Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Service Tax Ii Kolkata vs M/S Computer Exchange Private Limited
2025 Latest Caselaw 1835 Cal/2

Citation : 2025 Latest Caselaw 1835 Cal/2
Judgement Date : 19 June, 2025

Calcutta High Court

Commissioner Of Service Tax Ii Kolkata vs M/S Computer Exchange Private Limited on 19 June, 2025

Author: T.S Sivagnanam
Bench: T.S Sivagnanam
OD-2                                                                      2025:CHC-OS:95-DB


                    IN THE HIGH COURT AT CALCUTTA
                 SPECIAL JURISDICTION [CENTRAL EXCISE]
                             ORIGINAL SIDE

                                CEXA/12/2025
                        IA NO: GA/1/2025, GA/2/2025

               COMMISSIONER OF SERVICE TAX II KOLKATA
                                VS
               M/S COMPUTER EXCHANGE PRIVATE LIMITED


                                 :CORAM:

            THE HON'BLE THE CHIEF JUSTICE T.S SIVAGNANAM
                               -A N D-
              HON'BLE JUSTICE CHAITALI CHATTERJEE (DAS)


Heard On      : 19.6.2025

Judgment On : 19.6.2025

                                                                Appearance :
                                        Mr. Uday Shankar Bhattacharyya, Adv.
                                                 Mr. Kaustuv Kanti Maiti, Adv.
                                                              ...for appellant.

                                                      Mr. Ankit Kanodia, Adv.
                                                     Ms. Megha Agarwal, Adv.
                                                            ...for respondent.


       T.S SIVAGNANAM, CJ. :

1.     This appeal has been filed by the Central Excise Department challenging

the order passed by the Customs, Central Excise and Service Tax Appellate

Tribunal, East Zonal Bench, Kolkata (the Tribunal) in Excise Appeal

No.75602/2017 dated 6.6.2024.
                                         2
                                                                               2025:CHC-OS:95-DB



2.    The revenue has raised the following substantial questions of law for

consideration.

      "a.   Whether the service provided by the respondent is an act of 'Supply
            of Tangible Goods Services' when the effective control of the
            supplied equipment was with the respondent as mentioned in the
            agreement executed between the respondent and their customers ?
      b.    Whether the service provided by the respondent as supply of
            'Tangible Goods Service' when there is an activity of supply of
            tangible goods for use by its customer and the said tangible goods
            have been supplied by the respondent to its customer without
            transferring right of possession and effective control of such tangible
            goods ?
      c.    Whether the learned Tribunal erred in holding that the effective
            control of the equipment is with the service recipient though the
            agreement contains that the effective control of the supplied
            equipment was with the respondent ?
      d.    Whether the transfer of right to use of the equipment by the
            respondent to its customer on rental basis for limited purpose comes
            within the purview of supply of tangible goods for use as per
            provision of Section 65(105)(zzzzj) of the Finance Act, 1994 ?
      e.    Whether the payment of VAT on rentals of the equipment is a
            deemed sale within the meaning of Article 366(219A) of the
            Constitution of India ?
      f.    Whether the learned Tribunal is erred in passing the impugned

            order dated 06.06.2024 by not considering the principles laid down

            by the Hon'ble Supreme Court reported in 2006(12) STR 161 (SC) in

            the case of BSNL vs. Union of India since permission of the

            respondent would have to be taken by its customers for
                                         3
                                                                               2025:CHC-OS:95-DB



            removal/shifting of the equipment from location to another and no

            alteration or modification addition, or deletion of the equipment could

            be made without the permission of the respondent and the

            customer/hirer could not engage its or outside engineers to attend

            the equipment without prior permission of the respondent?"

3.    We have heard Mr. Uday Shankar Bhattacharyya, learned senior

standing counsel for the appellant/department and Mr. Ankit Kanodia, learned

counsel for the respondents.

