Jetly with Mr. Jitendra
     Mishra for the respondents.
                             
                      CORAM :- S. C. DHARMADHIKARI &
                            
                               G. S. KULKARNI, JJ.

Reserved on 29 th March, 2016 Pronounced on 18 th July, 2016

JUDGMENT:- (Per S. C. Dharmadhikari, J.)

1. On the above writ petition, we had granted Rule on 22 nd

February, 2016 and directed that it be heard along with Central

Excise Appeal No. 21 of 2015.

2. Rule on interim relief in the writ petition was made

returnable on 21st March, 2016 and after both sides consented,

we indicted to them that the writ petition itself will be disposed of

finally at the stage of interim relief. Hence, by consent of both

sides, we heard the matters and are disposing them of finally by

this judgment.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

3. The writ petition is directed against the order-in-original

dated 28th November, 2014 passed by respondent no. 2.

4. The petitioner is a company incorporated under the Indian

Companies Act, 1956, having registered office at the address

mentioned in the cause title. The first respondent is Union of

India and the second respondent is the Commissioner of Central

Excise, Customs and Service Tax, Nagpur. The petitioner is

holding Service Tax Registration No. AACCD1376KST001 under

the categories of "Transportation of Goods by Roads" and "Site

Formation and Clearance, Excavation and Earth Moving and

Demolition Service"

5. The petitioner is inter alia engaged in the business of:-

(i) Construction of roads for NHAI (National Highway

Authority of India), CPWD (Central Public Works Department) and NMC (Nagpur Municipal Corporation).

(ii) Construction of runways for Airport Authority of

India Ltd.

(iii) Strengthening renewal of roads.

(iv) Improving and surfacing of runways.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

(v) Site preparation, excavation for further construction of roads either on its own behalf or for the clients having

contracts for construction of roads.

6. The present dispute pertains to (i) repair and maintenance

of roads; (ii) repair and maintenance of airport runways; (iii) site

formation activity undertaken at roads. The dispute in the

present case pertains to period from 2005-06 to 2009-10.

7. In the month of July, 2010, investigations were conducted

by the officers of Service Tax Cell of Central Excise Headquarters,

Nagpur, in connection with the alleged non-payment of service

tax on the services rendered by the petitioners.

8. Following correspondences were exchanged between the

department and the petitioners:-

(i) The Superintendent, Service Tax, Headquarters, Nagpur, by his letter dated 9th July, 2010 called upon the petitioner to submit the details of work done and the

receipts for the same, during the period 2004-05 to 2009-

12.

(ii) The petitioner, vide letter dated 19th August, 2010, filed the documents as directed by the Superintendent in the aforesaid letter.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

9. Based on the scrutiny of the records of the services

rendered during the financial years 2005-06 to 2009-10, a show

cause notice dated 14th October, 2010 was issued to the

petitioner, calling upon it to show cause as to why service

rendered by it should not be classified under the categories of (a)

Management, Maintenance or Repair; (b) Commercial and

Industrial Construction Service and (c) site formation and

excavation clearance service.

10.

Further, the petitioner had to show cause as to why service

tax amounting to Rs.10,25,72,125/- should not be demanded

from it under the provisions of section 73(1) of the Finance Act,

1994. Interest under section 75 was proposed to be recovered

and penalties under sections 76, 77 and 78 of the said Act were

proposed to be imposed on the petitioner.

11. The petitioner filed an elaborate reply dated 1st August,

2011 to the show cause notice inter alia raising the following

contentions:-

(i) The activities of repair, alteration, renovation or restoration or similar services were covered by the definition of pre-existing category "commercial or industrial construction service" as defined in clause (25b) of section 65 of the Act and such services when rendered in respect of

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

roads and airports were excluded from the levy of service tax and therefore, the same could not be levied under the

category of "management, maintenance and repair" service.

(ii) Amongst the various activities covered by the show cause notice were services of excavation and earth work carried out in respect of roads, which were totally exempt

from service tax by Notification No. 17 of 2005-Service Tax, dated 7th June, 2005.

(iii) Service tax was demanded on the gross receipts

without allowing the cum-tax benefit in terms of section 67(2) of the Act.

(iv) The Board's circular was prospective in effect and based on such circular, demand of service tax could not be

raised for the past period.

(v) The Board's circular dated 24th February, 2009 being an oppressive circular, had only prospective effect.

(vi) The extended period of limitation under proviso to section 73(1) of the Act could not be invoked because the

Department itself was in doubt about the taxability of the various activities in relation to road as was apparent from the Board's circular which was issued on a representation made by the Nasik Commissionerate and because the details of receipts made in respect of the services provided were reflected in the balance sheet of the petitioner's company which was a public document.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

(vii) Penalties under sections 76 and 78 of the Act could not be simultaneously imposed for the period in dispute.

12. However, without appreciating the submissions made by

the petitioners, respondent no. 2 passed the order-in-original

dated 28th October, 2011 confirming the demand of service tax of

Rs.10,25,72,125/- along with interest under section 75 of the Act.

The respondent has also imposed penalties of Rs.200/- per day or

2% per month of service tax amount whichever is higher under

section 76,

of Rs.5,000/- under section 77 and of

Rs.10,25,72,125/- under section 78 of the Act.

13. While denying the benefit of exemption under Notification

No. 17/2005-Service Tax on the services, excavation and earth

work, respondent no. 2 observed that the exemption was

applicable only to site formation performed during the course of

construction of road and not to the service rendered at a very far

of place for quarrying metal, etc. He further observes that the

exemption is applicable only if the activity was undertaken in the

course of construction of road and not for maintenance of road.

14. On the point of limitation, respondent no. 2 records a

finding that since the petitioner was also engaged in construction

of roads, its activities of maintenance or repairs of road got

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

camouflaged in the balance sheet and that it was after calling for

the records from the petitioner that the Department came to

know about the correct nature of the activities carried out.

15. Being aggrieved with the order-in-original dated 28 th

October, 2011, the petitioner filed Appeal No. ST/26/2012 (along

with Stay Application No. ST/Stay/125/2012) before the

Customs, Excise and Service Tax Appellate Tribunal (CESTAT) on

several grounds.

16. Meanwhile, Finance Act, 2012 was enacted and, thereby,

sections 97 and 98 have been inserted. Section 97 provide for

retrospective exemption to activity of management, maintenance

or repair of road with effect from 16 th June, 2005. Similarly

section 98 provides for retrospective exemption to activity of

management, maintenance or repair of non-commercial

Government building with effect from 16th June, 2005.

17. Relevant portion of both the sections are reproduced

herewith for ready reference:-

"SECTION 97. Special provision for exemption in certain cases relating to management, etc. of roads. - (1) Notwithstanding anything contained in section 66, no service tax shall be levied or collected in respect of management, maintenance or repair of

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

roads, during the period on and from the 16 th day of June, 2005 to the 26th day of July, 2009 (both days inclusive) ....."

"SECTION 98. Special provision for exemption

in certain cases relating to management, etc., of non-commercial Government buildings. - (1) Notwithstanding anything contained in section 66, no service tax shall be levied or collected in respect of management, maintenance or repair of non-

commercial Government buildings, during the period on and from the 16th day of June, 2005 till the date on which section 66B comes into force ....."

18. The aforesaid stay application came up for hearing before

the appellate tribunal on 30th July, 2012. The petitioner

appeared for hearing and submitted that it is not liable to pay

service tax.

19. However, after hearing both sides, the appellate tribunal,

vide Stay Order No. S/1059/12/CSTB/C-II dated 30 th July, 2012

directed the petitioners to deposit a sum of Rs.3 crores.

20. Being aggrieved and dissatisfied by Order

No.S/1059/12/CSTB/C-I dated 30th July, 2012 in Appeal

No.ST/26/12 passed by the Appellate Tribunal, the petitioner filed

an appeal before this court. This court, vide order dated 29 th

November, 2012 quashed and set aside the stay order and

directed the appellate tribunal to hear the appeal on its own

merits without any requirement of pre-deposit.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

21. Thereafter, the appellate tribunal heard the appeal on

merits and passed Final Order No. A/1264/13/CSTB/C-I dated

29th May, 2013. In this order, the appellate tribunal held that

section 97 and section 98 of the finance Act, 1994, which

provides retrospective exemption to the services, namely,

"repairs and maintenance of roads" and "repairs and

maintenance of non-commercial Governmental buildings" were

not there in the statute book when respondent no. 2 passed the

order as these sections were subsequently introduced.