4.    The learned Tribunal by the impugned order rightly allowed the

assessee's appeal and set aside the order passed by the Commissioner of

Service Tax-II, Kolkata by order-in-original no.112/COMMR/ST-II/KOL/2016-

17 dated 20.1.2017. The appellant issued show cause notice dated 7.10.2016

proposing that an amount of service tax, education cess and SHE cess totaling

to Rs.2,69,68,866/- leviable on taxable service namely, 'supply of tangible

goods service' during the period from 2011-12 to 2014-15 shall not be

recovered from the assessee under the provision to section 73(1) of the Finance

Act; why appropriate interest on the due amount of service tax and education

cess shall not be demanded under section 75 of the Act; why an amount of

CENVAT credit to the tune of Rs.62,329/- wrongly taken and utilised by the

assessee during the relevant period should not be recovered along with

appropriate interest under Rule 14 of the CENVAT Credit Rules, 2004 read

with Section 75 and proviso to Section 73(1) of the Finance Act; why penalty

under section 77 of the Act should not be imposed for contravention of
                                          4
                                                                               2025:CHC-OS:95-DB



Sections 67, 68, 69 and 70 of the Act; and why penalty under section 76 of the

Act shall not be imposed upon them for nonpayment of service tax by resorting

to willful suppression of facts with an intent to evade payment of service tax as

mentioned above. Among the above issues the demand for CENVAT credit to

the tune of Rs.62,329/- has been dropped by the adjudicating authority and,

therefore, we are not required to go into such aspect.

5.    According to the department that the assessee has not registered

themselves for providing 'supply of tangible goods' services as provided by them

and they have not shown the received amount against the said service in the

ST-3 return and did not pay service tax thereon during the period April, 2011

to March, 2015. The department referred to Section 65(105)(zzzzj) of the

Finance Act, 1994 and after referring to the decision of the Hon'ble Supreme

Court in Bharat Sanchar Nigam Ltd. vs. Union of India, 2006 [2] STR 161 [SC]

proceeded to examine the terms and conditions of the agreement entered into

between the assessee and their clients. In the show cause notice it was alleged

that the assessee are providing server, computers, printers, computer

peripherals, etc. to different clients on hire without transferring right to use of

such tangible goods as they have restricted removal/shifting of the equipment

from one location to another. According to the department such restricted right

to use the equipment can never be construed as 'transfer of right to use'.

Furthermore, the maintenance and repairing of the said computers and

accessories are being carried out either by the assessee or by their approved

agent. Thus, it was alleged that the assessee are effectively retaining control
                                         5
                                                                             2025:CHC-OS:95-DB



over the said computers and accessories and such transaction cannot be

termed as 'deemed sale' but are more appropriately classified as 'supply of

tangible goods' services.   In the show cause notice the extended period of

limitation was invoked alleging that all acts of omission and commission

committed by the assessee was with the sole intention to evade payment of

service tax, education cess and SHE cess and, therefore, proviso to Section

73(1) of the Act is invoked and the show cause notice issued within such

extended period. The assessee in their reply dated 10.11.2016 contested the

demand of service tax and other charges as well as the act of invoking the

extended period as also the proposal to impose penalty. They contended that

they are engaged in the business of information technology goods, for rental,

purchase and sale and it includes a retail store for sale of computers and other

IT peripherals as well as supply of equipment on hire basis to various

customers along with the right to use such equipment to such clients of the

assessee. They also provided repair and maintenance service in the form of

AMCs and other service contracts. It was stated that with respect to business

of rental of equipments entered into by the assessee with their clients, since

the right to use of the equipment was transferred to the clients along with

physical possession of the goods, the assessee classified the same as 'deemed

sale' of goods under Article 336(29A) of the Constitution of India and in respect

of the said transaction Value Added Tax (VAT) was levied and has been fully

paid on all such transactions during the period under consideration namely,

2011-12 to 2014-15. Further, the assessee submitted that it has also paid
                                        6
                                                                            2025:CHC-OS:95-DB



service tax on AMC contract and other services rendered by them, such as,

installation of equipment and ancillary services in relation to the service of

rental of information technology equipments. The assessee to demonstrate as

to the nature of transaction between themselves and their clients produced a

certified copy of the agreement and the e-mails. By referring to the terms and

conditions of the agreement the assessee submitted that the amount collected

as rental charges suffered VAT as the same tantamount to transfer of right to

use the goods wherein the assessee transfers the right to use and effective

control over the equipment to its clients and thereby attracting the provision

'deemed sale' as envisaged under Article 336(29A) of the Constitution of India.