22. Accordingly, the appellate tribunal remanded the matter to

the original adjudicating authority, namely, respondent no. 2 to

grant the exemption provided under both these sections of the

Finance Act, 2012. The appellate tribunal noted that

maintenance or repair of roads was retrospectively exempted

from the levy of service tax from 16 th June, 2005 onwards and

hence the petitioners are rightly eligible for exemption from

service tax on the repair and maintenance of roads undertaken

by them during the period from 16th June, 2005 to March, 2010.

23. However, the appellate tribunal held that runways cannot

be said to be covered under the term "road" and hence the

exemption extended to repair or maintenance of roads is not

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

available with respect to the activity of repair/maintenance of

runways carried out by the petitioner during the disputed period.

24. The appellate tribunal also noted that even though services

of repair, alteration, renovation, restoration or similar services

with respect to roads and airports are excluded from the levy of

service tax under "commercial or industrial construction"

service, the same are still taxable under the taxable head of

"management, maintenance or repair service" defined in section

65(64) of the Finance Act.

25. Aggrieved by that part of the order dated 29th May, 2013

passed by the appellate tribunal, as explained in paragraphs 23

and 24 above, the petitioners preferred an appeal, namely,

central Excise Appeal No. 51 of 2014 before this court.

26. The aforesaid appeal came up for admission before this

court on 13th February, 2015 and this court admitted the appeal

on the following substantial questions of law:-

(a) Whether in the facts and circumstances of the present case, the impugned order passed by the appellate tribunal holding that the activities pertaining to "runway" will not be entitled for exemption in terms of section 97 and 98 of the Finance Act is sustainable in law?

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

(b) Whether in the facts and circumstances of the case, the activity of repair and maintenance of runway undertaken by the petitioners will be

taxable under "management, maintenance or repair service, even when it is specifically excluded from the scope of "commercial or

industrial construction service"?

27. A memorandum vide F. No. IV (16) 30-192/ST/Adj./ 2010/

6195-6196 dated 2nd May, 2014 was issued by the

Superintendent to the petitioner to submit written submissions

and appear for personal hearing. The petitioner, vide letter dated

20th May, 2014, informed respondent no. 2 that the appeal filed

by the petitioner against the appellate tribunal's order dated 29 th

May, 2013 is pending before this court and therefore, requested

to await the order of this court.

28. However, respondent no. 2, without even awaiting for the

decision of this court, passed the impugned order dated 28 th

November, 2014 upholding the demand for Rs.5,34,70,601/-.

Respondent no. 2, however, granted the following reliefs to the

petitioner:-

(a) Benefit of section 97 given to the petitioner on grounds that retrospective exemption is expressly granted to management, maintenance and repair of roads from 16 th June, 2005.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

Therefore, to that extent the demand was dropped.

(b) Further, cum-duty tax benefit was allowed to the petitioner for they did not collect such service tax from recipients.

29. The aforesaid order-on-remand dated 28 th November, 2014

passed by respondent no. 2 though appealable order and an

appeal against the same can be filed before the appellate tribunal,

but as the earlier order of the appellate tribunal is already against

the petitioner and is binding on it. Hence, the remedy by way of

appeal is not efficacious and effective.

30. In the light of the above facts, it is submitted that Central

Excise Appeal No. 51 of 2014 is already admitted by this court on

the above reproduced substantial questions of law. No useful

purpose will be served by filing an appeal against the impugned

order dated 28th November, 2014 to the tribunal. In any event,

the tribunal has already taken a particular view of the matter. It

is in these circumstances that the writ petition is filed. We having

admitted it and directed that it will be heard along with the

appeal that the rival contentions now need to be noted.

31. It is submitted that the impugned order is ex-facie

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

erroneous and wholly perverse. It is also submitted that it is

incorrect on facts as well as on law. It is a non speaking order.

The second respondent has not rendered findings on the

submissions canvassed by the petitioner before him.

32. Mr. Sridharan learned Senior Counsel appearing for the

petitioner, in support of the writ petition and the appeal

submitted that the show cause notice as well as the order-in-

original fail to classify the activity to be undertaken by the

petitioner. The demand was made in respect of the work

undertaken by the petitioner in three different categories without

providing breakup thereof. Once the petitioner was unable to

explain its case in the absence of such a breakup, then, the

impugned order is ex-facie perverse.

33. Elaborating this argument further, Mr. Sridharan would

submit that the show cause notice does not indicate as to how the

activity undertaken by the petitioner and which is sought to be

taxed by the Department falls under the definition of

"management, maintenance and repair service", "construction of

commercial complex service" and "site formation and excavation

service" as defined under the Finance Act, 1994. The service

provided by the service provider, which is sought to be taxed is

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

the core of any show cause notice. The petitioner submits that

the activity undertaken by the petitioner does not fall under

taxable head of "management, maintenance and repair service",

"construction of commercial complex service" and "site formation

and excavation service" as defined under the Finance Act, 1994.

The show cause notice was, therefore, liable to be dropped.

Mr.Sridharan submits that it is well settled that the assessee

must be put to notice as to the exact nature of the contravention

for which he is liable. Mr. Sridharan submits that once the show

cause notice does not provide detailed breakup on which the

demand is based, then, even the impugned order, which fails to

indicate the broad parameters of the demand and the details

thereof, must stand vitiated in law. The entire proceedings,

therefore, deserve to be quashed and set aside.

34. Mr. Sridharan submits that the second respondent has

excluded the portion, which pertains to repair and maintenance

of roads and confirmed the rest of the demand. Under which

category he has confirmed the demand is also not clear.

Therefore, the findings are vague and are unsustainable. They

deserve to be quashed and set aside.

35. Mr. Sridharan submits that the petitioner/appellant is inter

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

alia engaged in the business of construction of roads for National

Highway Authority of India, Central Public Works Department

and Nagpur Municipal Corporation. It is also engaged in the

business of construction of runways for Airport Authority of India

Limited. The petitioner also undertakes works of repair and

maintenance of road like strengthening and renewal of road.

Similarly, it undertakes repair and maintenance like improving

and surfacing of runways, taxiways/apron ways.

36.

Mr. Sridharan submits that the present dispute pertains to

(i) repair and maintenance of roads and (ii) repair and

maintenance of airport runways/taxiways/apron ways. The

period in question is 16th June, 2005 to 27th July, 2009. 16th

June, 2005 is the starting point of demand, since from that date

only management, maintenance or repair service included

immovable property. That is also the date from which the

construction service became taxable. However, the demand could

be raised only up to 27th July, 2009 since on that date,

Notification No. 24/2009-ST was issued exempting management,

maintenance or repair service relating to road. Thus, after 27 th

July, 2009, show cause notice itself did not demand service tax

except in case of two invoices wherein the demand had been made

perhaps due to oversight. No show cause notice could have been

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

issued for any subsequent period though the activity has

remained the same. Mr. Sridharan submits that all contracts

entered into with the customer involved the supply of material as

well as the supply of services. In other words, none of the

contracts entered into with the customer are pure labour or pure

service contracts. They are in the nature of works contract. The

petitioner/appellant has duly paid sales tax on all the contracts

involved in the present case treating the same as works contract.

The same is also duly reflected in the sales tax returns filed by

the petitioner/appellant.

37. Mr. Sridharan submits that the specification for

construction/repair of road is prescribed by Indian Road Congress

(IRC). The same specification is followed for construction/repair

of runways as well. The activity of repair and maintenance of

runways referred to in the present case involves the runways,

which means the strip, where the aircraft lands or takes off.