Further, it was stated that in terms of the agreement effective right to use and

control of the equipment was transferred to the clients of the assessee, it paid

state VAT/GST as applicable and, as such, the revenue did not suffer service

tax, be deemed to sale under the Constitution of India. The assessee referred to

the decision of the Hon'ble Supreme Court in Bharat Sanchar Nigam Limited

[supra] and in paragraph 91 of the judgment where the Hon'ble Supreme Court

has laid down the conditions/attributes to constitute transfer of right to use

the goods. The assessee also referred to the letter of the Ministry dated

29.2.2008 and contended that based on such instruction, in assessee's case

since the entire amount of rental charges has suffered VAT that does not arise

any question of payment of service tax on the same account. Several decisions

of the learned Tribunal were referred to as well as the ruling given by the

authority for advance ruling. With regard to invoking the extended period of
                                         7
                                                                             2025:CHC-OS:95-DB



limitation the assessee submitted that the extended period cannot be invoked

since there was no fraud, collusion or any willful mistake or suppression of fact

or contravention of any of the provisions of the Act or the rules made

thereunder with intent to evade payment of tax. Furthermore, the assessee

contended that it had regularly filed its service tax return and other statutory

records before all the authorities there had been no scrutiny of records by the

department and the VAT authorities also accepted the payment made by the

noticees regarding the transaction as being the cess.



6.    In support of their contention, reliance was placed on the decision of the

Hon'ble Supreme Court in Lakshmi Engg. Works Vs. CCE, reported in 1989 (44)

ELT 353 and Pushpam Pharmaceuticals Company vs. CCE, reported in 1995

(75) ELT 721 SC. The assessee also contested the proposal for levy of interest

under Section 75 of the Act and also the penalty under Sections 77 and 78 of

the Act by contending that penalty under Section 78 can be imposed only

under the exceptional limitation scenario marked fraud, collusion, willful

misstatement, suppression of facts, or contravention of any of the provisions of

the Act or the Rules made thereunder with the intent to evade payment of

service tax. It was contended that none of these conditions were satisfied and

therefore the proposal to impose the proposed penalty under Section 78 is bad

in law. In support of their contention, reliance was placed on the decision of

the Hon'ble Supreme Court in the case of Hindustan Steel Ltd. vs. State of

Orissa, 1978(2) E.L.T 159 (SC). The adjudicating authority after referring to the
                                        8
                                                                            2025:CHC-OS:95-DB



relevant conditions in the agreement entered into between the assessee and

their clients held that the assessee was providing equipments to different

clients on hire without transferring right to use such tangible goods and they

merely rented out computers, printers, computer peripherals and accessories

at a specific location and such restriction to use the equipment can never be

construed a transfer of right. Further, it was held that the maintenance and

repairing of the computers during the period of rent and supply of accessories

were being made either by the assessee or by their approved agent and such

legal authority normally falls upon a person who holds the right of possession

of the equipment and such equipments being under the effective control and

possession with the supplier assessee. Thus, the authority came to the

conclusion that the assessee has retained the effective control of the equipment

supplied to the customers all along during the entire period of the agreement

and the customers were making use of the equipments under the effective

control of the assessee who exercised its right over the equipment during the

entire period when the agreement was in existence. The adjudicating authority

referred to the decision of the Hon'ble Supreme Court in BSNL and held that

the tests/conditions laid down therein do not stand fulfilled in the case of the

assessee. Several other decisions of the learned Tribunal were also referred to

and the contentions raised by the assessee were rejected and the proposal to

levy service tax as made in the show-cause notice was affirmed. The objection

raised by the assessee with regard to invoking the extended period of limitation
                                        9
                                                                            2025:CHC-OS:95-DB



was also rejected and ultimately the entire proposal made under the show-

cause notice was confirmed.