Taxiways are road on which the buses or any other vehicle ply

within the airport premises. Apron roads are roads wherein the

aircraft moves to the parking area after landing/take off. The

method of construction/specification in terms of thickness of the

layers and other parameters for all the three portions, namely,

runway, taxiway and apron road are the same. Mr. Sridharan

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

submits that upon the show cause dated 14th October, 2010, the

initial order-in-original dated 28th October, 2011 was passed

confirming the demand. That order was challenged before the

CESTAT, Mumbai. During the pendency of the appeal before the

CESTAT, Finance Act, 2012 was enacted. By this enactment,

sections 97 and 98 have been inserted in Chapter V of the

Finance Act, 1994. Section 97 of the Finance Act, 1994 provided

for retrospective exemption to activity of management,

maintenance and repairs of road with effect from 16th June, 2005.

Similarly, section 98 of the Finance Act, 1994 provided for

retrospective exemption to activity of management, maintenance

and repairs of non-commercial Government buildings with effect

from 16th June, 2005.

38. In the initial order dated 29th May, 2013, the CESTAT

remanded the matter back to the adjudicating authority for

considering the plea for grant of exemption under sections 97 and

98 of the Finance Act, 1994. The adjudicating authority was

directed to consider the plea of the petitioner for exclusion of the

value of the material and also the plea that majority demand of

tax is barred by limitation.

39. Mr. Sridharan submits that in the remand order dated 29 th

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

May, 2013, the CESTAT held against the appellant on two counts,

namely the runways cannot be said to be covered under the term

"roads" and hence the exemption extended to repair or

maintenance of roads under section 97 of the Finance Act, 1994

is not available with respect to the activity of repair/maintenance

of runways carried out by the petitioner. Secondly, though

services of repair, alteration, renovation, restoration or similar

services with respect to roads and airports are excluded from the

levy of service tax under "commercial or industrial construction

service" vide clause 65(25b) read with section 65(105)(zzq), the

same are still taxable under "management, maintenance or repair

service" as defined in section 65(64) of the Finance Act, 1994

read with section 65(105) thereof.

40. Mr. Sridharan would submit that commercial or industrial

construction service was introduced as taxable service under the

head "construction service" with effect from 10 th September,

2004. The service was renamed as "commercial or industrial

construction service" with effect from 16th June, 2005. Inviting

our attention to the definition of the term "commercial or

industrial construction service" as appearing in the Finance Act,

1994, Mr. Sridharan would submit that if these definitions are

read together with the definition of the term "repair" as

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

appearing in the Finance Act, 1994 and as appearing in section

2(b) of the Airport Authority of India Act, 1994, it would be

apparent that repairs of road and airport is specifically excluded

from the definition of commercial and industrial construction.

Once it is so excluded, the same cannot be taxed under any

general category of management, maintenance or repair service.

Mr. Sridharan submits that specific exclusion from one taxable

clause will prevail over general description in another taxable

clause. Mr. Sridharan submits that clause 65(25b) of the Finance

Act, 1994 inter alia relating to maintenance or management of

immovable property is demonstrative of the fact that

repair/maintenance is mentioned in both clauses. Thus, rate of

tax is otherwise the same for both clauses. Determination of

value and all other provisions of Chapter V of the Finance Act,

1994 is identical to both these clauses. If specific exclusion has

been granted to the activity of repair and maintenance of roads

and airport from the definition of commercial or industrial

construction service under section 65(25b) of the Finance Act,

1994, it would be illogical to suggest that it is still covered under

taxable head "maintenance or repair service". This would render

the exclusion granted to the activity of repair and maintenance of

roads under taxable head of "commercial or industrial

construction service" redundant.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

41. Mr. Sridharan submits that it could never be the intention

of the legislature to grant exclusion under one head and to tax the

same activity under different head. The legislature never intends

to give or confer by one hand and take the same away by the

other. Once any interpretation which creates redundancy is to be

avoided, then, applying the principle in the judgment of the

Hon'ble Supreme Court of India in the case of Tahsildar Singh vs.

State of Uttar Pradesh1, in the submission of Mr. Sridharan, we

must hold that the tribunal's and that of respondent no. 2 views in

their order are wholly unsustainable and they deserve to be

quashed and set aside.

42. Mr. Sridharan, after relying on another principle laid down

in several decisions of the High Courts and the Hon'ble Supreme

Court of India submitted that the reasons assigned by the CESTAT

are erroneous and unsustainable. Mr. Sridharan submits that the

tribunal's order is based on an assumption that if repair and

maintenance of roads and airport is held as not falling under

"commercial and industrial construction service", then, there

would be no need to retrospectively exempt the same activity by

interpretation of section 97 of the Finance Act, 1994. The repair

and maintenance of the road/airport was taxable earlier under

1 1959 (Supp.) (2) SCR 875

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

the category of repair and maintenance service and in order to

grant exemption to such activity, retrospective amendment has

been made. This is an erroneous assumption on which the

tribunal proceeds. Mr. Sridharan submits that this assumption

runs counter the intent of the legislature. The intent of the

legislature is to grant exemption as an abundant caution. The

legislature acted in public interest. Mr. Sridharan submits that

when legislature acts in this manner, the legislation cannot be

defeated and frustrated. The tribunal has precisely done that

according to Mr. Sridharan.

43. Mr. Sridharan's second contention is that "road" is a genus

of which runway is the species. The repair services rendered

qua runway will also be exempt in terms of section 97 of the

Finance Act, 1994. Mr. Sridharan submits that the term "road" is

a broad term and "runway" is species of the road and therefore,

the retrospective exemption given to road under section 97 of the

Finance Act indeed applies to runway as well. Mr. Sridharan has

relied upon the meaning of the term "road" as provided in the

Chambers Dictionary, 1993 at page 1487. He also relies upon the

meaning of term "runway" as provided in the dictionary and

according to him, they refer to nothing but a 'track' suitable for

certain types of wheeled vehicles, namely, motor car, bus, aircraft

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

etc. In these circumstances, runway cannot be left out or

excluded from this broad concept of road. Mr. Sridharan has

relied upon a judgment of a Division Bench of this court in the

case of Union of India vs. Authority under the Minimum Wages

Act2.

44. It is then contended by Mr. Sridharan that runway is part of

airport only. The benefit of section 98, which provides

retrospective exemption to repair/maintenance services provided

to non-commercial Government buildings, has to be extended to

runways of airports as well. Mr. Sridharan would submit that

runways, taxiways and apron ways/apron taxi tracks are all

parts of building of airport. The building includes not only the

land appurtenant thereto but the civil structures built on such

appurtenant land. Therefore, what applies to repair and

maintenance of a non-commercial government building equally

applies to the activity carried out for preserving the structures.

Mr. Sridharan submits that airports do not carry on any

commercial activity. In any case, later part of the demand

pertains to defence airports at Yelakhana and Bidar which are

exclusively used for defence operations. In such circumstances,

when the definition of the term "airport" appearing in section

2 AIR 1969 Bom. 380

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

2(b) of the Airports Authority of India Act, 1994 can be safely

utilised and it includes the runways, then, it would be absurd to

suggest that maintenance and repairs done to a road/open

parking lot in a society building would not be considered a part of

the building. In the circumstances, retrospective exemption

provided to non-commercial Government buildings under section

98 of the Finance Act, 1994 equally applies to runways as well

being part of the airport building.

45.

Lastly, it is submitted that the service in question is a

works contract or repairs and maintenance. The works contract

pertaining to roads and airport are excluded from the ambit of

works contract service. The same cannot be covered under the

category of repair and maintenance service as the said taxable

head will cover only service simplicitor and not works contract.

Mr. Sridharan submits that 60% of the value of the total contract

is attributable to material supply. In these circumstances, even

on this ground, this court should allow the writ petition and grant

all the reliefs. Mr. Sridharan has relied upon the definition of the

term "works contract" under the Finance Act, 1994. He submits

that upon a plain reading of this definition, it would be evident

that works contract with respect to road, airport have been

excluded from the levy of service tax. The transaction involved

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

in the present case is composite. If it is composite contract of

repairs and maintenance of roads and airport runways and

excluded from the definition of the word "works contract" itself,

then, they are not taxable under the works contract service.

Then, repairing of roads/airport are not taxable under the works

contract service.

46. Then, it is submitted that the order of the Commissioner

demanding tax of Rs.37,79,784/- is incorrect.

                              ig                                        This is under

     category         of    site   formation,   excavation          services.            The
                            

commissioner held that the activity was performed at a place

very far off from the site of construction and was undertaken for

excavating the material which was required for road making

situated away from the actual place where the road was to be laid.

That is why the Commissioner held that the activity in question

was done far away from road and does not qualify as exemption

under Notification No.17/2005-ST. If that activity was away from

the road and did not qualify for exemption, then, it is evident that

it will not fall under the category of site formation, excavation

service site formation. Even if the activity is recorded as site

formation, it is not taxable under Notification No. 17/2005-ST.

Mr. Sridharan submits that the Commissioner has not excluded

the value of material. The tax is on service. The value of the

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

material is not liable to service tax and should have been

excluded. It is incorrect to hold that no evidence is produced. Mr.

Sridharan submits that at least for this purpose, the matter

should be remanded back to the commissioner.

47. Mr. Sridharan submits that the demand is barred by

limitation. The issue in the present case involves interpretation

of law. The petitioner/appellant was of the bonafide view that

they are not liable to pay service tax. The customers are also

Government. The service tax being an indirect tax and

eventually the liability is of the customers, then, all the more

penalty was not leviable. For all these reasons, Mr. Sridharan

would submit that the penalties deserve to be waived.

48. In support of the above contentions, Mr. Sridharan has

relied upon the following decisions:-

(i) Dr. Lal Path Lab Pvt. Ltd. vs. Commissioner of C. Ex., Ludhiana, 2006 (4) STR 527 (Tri. Del.)

(ii) Commissioner of C. Ex. Ludhiana vs. Dr. Lal Path Lab (P) Ltd., 2007(8) STR 337 (P & H)

(iii) Commissioner of Customs, Central Excise vs. Federal Bank Limited, 2013 (29) STR 554 (Ker.)

(iv) Commissioner of Central Excise and Customs, Kerala vs. M/s. Larsen and Toubro Ltd., 2015 TIOL 187 SC-ST

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

(v) Tahsildar Singh and Anr. vs. State of U. P., 1959 Supp (2) SCR 875

49. Mr. Jetly appearing for the respondents fully supports the

impugned order. Mr. Jetly submits that the petition is devoid of

merits and deserves to be dismissed. Mr. Jetly submits that the

demand was rightly raised. It should be sustained for the

petitioner/appellant is indulging in hairsplitting. It is aware of

the fact that it has rendered taxable services. It is aware of the

fact that service tax is demanded by the Department/Revenue on

the basis of clear provisions of law. When such a demand is

raised, it is resisted only to avoid making payment to the

Government. The assessee has resorted to trickery and partially

succeeded in defeating the demand. The delay in adjudication

and repeated remands defeats justice. Once the view taken by the

authorities is possible and permissible in law, then, this court

should not, in its extraordinary and equitable jurisdiction under

Article 226 of the Constitution of India, interfere with pure

finding of fact. The view taken is neither perverse nor vitiated by

error of law apparent on the face of the record. Hence, the writ

petition be dismissed.

50. Mr. Jetly has relied upon the following judgments.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

(i) M. C. Mehta vs. Union of India, AIR 1999 SC 2367

(ii) Roshan Lal and Ors. vs. International Airport

Authority of India and Ors., AIR 1981 SC 597

51. For properly appreciating the rival contentions, a brief

reference to the allegations in the show cause notice is necessary.

The show cause notice was issued on the basis of the intelligence

gathered. That revealed that the petitioner/appellant is engaged

in providing management or repair of goods, equipments or

properties service, commercial and industrial construction

service and site formation and clearance, excavation and

earthmoving and demolition service to various agencies like

Airport Authority of India, Municipal Corporation of the City of

Nagpur and CPWD etc. The intelligence also revealed that the

petitioner is providing services such as repairs and strengthening

of roads, improvement and resurfacing of runways, periodical

renewal of National Highways etc. and construction of toll plazas

to said agencies and receiving crores of rupees for this purpose.

52. After referring to the definition of the above services, as

appearing in the Finance Act, 1994, it was alleged that the

records of the petitioner for the years 2005-06 to 2009-10 were

called for by letters and which were replied by the

petitioner/assessee. On scrutiny of all the materials produced,

including the statements of the authorised signatory, it is alleged

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

that the activity of strengthening, repairs and black topping of

roads is undertaken on the already existing road. It also appears

that the activity of strengthening of road is altogether distinct

from that of building or construction of a new road. Further, it

appears from the definition of the "management, maintenance or

repair service" that the work of strengthening or repairs of road

amounts to providing of service in relation to management,

maintenance or repair of properties. The notifications exempting

the services of maintenance or repairs of roads from whole of the

service tax leviable thereon with effect from 27 th July, 2009 has

been specifically referred in the show cause notice. It is,

therefore, alleged that for the subject period, the

petitioner/appellant had undertaken the work of providing

taxable service of management, maintenance, repair of

immovable property, commercial construction, site formation and

excavation service. In these circumstances, the taxable service

being rendered, the service tax, inclusive of education cess should

have been deposited in the Government Treasury. The service

tax liability to the extent of Rs.10,25,72,125/- was thus

determined and the amount demanded.

53. The response of the petitioner/appellant has been that the

definitions under the Finance Act, 1994 and the exemption

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

notifications based thereon would reveal that the excavation and

earth work has been carried out for construction of roads.

Notification No. 17/2005-ST dated 7th June, 2005 grants total

exemption from service tax on site formation and excavation

services, when rendered in the course of construction of roads.

As such, out of the total value of taxable services attributable to

the site formation, construction of roads is liable to be excluded

and the service tax demand cannot be confirmed accordingly.

54.

In relation to the other demand under the category of

commercial and industrial construction, that as well is not

justified and the explanation for the same has been provided in

para 8 of the reply to the show cause notice at page 108 of the

paper book.

55. As far as the dispute with regard to services falling under

the category of management, maintenance and repairs, the

attention of the Revenue was invited to Board Circular

No.110/04/2009-ST dated 23rd February, 2009 with regard to

levy of service tax on maintenance and repairs of road. Para 3 of

the circular has been relied upon and it has been submitted that

activity of extension/resurfacing, strengthening rendered in

connection with runways within the area of airport cannot be

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

equated with a road by relying on this circular. This response of

the petitioner is to be found in para 9 of the reply to the show

cause notice at page 109 of the paper book. Thereafter, the reply

sets out in details as to how service tax could not have been levied

in relation to the services rendered and covered by the show

cause notice. We need not advert to this reply any further for the

simple reason that the contentions raised therein based on some

judgments of courts of law have already been referred by us

hereinabove. In the order passed on 28 th October, 2011, the

adjudicating authority reproduced the allegations in the show

cause notice and the reply thereto in para 14 of the order and

held that the main issues to be decided are whether the activities

of the petitioner are classifiable and taxable under the category of

site formation, maintenance or repair of property and

construction of complex and whether the demand is hit by

limitation. Finally, whether the petitioner is liable for payment of

interest under section 75 of the Finance Act, 1994.

56. The order refers to the wording in Notification No. 17 of

2005 dated 16th June, 2005, which exempts the site formation

and clearance, excavation and earthmoving and demolition, any

such other and similar activities referred to in sub clause (zzza)

of clause (105) of section 65 of the Finance Act, 1994 provided to

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

any person by any other person in the course of construction of

roads, airports, railways, transport terminals, bridges, tunnels,

dams, ports or other ports. Thus, if the activity of site formation,

excavation to be exempted must be rendered in the course of

construction of roads, airports and runways etc., that does not

apply to the activity of site formation which was performed at a

place very far off and not on the actual site of road making and

was undertaken for excavating the material which was required

for road making, namely quarrying of metal, murrum etc. from a

place situated away from the actual place where the road was to

be laid. Thus, it was on the petitioners to establish that they were

entitled to the exemption and mere averment that the said

activity was done for road making would not enable them to claim

exemption. The view taken was that the notification would be

applicable to those cases where the activity of site formation was

undertaken at the site of road making and not otherwise, namely,

the place from where rubble etc. would be excavated and brought

at the site of road making. This notification also would not be

helpful when the activity undertaken by them pertained to

maintenance of road. The distinction, thus, was made between an

activity styled as construction of road and which is termed as

distinct from maintenance of road. It was held that the

petitioners did not submit any documentary evidence to indicate

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

that the said activity was undertaken by them for construction of

road and not for maintenance of road. That is why the

petitioner's submissions were rejected.