7.    This order was put to challenge before the learned Tribunal by the

assessee and the assessee has been successful and aggrieved by the same the

Department is on appeal before us.

8.    In the preceding paragraph we have mentioned upon the salient features

of the agreement entered into between the assessee and their clients. In order

to better appreciate the factual position, the salient features of the agreement

are quoted hereinbelow :-

      "1. The owner is engaged in the business of
      providing desktop, server, printers and computer
      peripherals etc (herein after referred to as
      Equipments) on hire.

      2. That the hirer undertakes:

      a) To use             the   equipments      with     due    care     and
      diligence,

      b) To inform and take written permission of Owners
      for removal/shifting of the equipment from one
      location to another location.

      c) To preserve and not to deface or alter or
      remove/replace    the    Logo    or  any    other
      device/indication of the Computer Exchange's Pvt.
      Ltd. ownership of the equipment.

      d) To allow during business hours of the Owner's
      representatives   to    enter    their    (Hirer)
      premises/office  and   inspect   the   equipments
                                        10
                                                                            2025:CHC-OS:95-DB



      physically and or otherwise on receipt of 24 hours
      prior notice to this effect from them.

      e) Not to mortgage, transfer, pledge, assign or
      otherwise encumber the equipment(s) or any part
      thereof. The Hirer hereby acknowledges that the
      equipment(s) is/a is/are and shall at all times
      remain the sole and exclusive property of Computer
      Exchange Pvt. Ltd. and the Hirer shall have no
      right or title over the equipment other than user
      for their own lawful purposes.

      f) Not to make any alteration, modification,
      addition or deletion to the equipment without prior
      written permission from Owner.

      g) Hirer will not engage it's or outside engineers
      to attend to the equipments without prior
      permission of the Owner."
9.    To decide the correctness of the decision taken by the learned Tribunal,

we have to bear the factual position in mind and apply the same to the tests

laid down by the Hon'ble Supreme Court in BSNL and examine whether the

transaction done by the assessee was for the transfer of right to use the goods.

Para 91 of the judgment of the Hon'ble Supreme Court in BSNL is as follows :-

      "91.To constitute a transaction for the transfer of
      the right to use the goods the                    transaction       must
      have the following attributes:


      a. There must be goods available for delivery;


      b. There must be a consensus ad idem as to the
                                         11
                                                                               2025:CHC-OS:95-DB



      identity of the goods;


      c. The    transferee should have a legal right to use
      the goods-consequently all legal consequences of
      such     use     including       any     permission        or    licenses
      required there for should be available to the
      transferee;


       d. For the period during which the transferee has
      such legal right, it has to be the exclusion to the
      transferor this is the necessary concomitant of the
      plain language of the statute - viz. a "transfer of
      the right to use" and not merely a licence to use
      the goods;


      e. Having transferred the right to use the goods
      during       the     period       for     which      it     is     to     be
      transferred, the owner cannot again transfer the
      same rights to others."

10.   The first two attributes to be fulfilled is that there must be goods for

delivery. These tests stand satisfied and is not in dispute. The next attributes is

that there must be consensus/ad idem as to the identity of the goods.

Department has not raised any objection. Therefore, this attribute also stands

satisfied. The third attribute is that the transferee should have a legal right to

use the goods - secondly, all legal consequences for such use including

permission of license required therefor should be available to the transferee.
                                         12
                                                                               2025:CHC-OS:95-DB



Admittedly, the computers, printers, servers, computer peripherals and other

equipments are hired by the assessee to their clients and they are installed in

the premises of their clients and the equipments are also customized to suit

the requirement of their clients. Pursuant to the agreement between the

parties, the transferee namely, clients of the assessee, have a legal right to use

the good. What is prevented under the agreement is only shifting of the

equipment from the location where it is installed to any other location, that too,

with the prior permission of the assessee. Therefore, this condition cannot be

construed to mean that the clients of the assessee do not have a legal right to

use the goods. Therefore, in our opinion, attribute (c) also stands satisfied in

the assessee's case.