57. As far as other aspect is concerned, namely, maintenance,

management and repair service, the findings are as under:-

".....

iii. It is noteworthy to mention that it has not been

disputed by the noticee that they had undertaken the activity of repairs and maintenance in so far as the same relate to the runway and road. On the contrary in the

statement of Mrs. Vandana Gupte, Additional General manager, (Fin.) recorded under section 14 of the Central Excise Act, 1944 on 24.09.2010 she has inter alia stated that the term ST BT appearing in the contract mean Strengthening and Black Topping of roads. That they

had undertaken the work of Resurfacing of Runway, Apron Taxiways and Strengthening of Apron Taxiways

and also the work of BT Renewal of certain roads which required relaying the Black topping to the roads e.g. in the case of Sonegaon Bela Sirsi Road. That the work of Short Term Improvement and routine maintenance undertaken by us during the year 2008-09 and 2009-10

for Nagpur-Hyderabad section was a composite contract involving execution of reconstruction of part of damaged road and other ancillary activities to maintain smooth flow of traffic. That the contract for periodical renewal involved a wide scope of work including repairs, renewal, making good damages caused to the road. That they had

undertaken the work of repairs of runway at Air Force Station at Bidar and also of strengthening and resurfacing of taxi tracks at Air force Station at Yelahanka.

iv. Thus even STBT (Strengthening and Black Topping) was an activity including strengthening of road which clearly falls under the category A (III) of the circular no. 110/4/2009-S.T., dated 23-2-2009 as

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

taxable being maintenance. The circular is very vivid and is binding on the officers of revenue. In view of the same I find that the submissions of the noticee as

regards to taxability are not at all tenable and rejected.

15.1. In view of the above findings, I hold that the demand of Rs.102572125/- raised under show cause notice F. No. IV(16)30-192/ST/ADJ/2010/24872, dated 14-10-2010 is recoverable from the notice.

15.2. The show cause notice issued by Additional Director General, DGCEI, Zonal Unit Mumbai vide F. No. DGCEI/MZU/I&IS"D"/30-16/10/1076, dated 18-02-2011 answerable to the Commissioner Central Excise Nagpur

pertains to the period June, 2008 to July, 2009. The show cause notice proposed recovery of service tax of Rs.85,64,006/- under the service category of

"Management, Maintenance or Repair Service". The period, amount and service of this show cause notice have been covered in show cause notice dtd 14.10.2010

issued by the Commissioner of Central Excise, Nagpur, for an amount of Rs.102572125/-. Accordingly, both the show cause notices are disposed off with this Order in Original."

58. On the point of limitation, the initial order passed in 2011

held that the demand in the case has been prepared after calling

for copies of the contracts, studying the nature of work

undertaken, which was not forthcoming from the balance-sheet,

but after scrutiny of the various documents. The case of the

petitioner was that since it has registered itself for varied

services under the Finance Act, 1994, there cannot be any

suppression. The order observes that merely because

registration has been obtained does not mean that the petitioner

has declared all its activities to the Department. The balance-

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

sheet is not the document which would display on its face all the

activities particularly the bifurcation between construction and

maintenance or repair activities. They were camouflaged in the

balance-sheet. Hence, till the details were submitted by the

petitioner, it was not clear as to whether it was engaged in any

activity of maintenance or otherwise. Further, the petitioner was

working under self assessment. It was not for the Department to

inform the petitioner as to how it should compute their tax

liability. Thus, it was its bounden duty to have correctly assessed

the service tax duty. The value of taxable service escaped

assessment of service tax on account of the failure to disclose the

relevant information to the Central Excise Department. That is

how a conclusion was reached that the petitioner had suppressed

facts to evade payment of service tax. Therefore, invocation of

the extended period of five years is justifiable. The initial order of

2011 placed reliance upon several judgments of the tribunal, in

which such a view has been taken.

59. Even on the aspect of interest and penalty, the initial order

did not uphold the claim and the contentions of the petitioner.

60. This order was challenged in appeal before the CESTAT,

West Zonal Bench, Mumbai. Application for stay was also made

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

and from the record, it appears that an order was passed on the

stay application on 30th July, 2012 directing deposit of Rs.3

crores. That was on the prima facie view as reflected from that

order.

61. This order on the stay application was challenged before

this court in Central Excise Appeal (L) No. 137 of 2012 and on

29th November, 2012, this appeal was allowed and the interim

order of the tribunal was set aside.

62. Thereafter, Appeal No. ST/26/2012, which challenged the

order passed by the Commissioner of Central Excise, Nagpur on

28th October, 2011 was heard finally. The tribunal noted the rival

contentions and in para 5.1 held that the petitioner/appellant has

undertaken maintenance/repair or roads in addition to

repair/maintenance of runways. Wide Notification No. 24/2009,

maintenance/repair of roads was exempted from the levy of

service tax and such exemption was given retrospective effect

vide section 75 of the Finance Act, 2012 for the period starting

from 16th June, 2005 onwards.

63. This part of the tribunal's order having already been

complied with by the Commissioner, as is apparent from para

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

11.1 of the impugned order at page 81 of the paper book, we need

not dwell on the same any further.

64. The tribunal's finding and which is mainly impugned before

us is contained in para 5.2. There, it is held that in the absence of

a specific exemption in respect of maintenance or repairs of

runways, the benefit of service tax exemption available in respect

of roads cannot be extended to runways.

65.

The appellant/petitioner relied before the tribunal on

Notification No. 24/2009-ST dated 27th July, 2009, which granted

exemption to services provided in relation to management,

maintenance or repair of roads. That notification reads as under:-

"Notification: 24/2009-S. T. dated 27-Jul-2009

Roads - Exemption from Service Tax to

management, maintenance or repair of roads

In exercise of the powers conferred by sub-section (1) of section 93 of the Finance Act, 1994 (32 of 1994) (hereinafter referred to as the Finance Act), the Central

Government, on being satisfied that it is necessary in the public interest so to do, hereby exempts the taxable service, referred to in sub-clause (zzg) of clause (105) of section 65 of the Finance Act, 1994, provided to any person by any other person in relation to management, maintenance or repair of roads, from the whole of the service tax leviable thereon under section 66 of the said Finance Act."

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

66. A perusal of this notification reveals that the Central

Government, on being satisfied that it is necessary in the public

interest so to do, exempts the taxable service referred to in sub

clause (zzg) of clause (105) of section 65 of the finance Act, 1994,

provided to any person by any other person in relation to

management, maintenance or repair of roads. Section 65 is

contained in Chapter V of the Finance Act, 1994. Section 65

contains several definitions and we are concerned with clause

(105), which defines "taxable service" to mean any service

provided or to be provided to any person by any person in

relation to management, maintenance or repair. Then, reliance is

placed upon the definition of the term "airport" as appearing in

the Finance Act, 1994. That definition is to be found in section 65

clause (3c). That reads as under:-

"65(3c) "airport" has the meaning assigned to it in

clause (b) of section 2 of the Airports Authority of India Act, 1994 (55 of 1994)."

67. Then, reliance is placed upon the definition of the "airport"

as appearing in section 2(b) of the Airports Authority of India

Act, 1994. that definition reads as under:-

"2(b) "airport" means a landing and taking off area for aircrafts, usually with runways and aircraft maintenance and passenger facilities and includes aerodrome as defined in clause (2) of section 2 of the Aircraft Act, 1934 (22 of 1934)."

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

68. The argument is that the charging section applies both the

clauses, namely section 65(64) and section 65(105) uniformly.

Mr. Sridharan submits that repairs of road and airport is

specifically excluded from the definition of industrial

construction. Hence, the same cannot be taxed under another

general category, namely, "management, maintenance or repair

service". Specific exclusion from main taxable clause will prevail

over a general description in another taxable clause. In that

regard, Mr. Sridharan has relied upon section 65(25b) of the

finance Act, 1994. The same reads as under:-

"65(25b) "commercial or industrial construction" means -

(a) construction of a new building or a civil structure or a part thereof; or

(b) construction of pipeline or conduit; or

(c) completion and finishing services such as glazing, plastering, painting, floor and wall tiling, wall covering and wall papering, wood and metal joinery and carpentry, fencing and railing, construction of swimming pools, acoustic applications or fittings and other similar services, in relation to building or civil

structure; or

(d) repair, alteration, renovation or restoration of, or similar services in relation to, building or civil structure, pipeline or conduit,

which is -

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

(i) used, or to be used, primarily for or

(ii) occupied, or to be occupied, primarily, with;

or

(iii) engaged, or to be engaged, primarily in,

commerce or industry, or work intended for commerce or industry, but does not include such services provided

in respect of roads, airports, railways, transport terminals, bridges, tunnels and dams."

69. His argument is that commercial or industrial construction

service was introduced as taxable service under the head

"construction service" with effect from 10 th September,

2004. The same service was renamed as "commercial or

industrial construction service" with effect from 16th June,

2005. Though it refers to repair, alteration, renovation etc.,

but that does not include such services provided in respect

of roads, airports, railways, transport terminals, bridges,

tunnels or dams. If that is excluded from commercial or

industrial construction, then, the same cannot be taxed

under another general category of management,

maintenance or repair service.

70. We are unable to accept this contention and for more than

one reason. We are not concerned here with the wisdom of the

legislature in taxing services and of varied categories. Merely

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

because repair of road and airports is specifically excluded from

the definition of commercial or industrial construction does not

mean that it cannot form part of other taxable service. That

apart, if one carefully analyses section 65(25b) of the Finance

Act, 1994, it would be apparent that it defines the words or

expression "commercial or industrial construction". It inter alia

means, repair, alteration, renovation, restoration of or similar

services in relation to building or civil structure, pipe line or

conduit, but that ought to be used or to be used primarily for or

occupied or to be occupied primarily with or engaged or to be

engaged primarily in commerce or industry, or work intended for

commerce or industry. From that service, the legislature

excluded services provided in respect of roads, airports,

transport terminals etc. The reason is obvious because the

section contains a definition. The service provided could be for

maintenance of utilities. Such maintenance may also include

repairs. Therefore, the legislature thought it fit to bring it within

maintenance or repair service under section 65(64) and while

doing so, it firstly defined "management, maintenance or repair

service" to mean any service provided by any person under a

contract or an agreement for a manufacturer or any person

authorised by him in relation to management of properties,

whether immovable or not, maintenance or repair of properties,

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

whether immovable or not or maintenance or repair including

reconditioning on restoration, or servicing of any goods,

excluding a motor vehicle and also substituted it by the Finance

Act, 2006 with effect from 1st May, 2006. It also substituted the

Explanation below section 65(64) with effect from 15 th May,

2008 to state that for the purpose of section 65(64) "goods"

includes computer software and "properties" includes

information technology software. However, when the legislature

brought in the concept of "taxable service" by section 65(105)

and defined it to mean any service provided or to be provided to

person by any person in relation to management, maintenance or

repair, its aim was specific and clear. Therefore, for the purpose

of Finance Act, 1994 and while bringing in service tax, the

definitions were to guide as to what could be a taxable service as

defined under section 65(105) and when a particular category of

service was contemplated by sub clauses thereof that was

specified. The definitions contained in section 65 and by prior

clauses would act as and provide a guideline. We do not see how it

is possible to accept the argument of Mr. Sridharan based on the

wording of section 65(25b) and section 65(64). As we have

already held above, the definitions are for the purpose of

understanding the taxable service provided or to be provided by a

stock-broker, to a policy holder by an insurer, by an advertising

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

agency, by a courier agency etc. and when it came to service in

relation to management, maintenance or repair, the legislature

was free to tax it. Merely because repairs of roads and airports is

specifically excluded from the definition of "commercial or

industrial construction" it could still be brought in under the

category of "management, maintenance or repair service".

Ultimately, management, maintenance or repair is defined to

mean any service provided by any person under a contract or an

agreement for a manufacturer or any person authorised by him in

relation to management of properties, whether immovable or not,

maintenance or repair of properties, whether immovable or not

or maintenance or repair including reconditioning on restoration,

or servicing of any goods, excluding a motor vehicle. Mr.

Sridharan does not urge that roads and airports are not

properties. It is the management of properties as also their

maintenance or repairs, irrespective of whether they are

immovable or not, which is a management, maintenance or repair

service. Once it is taxable, then, whether it is in relation to road

or airport is hardly relevant and material for us. It is not for us to

sit in judgment over the wisdom of the legislature. We are not

concerned with that in this matter. In matters of taxing

provisions, the legislature enjoys a very wide latitude and

discretion. It need not tax everything to tax something. It is not

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

for the court to probe this part of the legislative action even if it

finds that some other way or measure could have been thought of.

Mr. Sridharan was unable to point out any legal prohibition

either. In such circumstances, we do not think that the

submission has any merit. The whole argument proceeds on the

logic of the legislature in excluding from one definition the aspect

of maintenance or repair and including it in some other definition.

In that regard, we find that commercial or industrial construction

service is defined in section 65(25b) and in its wisdom, the

legislature thought the services provided in respect of roads,

airports, railways, transport terminals, bridges, tunnels and dam

would not be necessarily commercial or industrial construction

and in any event repair, alteration, renovation, restoration of

such utility should be excluded from the purview of the definition

of the term "commercial or Industrial construction service". By

this, there is no prohibition for bringing it in another category.

We do not think that the definitions as carved out would make

any provision of the Act redundant. Once management,

maintenance or repair is a service and, in it, provision of such

service in relation to any property immovable or otherwise could

be brought, then, we do not think that we should uphold the

argument of Mr. Sridharan. It is clear that in matter of taxation,

when the language of the section or provision is clear and

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

unambiguous, then, the court must give effect to it. There is no

question of then interpreting the provision and by finding out the

supposed intention of the legislature. It is only when the

language is not clear but ambiguous or obscure, then, there is

scope for interpretation. In the present case, we do not think that

the principles of interpretation can be pressed into service. More

so when we do not find any redundancy or absurdity. Eventually,

in inserting and incorporating definitions so as to understand

taxable service if management, maintenance or repair is taken to

be a distinct service and that aspect is excluded from the

definition of the term "commercial or industrial construction

service", then, it is not a case of redundancy or rendering any

provision nugatory, but being specific and clear. Once the matter

is understood in this manner, then, the submission of Mr.

Sridharan, based on the judgment of the Hon'ble Supreme Court

of India in the case of Tahsildar Singh (supra) cannot be accepted.

71. In the case of Tahsildar Singh (supra), the Hon'ble Supreme

Court of India was concerned with construction of section 162 of

the Code of Criminal Procedure, 1898. The argument before the

Hon'ble Supreme Court was that section 162 of Cr. P. C. by its own

operation attracts the provisions of section 145 of the Indian

Evidence Act and under the later section, the whole vista of cross-

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

examination on the basis of the previous statement in writing

made by the witness before the police is open to the accused and a

question can be posed to him with a view to elicit response and

equally by contradicting him by putting to him an earlier

statement which does not contain the statement made during the

course of trial. The second argument was that the word

'contradiction' is of such wide connotation that it takes in all

material omissions and the court can decide whether one such

omission has to amount to contradiction only after the question is

put, answered and relevant portion or part of it is marked and

therefore, no attempt should be made to evolve an arguable

principle but the question must be decided at large by the Judge

concerned on facts of each case.