11.   The next attributes to be fulfilled is that for the period during the

transferee such legal right, it has to be to the exclusion of the transferor. It

cannot be disputed by the Department that after the assessee has entered into

an agreement with its client namely, transferee, during the period when the

agreement is in force, the assessee, namely, the transferor, has no right to

transfer very same goods in favour of their client. Therefore, the transfer of

such legal right in favour of the clients/transferee to the exclusion of the right

of the assessee, the transferor to transfer such right in favour of the third party

during the subsistence of the agreement. Therefore, attribute (d) also stands

satisfied in the assessee's case.
                                        13
                                                                            2025:CHC-OS:95-DB



12.   The last attribute to be fulfilled is that when the assessee transferred

right to use the goods during the period for which it has to be transferred, the

owner cannot again transfer the same rights to the others. The terms of the

agreement makes it clear that the transferor namely, the assessee, cannot

transfer the equipment to third parties during the period when the agreement

is in force. In fact, the Department has not disputed this position and not made

any allegation in the show-cause notice in this regard. Therefore, all the

attributes as laid down by the Hon'ble Supreme Court in the BSNL to

constitute a transaction for the transfer of right to use the goods stands

fulfilled in the assessee's case.

13.   Having steered clear on this issue, the next issue to be considered is

whether the extended period of limitation could have been invoked. The Hon'ble

Supreme Court while dealing with such issue has pointed out that the concept

of suppression amounts to that which one is legal to state but one intentionally

or deliberately or consciously does not state. In other words, the terms were

mainly to deliberately omit to state certain things and it was held that the

extended period of limitation is inapplicable in the absence of suppression of

facts and hence absence of an intent to evade payment of duty. In Uniworth

Textiles Ltd. Vs. Commissioner of Central Excise, Raipur, reported in 2013 (288)

ELT 161 (SC), it was held that every non-payment/non-levy of duty does not

attract extended period. There must be deliberate default. The conclusion that

mere non-payment of duty is not equal to collusion or willful misstatement or

suppression of facts is untenable. Furthermore, it was held that the act
                                         14
                                                                              2025:CHC-OS:95-DB



contemplated a positive action which buttresses the negative intention of willful

default. Furthermore, the section contemplates two situations, namely,

inadvertent non-payment and deliberate default and that the word 'willful

default' introduces a mental element and hence requires looking into the mind

of the assessee by gauging its actions which is an indication of one's state of

mind. Further, the show cause notice may not clearly bring out act of omission

of the assessee leading to invocation of the extended period of limitation. The

burden to justify invocation of the extended period lies with the Department

and the assessee cannot be asked to provide his bona fide when prima facie

acted in a bona fide manner.

14.   We have carefully perused the allegations made in the show cause notice

and there is no mention of a deliberate intention to suppress the facts with an

intent to avoid payment of tax. The assessee has time and again contended

that they have a service tax registration in respect of the contracts which they

enter into with their clients for providing annual maintenance etc. in relation to

the hiring of the equipments to the clients. It is not disputed that the assessee

has been filing their service tax returns promptly and the entire service tax

liability has been paid. Therefore, the Department was aware of the nature of

the transaction done by the assessee and it can hardly be stated that there was

willful suppression of facts done by the assessee with the intention to evade

payment of duty. Therefore, the Department could not have invoked the

extended period of limitation. Thus, having decided both the issues in favour of

the assessee, the question of levy of penalty or interest could not arise.
                                         15
                                                                              2025:CHC-OS:95-DB



15.     In the light of the above discussions, we are of considered view that the

learned Tribunal was justified in allowing the assessee's appeal and setting

aside the order of adjudication.

16.     For all the above reasons, the appeal fails and is dismissed and the

substantial questions of law as suggested are answered against the revenue.

17. The stay application, IA NO: GA/2/2025, also stands dismissed.




                                                        (T.S. SIVAGNANAM, CJ. )



                                     I agree.
                                                (CHAITALI CHATTERJEE (DAS), J.)




Pkd./SM/SN/S.Das/Mg.
AR[CR]




                                         .

 
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 : MAIMS

 
 
Latestlaws Newsletter