72. It is in that context, the Hon'ble Supreme Court, after

reproducing both, section 162 of the Cr. P. C. and section 145 of

the Indian Evidence Act held that the object of the legislature

throughout has been to include the statement of the witnesses

made before police during the investigation for being used at the

trial for any purpose and the amendments from time to time were

only intended to make clear the object and to dispel cloud cast on

such intention. It is in that regard the Hon'ble Supreme Court of

India made the observations relied upon by Mr. Sridharan.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

Therefore, the Hon'ble Supreme Court of India held in para 14

that unless the words are clear, the court should not so construe

the proviso as to attribute the intention of legislature to give with

one hand and take away with another. A sincere attempt should

be made to reconcile the enacting clause and the proviso and to

avoid repugnancy between the two. But, if the words are clear,

plain and unambiguous, then, we do not think how this principle

can have any application.

73.

Then, Mr. Sridharan places reliance on the judgment of the

Gujarat High Court in the case of Darshan Hosiery Works vs.

Union of India3. Reliance by Mr. Sridharan on this judgment also

is totally misplaced. The contentions in the petition before the

Hon'ble Gujarat High Court centered around the interpretation of

Item 22D and Item 68 in the first Schedule of the Central Excise

Act, 1944. After reproducing these articles, the Division Bench

held that the goods which are specifically referred to in Item 22

having been exempted from tax, they cannot be brought to tax by

relying on the residual entry. It is in that context that the

Hon'ble Supreme Court relied upon the principle that when there

is a law generally dealing with a subject and another dealing with

one of the topics comprised therein, then, general law is to be

3 1980 (6) ELT 390

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

construed as yielding to the special in respect of matters

comprised therein. We do not think this principle in para 8 would

be said to be attracted and can be applied to the facts of the

present case. Here, we have two definitions which are to be found

to understand the whole gamut of services brought to tax. To

encompass almost all the services for bringing them in the tax

net, their definitions are worded accordingly. We cannot ignore

the plain words by applying the above principle.

74.

Then, Mr. Sridharan has placed reliance upon the judgment

of the High Court of Punjab and Haryana affirming the view of the

Tribunal in the case of Dr. Lal Path Lab Pvt. Ltd. vs.

Commissioner of Central Excise, Ludhiana 4. That case dealt with

a pathological laboratory. A sample collection centre was

managed for specialized laboratories. The sample collection

centre collected the samples, processed them to the extent

required and forwarded them to the test laboratory. The test

laboratory and the sample collection centre had a principal agent

relationship. After referring to the basic terms and conditions of

this agreement, the tribunal proceeded to consider the argument

revolving around the dispute as to whether the service rendered

by the collection centre is "business auxiliary service" or

4 2007 (8) STR 337 (P&H)

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

"technical test and analysis service". The two definitions have

been reproduced in para 4 of the tribunal's order. The argument

of the parties and particularly the principal and the collection

centre was noted. Thereafter, the argument of the departmental

representative also came to be considered. The tribunal held that

services rendered by the appellant before it of drawing,

processing and forwarding of samples is integral to the testing of

those samples. One of the orders impugned before the tribunal

also noted that drawing of test sample may form part of test

analysis. Therefore, the tribunal held that once they are held to

be so integral, then, in the factual situation and the broad scope of

the definition brings these services rendered by collection centre

within the scope of "technical testing and analysis". Once there is

a specific entry for an item in the tax code, the same cannot be

taken out and goods cannot be taxed under any other entry if

they are covered by such specific entry. The Revenue, in that

case, was seeking to discard the specific entry and to bring the

services of the appellant before the tribunal under very general

entry only because under the specific entry, no tax was payable.

It is this approach which was held to be contrary to the scheme of

the legislation. It is in that context that the principle relied upon

by Mr. Sridharan has been pressed into service. It is this

principle which was relied upon by the Hon'ble High Court of

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

Punjab and Haryana to dismiss the appeal of the Revenue. Once

again, application of this principle must be seen in the backdrop

of the peculiar facts and circumstances.

75. The other decision relied upon by Mr. Sridharan is in the

case of Commissioner of Customs and central Excise vs. Federal

Bank Limited5. The High Court of Kerala was considering the

question as to whether the tribunal was right in holding that the

collection of telephone bills by Federal Bank for Bharat Sanchar

Nigam Limited, Airtel and other companies is not business

auxiliary service attributing liability of service tax falling under

section 65(19) of the Finance Act, 1994. The tribunal referred to

the facts, the services rendered and concluded that the definition

refers to each and every service covered by sub clause (i) and sub

clause (vi), which do not specifically cover banking and other

financial services. Banking and other financial services are

specifically covered by clause (12) of section 65. Federal Bank is

rendering banking/financial services. There is no scope for

charging tax for this service rendered by bank under any other

head. The High Court held that clause (12) of section 65 covers

all charging services rendered by bank. It is in these

circumstances but for different reasons the tribunal's view was

5 2013 (29) STR 554 (Ker.)

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

upheld. This judgment also has no application to the facts of the

present case.

76. Mr. Sridharan has relied upon some more decisions in the

written submissions and on the same principle. We do not think

that we should burden this judgment with reference to every such

decision relied upon for what we are concerned with is not a

situation as indicated above on par with the facts and

circumstances in the reported decisions. For the above reasons,

we also distinguish the judgments relied upon, namely, Kerala

State Industrial Enterprises Ltd. vs. Commissioner of Central

Excise, Customs and Service Tax6 and Meteor Satellite Limited

vs. Income Tax Officer, Companies circle-IX, Ahmedabad7.

77. Then, Mr. Sridharan assailed the reasons which are

assigned by CESTAT while interpreting section 97 of the Finance

Act, 1994. We do not think that Mr. Sridharan's arguments on

this point are well founded. This is not a case of the legislature

granting exemption from tax as and by way of abundant caution.

The legislature has clearly held that the service falling within the

6 2011(28) STR 574 (Ker.)

7 (1980) 121 ITR 311 (Gujarat)

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

purview of section 97 can be brought to tax. It is, therefore, clear

that exemption of those services from tax has been granted by

exercising a distinct power vesting in the Central Government. It

is that distinct power which has been conferred and envisaged in

the Central Government by the enactment. Once we do not think

that the principle and the maxim relied upon has any application,

for that reason, we need not refer to the Principles of Statutory

Interpretation by Justice G. P. Singh, Seventh Edition page 66.

78.

The principle of presence of an exemption notification and

that covering a composite contract by itself is not indicative that

the services or contracts referred therein were taxable, also

cannot be relied upon. The levy of service tax was itself found to

be nonexistent. Therefore, question of exemption would not arise.

In other words, what could be brought to tax alone can be

exempted from it or the levy. If that was not taxable at all or

from inception, then, there is no question of grant of any

exemption therefrom. That is a principle which has been laid

down in case of Commissioner of Income Tax vs. Shaw Wallace

and Co.8

8 AIR 1932 SC 138.

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

79. The second submission of Mr. Sridharan is that the term

"road" is a genus of which runways is the species. Hence, repair

services rendered qua runways will also be exempted in terms of

section 97 of the Finance Act, 1994.

80. We do not think that this contention also is well founded.

We have already noted that there is a difference even in

commercial parlance between these two words and terms. These

terms being not defined in the Finance Act, 1994, it is conceded

that they must take their colour from their common parlance

meaning. They must be understood and interpreted as known to

the commercial world. Even the plain dictionary meaning does

not support the above contention. Concise Oxford Dictionary,

1990 Edition says that "runway" is a specially prepared surface

along which a aircraft takes off and land. Thus, it is a path for

aircraft to take off from. Whereas, "road" may be a path or way

with a specially prepared surface, but it is used by

vehicles/pedestrians etc. Mr.Sridharan may have relied upon the

meaning of these two words in the Chambers Dictionary, 1993

Edition page 1487, but even those definitions would make it clear

that ordinarily road is understood as a passageway, track suitable

for wheeled vehicles. That is not how runway is construed and

understood. Runway is made or specifically prepared along

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

which a aircraft takes off and lands. Eventually, it is not how it is

made and surfaced, but what it is utilized for which is relevant.

We do not think, therefore, that the premise or foundation that

road is a genus of which runway is species is correct and proper.

Mr. Sridharan submits that road is a wide term and included in it

is a runway. Hence, it is no different from a road. We are unable

to agree.

81. The reliance placed by Mr. Sridharan on a Division Bench

judgment of this court in the case of Union of India vs. Authority

under the Minimum Wages Act 9 is entirely misplaced. There, the

argument on behalf of Union of India was that the orders passed

by the authorities under the Minimum Wages Act, 1948 should be

quashed and set aside. The facts have been noted in para 2 of this

judgment. The competent authority under the Minimum Wages

Act held that the word "road" included a rail road within the

meaning of Entry No. 7 in part I of the Schedule to the Minimum

Wages Act, 1948 and therefore, he had jurisdiction to entertain

and try the application. He directed that the application should

proceed on merits.

82. The argument was that respondent no. 2 to 201 before this

court were in employment on the construction or maintenance of

9 AIR 1969 Bom. 310

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

roads. Construction or maintenance of a railway track is not

covered by expression "construction or maintenance of roads".

Therefore, the Division Bench was required to construe as to

whether the term or word "road" would include maintenance of

railway track. One must not forget that the Division Bench was

construing and interpreting a legislation like the Minimum Wages

Act, 1948. After analyzing the provisions of this Act, in para 4,

the Bench proceeded to consider the primary contention. If the

road can be defined to mean as line of communication between

places for use of foot passengers, riders and vehicles and the

expression "road-bed" is described to mean "foundation, structure

of a railway", then, there is no reason why the railway should not

mean a road or a line of communication between places for use of

vehicles. Once a railway engine or wagon or compartment would

undoubtedly fall within the meaning of the word "vehicle" as

carriage conveyance of any kind used on land, then, in the

opinion of the Division Bench, the maintenance of railway

contract would fall within the broad category. That is how it

carved out the principle that road is genus and railway is species

of road. We cannot forget that in construing a welfare and

beneficial piece of legislation and ensuring that its benefits are

derived by those for whom it is enacted that such a broad

categorization has been made. We are not concerned with such a

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

piece of legislation. We are interpreting a taxing provision. In

that, there is no scope for intendment or some assumption or

hidden meaning. It is the plain language and if it is clear and does

not lead to any absurdity, it has to be construed and interpreted

as it stands. There is no scope then for interpretation. Para 8 of

the decision of the Division Bench would clinch the issue, which

reads as under:-

8. It is an ordinary rule of interpretation of statutes that

the words of a statute when there is a doubt about their meaning are to be understood in the sense in which they

best harmonise with the subject of the enactment and the object which the legislature has in view. When dealing with particular business or transactions words are,

therefore, presumed to be used with the particular meaning in which they are understood in the particular

business in question. If there is no special meaning given to a word in that business, the words are used in the popular dictionary sense. The Minimum Wages Act is part

of labour legislation. In absence of any special meaning given to it in any labour legislation which is in pari material with this Act or by a judicial precedent, the literal meaning is to be preferred to any special meaning that the

word any special meaning that the word may bear in any other enactment which has a different subject of enactment and has a different object to be achieved in view. It would, therefore, appear that the construction or maintenance of roads would include "construction and maintenance" of railway, rail-road or railway tracks."

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

83. Hence, we are not in agreement with Mr. Sridharan that

section 97 should be interpreted as suggested by him. We do not

think that for the above reasons any assistance can be derived by

the judgment of the Hon'ble Surpeme Court of India in the case of

Commissioner of Central Excise and Customs, Kerala vs. M/s.

Larsen and Toubrao Ltd.10 decided on 20th August, 2015. There,

the issue was whether service tax can be levied on individual

works contracts prior to the introduction on 1st June, 2007. The

Hon'ble Supreme Court concluded that a works contract is a

separate species of contract distinct from contracts for services

simpliciter recognized by the world of commerce and law as such

and have to be taxed separately. It is in the context of such

essential controversy that all observations and conclusions

rendered from paras 24 to 29, relied upon by Mr. Sridharan must

be seen. Even para 43, relied upon by Mr. Sridharan of this

judgment cannot be read out of context and in isolation. If there

is no charge or machinery to levy and recover tax on individual

or composite works contract, then, none of the arguments of the

Revenue noted by the Hon'ble Supreme Court could have been

accepted.

84. Mr. Sridharan relied upon some English judgments, but

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

those carry forward the interpretation placed on the word "rail

road" and as a part and parcel of broad category of "road". If we

have distinguished the judgment of the Division Bench of this

court, for selfsame reasons, even these judgments are

distinguishable. Merely because on some portions and adjacent to

a runway, motor vehicles ply or to tow or bring back stranded

aircraft specialized recovery vehicles are brought on runway

does not mean that runways are roads. We do not think that

section 97 can be construed in this manner.

85. Then, the third submission is pertaining to section 98 of the

Finance Act, 1994. That grants retrospective exemption to

repair/maintenance services provided to non commercial

Government buildings. The argument is that the same must be

extended to repair of airports as well. It is submitted that

management, maintenance or repair of non commercial

Government building would mean an airport should be covered

therein. Airports do not carry out any commercial activity. In

any case, larger part of demands pertain to defence airports

which are exclusively used for defence operations. Those airports

falls under the scope of non commercial Government buildings.

"Airport", as defined in the Airports Authority of India Act, 1994

includes the runways and therefore, it would be absurd to suggest

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

that maintenance or repairs done to roads which are part of the

building or airport will not fall within this provision. We do not

think that such contentions and far fetched as they are can be

accepted. Mr. Sridharan forgets that we are not construing as to

whether airport is covered by section 98 of the Finance Act,

1994. We are concerned here with appellant's specific case.

Some of the services provided included extension, strengthening

of runways, taxi ways, apron taxi ways. We are concerned with

these services. Whether these services are falling in the category

of maintenance and repairs of road is the question before us. We

do not think that we are required to find out whether definition of

"airport" itself includes runways and even if they are so included,

whether those are contemplated by section 98. Section 98 refers

to building services relating to management etc. of non

commercial Government buildings. We are not construing the

ambit and scope of such services. We are concerned with the

excision from the definition of this service the maintenance of

road, repair to runway etc. That exclusion is clear.

86. Hence, we restrict the arguments made as above.

87. Even the fourth submission and based on the judgment in

the case of Commissioner of Central Excise and Customs, Kerala

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

vs. Larsen and Toubro (supra) cannot be accepted for the reason

it is distinguishable on facts.

88. We do not think that the fifth, sixth and seventh

submissions, as appearing in that order in the written

submissions need detain us. These are based on findings of fact.

Once they are relatable to the main contentions and in any event

the tax demand as far as site formation and excavation services

is concerned has been upheld by observing and holding that it

was not exempted under Notification No. 17/2005-ST bearing in

mind the site or place where the services are rendered but its

location. That being at a far of place, on facts, the benefit of this

notification was denied. We do not think that the tribunal was in

error in upholding the demand.

89. Even on the point of limitation and no penalties are

imposable, we are of the view that there was never any doubt

about the provisions and the nature of the services. We do not

think, therefore, that appellant can assail or challenge the

findings on the point of limitation and imposition of penalty.

90. As a result of the above discussion, we do not find any merit

in the appeal. Once the order impugned in the writ petition is a

J.V.Salunke,PA

Judgment-WP.7890.2015.doc

consequential one and follows the tribunal's order under appeal

and is delivered and pronounced on remand, then, for the very

reasons, which we have assigned for upholding the conclusion of

the tribunal would cover the outcome of the writ petition. If the

tribunal's order dated 29th May, 2013 is upheld, then, this order

also must prevail. Consequently, the writ petition must also fail.

Rule is discharged. There would be no order as to costs.




                                  
      (G. S. KULKARNI, J.)
                              ig      (S.C.DHARMADHIKARI, J.)
                            
      
   







     J.V.Salunke,PA





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter