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

Home Solutions Retails Ltd. vs Union Of India & Ors.
2010 Latest Caselaw 5693 Del

Citation : 2010 Latest Caselaw 5693 Del
Judgement Date : 14 December, 2010

Delhi High Court
Home Solutions Retails Ltd. vs Union Of India & Ors. on 14 December, 2010
Author: Dipak Misra,Chief Justice
                                                                   #2, 21 to 174
$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+      W.P.(C) 3398/2010 & CM 6827/2010

       HOME SOLUTIONS RETAILS
       LTD.                   ..... Petitioner
                      Through Mr. Harish N. Salve, Mr. Neeraj
                              Kishan Kaul and Mr. S. Ganesh,
                              Senior Advocates with Mr. Rishi
                              Aggarwala, Mr. Amit Naik,
                              Mr. Nikhil Rohtagi and
                              Mr.Harshwardhan, Advocates
               versus

       UNION OF INDIA & ORS.                ..... Respondents
                     Through              Mr. A.S. Chandiok, ASG with
                                          Mr. H.C. Bhatia, Ms. Vibha Dhawan,
                                          Mr. G.S. Parwanda, Mr. Bhagat
                                          Singh, Advocates for R-1.
                                          Mr. Mukesh Anand with Mr. R.C.S.
                                          Bhadoria and Mr. Shailesh Tiwari,
                                          Advocates for R-2 and 4.

                                        WITH

       W.P.(C) Nos. 7605/2010 & CM 19776/2010, 3398/2010 & CM
       6827/2010, 3746/2010 & CM 7483/2010, 3750/2010 & CM
       7486/2010, 3782/2010 & CM 7590/2010, 3783/2010 & CM
       7593/2010, 3809/2010 & CM 7648/2010, 3837/2010 & CM
       7716/2010, 3838/2010 & CM 7719/2010, 3856/2010 & CM
       7751/2010, 3867/2010 & CM 7765/2010, 3868/2010 & CM
       7767/2010, 3869/2010 & CM 7769/2010, 3881/2010 & CM
       7789/2010, 3886/2010 & CM 7797/2010, 3936/2010 & CM
       7880/2010, 4010/2010 & CM 7980/2010, 4025/2010 & CM
       8001/2010, 4026/2010 & CMs 8003/2010 & 12696/2010, 4028/2010
       & CM 8004/2010, 4050/2010 & CM 8063/2010, 4054/2010 & CM
       8069/2010, 4079/2010 & CM 8101/2010, 4081/2010 & CM 8103,

W.P.(C) 3398/2010 & Connected Matters                              Page 1 of 18
        4086/2010 & CM 8112/2010, 4087/2010 & CM 8114/2010,
       4091/2010 & CM 8123/2010, 4092/2010 & CM 8126/2010,
       4098/2010 & CM 8142/2010, 4115/2010 & CM 8176/2010,
       4132/2010 & CM 8216/2010, 4139/2010 & CM 8226/2010,
       4144/2010 & CM 8233/2010, 4214/2010 & CM 8367/2010,
       4216/2010 & CM 8372/2010, 4274/2010 & CM 8475/2010,
       4319/2010 & CM 8558/2010, 4367/2010, 4440/2010 & CM
       8833/2010, 4503/2010 & CM 8932/2010, 4538/2010 & CM
       9003/2010, 4539/2010 & CM 9007/2010, 4549/2010 & CM
       9021/2010, 4616/2010 & CM 9142/2010, 4650/2010 & CM
       9208/2010, 4757/2010 & CM 9435/2010, 4787/2010 & CM
       9482/2010, 4792/2010 & CM 9499/2010, 4907/2010 & CM
       9709/2010, 4929/2010 & CM 9750/2010, 4952/2010 & CM
       9802/2010, 5067/2010 & CM 10014/2010, 5074/2010 & CM
       10021/2010, 5123/2010 & CM 10103/2010, 5127/2010 & CM
       10109/2010, 5137/2010 & CM 10125/2010, 5138/2010 & CM
       10128/2010, 5145/2010 & CM 10157/2010, 5159/2010 & CM
       10199/2010, 5160/2010 & CM 10201/2010, 5221/2010 & CM
       10307/2010, 5222/2010 & CM 10308/2010, 5223/2010 & CM
       10309/2010, 5224/2010 & CM 10310/2010, 5226/2010 & CM
       10312/2010, 5227/2010 & CM 10313/2010, 5241/2010 & CM
       10337/2010, 5246/2010 & CM 10341/2010, 5263/2010 & CM
       10373/2010, 5267/2010 & CM 10375/2010, 5286/2010 & CM
       10400/2010, 5291/2010 & CM 10408/2010, 5338/2010 & CM
       10512/2010, 5342/2010 & CM 10530/2010, 5346/2010 & CM
       10536/2010, 5353/2010 & CM 10547/2010, 5472/2010 & CM
       10774/2010, 5545/2010 & CM 10908/2010, 5548/2010 & CM
       10911/2010, 5639/2010 & CM 11092/2010, 5652/2010 & CM
       11111/2010, 5679/2010 & CM 11173/2010, 5747/2010 & CM
       11339/2010, 5751/2010 & CM 11346/2010, 5844/2010 & CM
       11511/2010, 5856/2010 & CM 11527/2010, 5896/2010 & CM
       11609/2010, 5960/2010 & CM 11734/2010, 5965/2010 & CM
       11744/2010, 5970/2010 & CM 11756/2010, 5972/2010 & CM
       11765/2010, 6004/2010 & CM 11821-11822/2010, 6021/2010 & CM
       11856/2010, 6025/2010 & CM 11862/2010, 6030/2010 & CM
       11872/2010, 6047/2010 & CM 11901/2010,     6084/2010 & CM
       12004/2010,    6174/2010 & CM 12162/2010    6189/2010 & CM
       12252/2010 & 6296/2010 & CM 12493/2010, 6320/2010 & CM
       12546/2010, 6345/2010 & CM 12605/2010, 6376/2010 & CM


W.P.(C) 3398/2010 & Connected Matters                    Page 2 of 18
        12630/2010, 6377/2010 & CM 12633/2010, 6392/2010 & CM
       12652/2010, 6401/2010 & CM 12667/2010, 6449/2010 & CM
       12771/2010, 6490/2010 & CM 12845/2010, 6535/2010 & CM
       12935/2010, 6551/2010 & CM 12971/2010, 6553/2010 & CM
       13010/2010, 6604/2010 & CM 13045/2010, 6605/2010 & CM
       13047/2010, 6659/2010 & CM 13175/2010, 6666/2010 & CM
       13189/2010, 6668/2010 & CM 13193/2010, 6669/2010 & CM
       13195/2010, 6673/2010 & CM 13198/2010, 6741/2010 & CM
       13347/2010, 6750/2010 & CM 13359/2010, 6785/2010 & CM
       13422/2010, 6842/2010 & CM 13533/2010, 6861/2010 & CM
       13556/2010, 6869/2010 & CM 13590/2010, 6882/2010 & CM
       13619/2010, 6883/2010 & CM 13621/2010, 7032/2010 & CM
       13959/2010, 7075/2010 & 14039/2010, 7106/2010 & CM
       14091/2010, 7237/2010 & CM 14339/2010, 7307/2010 & CM
       14478/2010, 7308/2010 & CMs 14481/2010, 14507/2010, 7328/2010
       & CM 14499/2010, 7356/2010 & CM 14572/2010, 7369/2010 & CM
       14598/2010, 7393/2010 & CM 14649/2010, 7394/2010 & CM
       14652/2010, 7454/2010 & CM 14754/2010, 7710/2010 & CM
       20041/2010, 7747/2010 & CM 20101/2010, 7772/2010 & CM
       20149/2010, 7775/2010 & CM 20153/2010, 7896/2010 & CM
       20395/2010, 7916/2010 & CM 20442/2010, 7917/2010 & CM
       20446/2010, 7930/2010 & CM 20466/2010, 7954/2010 & CM
       20557/2010, 7986/2010 & CM 20605/2010, 7988/2010 & CM
       20619/2010, 8005/2010 & CM 20664/2010, 8069/2010, 8087/2010 &
       CM 20850/2010, 8088/2010 & CM 20852/2010, 8099/2010 & CM
       20866/2010, 8124/2010 & CM 20947/2010

       Counsel for Petitioners:-

       Mr. Harish N. Salve,                 Item Nos. 24, 26, 27, 28,
       Mr. Neeraj Kishan Kaul               29, 36, 39, 53, 54, 57, 59, 67,
       and Mr. S. Ganesh, Senior            96, 144, 155 and 156.
       Advocates with Mr. Rishi
       Agrawala, Mr. Amit Naik,
       Mr. Nikhil Rohtagi and
       Mr. Harshwardhan, Advocates

       Mr. Puneet Agrawal with
       Mr. Amit Kumar Gupta, Advocates in         Item No. 2


W.P.(C) 3398/2010 & Connected Matters                             Page 3 of 18
        Mr. M.P. Devnath with Mr. Manish
       Panda and Mr. Abhisek Anand,
       Advocates in                          Item Nos. 22, 44, 47, 91, 117,
                                             187

       Mr. Neeraj Kishan Kaul,
       Senior Advocate with
       Mr. Tanuj Khurana, Advocate      in   Item No. 23

       Mr. Ajay Bhargawa
       with Ms. Vanita Bhargava
       and Mr. Nitin Mishra,
       Advocates in                          Item Nos. 25, 37, 45, 48, 50,
                                             68, 97,98, 131.

       Mr. Tarun Gulati with Mr. Neil
       Hilderth, Mr. Kishore Kunal,
       Mr. Sparsh Bhargava, Mr. Rony
       O. John and Mr. Sashi Mathews,
       Advocates in                          Item Nos. 28, 43, 46, 60, 63,
                                             88, 90, 119, 122, 146, 148

       Ms. Rupal Bhatia, Advocate in         Item Nos. 30 to 34, 38, 56, 95,
                                             172

       Mr. Balbir Singh with Mr. Deepak
       Sinhmar, Mr. Rupender Singh and
       Mr. Abhishek Singh Baghel,
       Advocates in                          Item No. 35

       Mr. Ruchir Bhatia,
       Advocate in                           Item Nos. 40, 61, 93, 94, 138,
                                             158, 160, 161

       Mr. Sanjeev Kumar, Advocate in        Item No. 42

       Ms. Shikha Sapra with
       Mr. Abhinav Jain,
       Advocates in                          Item Nos. 41, 58


W.P.(C) 3398/2010 & Connected Matters                             Page 4 of 18
        Mr. Satyen Sethi with Mr. Arta
       Trana Panda, Advocates in          Item Nos. 47, 110

       Mr. Kunal Tandon, Advocate in      Item Nos. 49, 108, 109, 167

       Mr. S. Ganesh, Senior Advocate
       with Mr. S. Sukumaran, Mr. Anand
       Sukumar and Mr. Bhupesh Kumar
       Pathak, Advocates in               Item No. 55.

       Mr. Sandeep Jha, Advocate in       Item Nos. 51, 87.

       Mr. Manu Nair with Mr. Arun
       Mohan, Advocates in                Item Nos. 60, 72.

       Ms. Aradhana Patra, Advocate in    Item Nos. 64, 150, 151, 153

       Mr. K.C. Joshi, Advocate in        Item No. 65

       Mr. Amir Singh Pasrich with
       Mr. Aditya Jain, Advocates in      Item No. 66

       Mr. Harish N. Salve, Senior
       Advocate with Mr. L.K. Bhushan,
       Mr. Gaurav Bahl and Ms. Swaty
       S. Malik, Advocates in             Item No. 69.

       Mr. Rajiv Bansal with
       Mr. Amandeep, Advocates in         Item Nos. 70, 89

       Mr. Rakesh Mukhija with
       Mr. Amit Ojha, Advocates in        Item Nos. 77, 114, 133, 166

       Mr. Sumesh Dhawan with
       Ms. Vatsala Kak, Advocates in      Item Nos. 78, 79

       Mr. Rajeev Kumar, Advocate in      Item Nos. 80 to 84, 84



W.P.(C) 3398/2010 & Connected Matters                          Page 5 of 18
        Mr. Amit Sood, Advocate in          Item Nos. 85, 149

       Mr. Amit Gupta with Mr. A.S.
       Aman, Advocates in                  Item No. 86

       Mr. Vivek Bhagat, Advocate in       Item No. 92, 102

       Ms. Meenakshi Arora with
       Mr. Mohit D. Ram and
       Ms. Sakshi Chopra, Advocates in     Item No. 99

       Mr. Manu Monga, Advocate in         Item No. 100

       Mr. Manish Sharma, Advocate in      Item No. 103

       Mr. Rakesh Chitkara with
       Mr. Rajesh Gupta, Advocates in      Item Nos. 101, 104, 105, 107,
                                           134, 135, 136, 171, 174

       Mr. D. Moitra with Mr. Rajat Jain
       And Ms. Alka Dahar, Advocates in    Item No. 106

       Mr. Vikram Saini, Advocate in       Item No. 119

       Mr. Manish Singhvi with
       Mr. D.K. Devesh, Advocates in       Item Nos. 112, 112, 133

       Mr. R.K. Gupta, Advocate            Item No. 116.

       Mr. Vikram Saini, Advocate in       Item No. 119

       Mr. Rajiv K. Garg, Advocate in      Item No. 120

       Mr. Niraj Singh, Advocate in        Item No. 121

       Ms. Milanka Chaudhury,
       Advocate in                         Item No. 122

       Mr. Rohan Ahuja, Advocate in        Item Nos. 123, 127, 129, 130


W.P.(C) 3398/2010 & Connected Matters                          Page 6 of 18
        Mr. Raj K. Batra and
       Ms. Simranjeet Singh,
       Advocates in                       Item No. 125

       Mr. Pankul Nagpal Advocates in     Item No. 126

       Mr. Rahul Chaudhary,
       Advocate in                        Item Nos. 128, 141

       Mr. Kunal Sinha, Advocate in       Item No. 132

       Mr. Mohan K. Kukreja,
       Advocate in                        Item No. 139

       Mr. Saurabh Tiwari with
       Mr. Jasmeet Singh, Advocates in    Item Nos. 142, 145, 165

       Ms. Vibha Datta Makhija with
       Mr. Philemon Nangbri,
       Advocates in                       Item No. 143

       Mr. Ajit Warrier with Mr. Tarun
       Dua, Advocates in                  Item No. 147

       Mr. Rakesh Sinha with Mr. Pawan
       Kumar Bansal, Advocates in         Item No. 148

       Mr. Prem Prakash, Advocate in      Item No. 154

       Mr. Arun Kumar Roy, Advocate in    Item No. 155

       Mr. Mritunjay Kumar Tiwary,
       Advocates in                       Item No. 157

       Mr. J.K. Mittal with Mr. Brajesh
       Pandey and Ms. Pooja Bahuguna,
       Advocates in                       Item No. 159



W.P.(C) 3398/2010 & Connected Matters                          Page 7 of 18
        Mrs. Amita Gupta with
       Mr. Parveen Kumar, Advocates in   Item No. 162

       Mr. Dhanesh Relan, Advocate in    Item No. 169

       Mr. Rajesh Bhatnagar with
       Mr. Shivanand Thakur,
       Advocates in                      Item No. 170


       Counsel for Respondents:

       Mr. A.S. Chandiok, ASG with       Item Nos. 21, 23, 24, 27, 28,
       Mr. H.C. Bhatia, Ms. Vibha        29, 30, 32, 33, 35, 36, 39, 42,
       Dhawan, Mr. G.S. Parwanda,        43, 44, 47, 49, 52, 58, 67, 71,
       and Mr. Bhagat Singh, Advocates   73, 83, 96, 99, 100, 104, 107,
       for R-1/UOI in                    113, 122, 155, 157, 162, 166,
                                         171, 173

       Mr. A.S. Chandiok, ASG with       Item Nos. 22, 25, 26, 31, 34,
       Ms. Sonia Mathur, Ms. Vibha       37, 38, 40, 41, 45, 48, 50, 51,
       Dhawan, Mr. G.S. Parwanda,        53, 54, 55, 56, 62, 78, 79,
       Mr. Bhagat Singh, Advocates       97, 98, 107, 113, 154, 159,
       for R-1/UOI in                    160, 161

       Mr. A.S. Chandiok, ASG with       Item Nos. 57, 59, 60, 61, 63, 64
       Ms. Sonia Sharma, Ms. Vibha       66, 68, 69, 74, 75, 76, 86-88,
       Dhawan, Mr. G.S. Parwanda,        90-95, 101, 103, 105, 106, 108-
       Mr. Bhagat Singh, Advocates       111, 114-121, 123, 124, 127-for
       R-1/UOI in                        133, 138, 139, 141-143, 145,
                                         147, 150-154, 164, 168, 170,
                                         172-174

       Mr. Mukesh Anand with             Item Nos. 21-82, 84, 85, 87-89,
       Mr. R.C.S. Bhadoria and           91, 96, 99-101, 103, 131, 139-
       Mr. Shailesh Tiwari, Advocates    141, 143, 144, 154, 155, 157,
       for Service Tax Department        159, 163, 164, 166, 168,171-
       and Central Board of Customs      173


W.P.(C) 3398/2010 & Connected Matters                          Page 8 of 18
        and Excise in

       Mr. Satish Kumar, Advocate        Item Nos. 2, 83, 86, 88, 90, 92-
       for Customs, Central, Excise,     95, 97, 98, 102, 104-130,132-
       Service Tax, DGCEI, DGRI in       135-138, 142, 145-153, 156,
                                         158-162, 165, 167, 169, 170,
                                         174

       Mr. Amiet Andlay, Advocate
       for R-4 in                        Item No. 2

       Mr. Baldev Malik, Advocate
       for R-1, 2 and 3 in               Item No. 18

       Ms. Malini Sud with Mr. Deepak
       Khurana and Mr. Shobit Chandra,
       Advocates for R-8 in              Item No. 24

       Mr. Sumesh Dhawan with
       Ms. Vatsala Kak, Advocates in     Item No. 27 for R-7, Item No.
                                         138 for R-4, 5 &6, Item No.
                                         156 for R-15.

       Mr. Sumit Bansal with Mr. Ateev
       Mathur and Mr. Ajay Monga,
       Advocates in                      Item Nos. 36 for R-6 to 8, Item
                                         No. 69 for R-5.

       Mr. N. Kumar, Advocate for
       R-5 in                            Item No. 36

       Mr. Harpreet Singh, Advocate
       for R-15 in                       Item No. 39

       Ms. Rupal Bhatia, Advocate
       for R-25, Mr. Amit Ojha and
       Mr. Rakesh Mukhija, Advocates
       for R-108, Mr. Ayushya Kumar
       with Mr. Vaibhav Kalra,


W.P.(C) 3398/2010 & Connected Matters                         Page 9 of 18
        Advocates for R-113 in             Item No. 40

       Mr. Rajat Aneja with Ms. Shweta
       Singh and Mr. Sachin Sachdeva,
       Advocates for R-7 to 11,
       Mr. B.B. Gupta, Advocate
       For R-36, 51, 66, 89, 90           Item No. 47

       Mr. Mahesh B. Chibber,
       Advocate for R-12 to 16 in         Item No. 51

       Mr. A.K. Mehta with Mr. Anshul
       Arora, Advocates for R-54 in       Item No. 54

       Mr. Rakesh Diwedi, Senior Advocate
       with Mr. Tarun Gulati with Mr. Neil
       Hilderth, Mr. Kishore Kunal,
       Mr. Sparsh Bhargava, Mr. Rony
       O. John and Mr. Sashi Mathews,
       Advocates for DIAL in               Item No. 55

       Ms. Anjana Gosain with
       Ms. Kavery Dua, Advocates
       for R-1/UOI in                     Item Nos. 60 & 72

       Mr. Digvijay Rai, Advocate
       for AAI in                         Item Nos. 60, 72, 148

       Mrs. Murti Chaudhary with
       Mr. Sahil Chopra, Advocates for
       R-5 in                             Item No. 61

       Mr. A.S. Chandiok, ASG with
       Mr. Atul Nanda and Ms. Sugandha,
       Advocates for R-1/UOI.             Item Nos. 65, 77, 122, 125,
                                          126, 149, 163, 165, 167

       Mr. K.K. Aggarwal, Advocate
       in                                 Item Nos. 65, 106, 156.


W.P.(C) 3398/2010 & Connected Matters                          Page 10 of 18
        Mr. Neeraj Chaudhari, CGSC with
       Mr. Akshay Chandra, Advocate
       for R-1/UOI in                     Item Nos. 70, 89

       Mr. Keshari K. Tiwari,
       Advocate for Mr. Anil K. Batra,
       Advocate for YMCA in               Item No. 70

       Mr. A.S. Chandiok, ASG with
       Mr. Neeraj Chaudhari, Mr. Akshay
       Chandra, Mr. Moit Kumar Auluck
       and Mr. Khalid Arshad,
       Advocates for UOI.                 Item Nos. 89, 134 to 137, 144

       Mr. Rajiv Nanda with Ms. Rachna
       Saxena, Advocates for Deptt. of
       Finance, Mr. Debesh Panda with
       Mr. Vaibhav Chaudhary,
       Advocates for R-5, Mr. Manav,
       Advocate for Mr. Mandeep Singh,
       Advocate for R-6 in                Item No. 91

       Mr. Sanjeev Ailawadi, Advocate for
       Ajay Enterprises Pvt. Ltd. in      Item No. 94

       Mr. Amish Tandon, Advocate for
       R-36, 37, 38 in                    Item No. 106

       Mr. Rajiv Nanda with Ms. Rachna
       Saxena, Advocates for Deptt. of
       Finance in                         Item No. 108

       Ms. Praveena Guatam with
       Mr. L.P. Asthana, Advocates
       for R-5, Ms. Bhanita Patowary,
       Advocate for R-7, Mr. Dinesh
       Kumar Gupta with Mr. Vikas
       Mishra, Advocates for R-12 &
       34, Mr. Ruchir Bhatia, Advocate


W.P.(C) 3398/2010 & Connected Matters                         Page 11 of 18
        for R-14, Mrs. Bindra Rana
       with Ms. Meenua Sharma,
       Advocates for R-21, Mr. Sudhir
       Sukhija, Advocate for R-31 in         Item No. 122

       Ms. Sushmita Lal with Ms. Malbika
       Sharkar and Mr. G.K. Sharkar,
       Advocates for R-8 in              Item No. 142

       Mr. Nirbhay Sharma, Advocate          Item Nos. 142, 145
       for Mr. Anjum Javed, Advocate
       for R-4 in

       Mr. Ravinder Agarwal, CGSC with
       Mr. Nitish Gupta for R-1/UOI,
       Mr. Digvijay Rai, Advocate for
       R-7, Ms. Manjula Baxla, Advocate
       for R-13 & 14,Mr. Sahil Mongia
       with Mr. Abhishake Sharma
       and Mr. Sharad Baijal, Advocates
       for R-20, 21 &22, Mr. Neeraj Gupta,
       Advocate for R-24-25, Mr. D.D.
       Dayani, Advocate for R-28 & 29 in           Item No. 156

       Mr. Jatan Singh, CGSC for
       R-1/UOI in                                  Item No. 157

       Mr. B.V. Niren, CGSC with
       Mr. Aarumugam M., Advocate
       for R-1/UOI in                              Item No. 169


       CORAM:
       HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE MANMOHAN




W.P.(C) 3398/2010 & Connected Matters                             Page 12 of 18
                   ORDER

% 14.12.2010

In this batch of writ petitions, the basic prayer is to declare

Section 65(90a) read with Section 65(105)(zzzz) of the Finance Act,

1994 (for short "the Act") as amended by the Finance Act, 2007,

Finance Act 2008 and Finance Act, 2010 as ultra vires the

Constitution of India as there is colourable exercise of power

inasmuch as the Legislature does not have the legislative competence

in this field as it basically pertains to List II of the Seventh Schedule

of the Constitution of India.

Quite apart from above, various averments have been made in

the writ petitions stating, inter alia, that Section 65(105)(zzzz) of the

Act cannot really cover mere renting of immovable property in the net

of service tax. It is averred that in the earlier definition of the said

provision words used in relation of renting of immovable property

were 'for use in the course or furtherance of business or commerce'

and the present provision has only made a different kind of contour

but by such an amendment, it cannot be held that mere renting of

immovable property without any kind of rider would tantamount to

service and thereby would be covered in the ambit and sweep of

service tax.

In the course of hearing of these writ petitions, Mr. Harish N.

Salve, learned senior counsel and other learned senior counsel

appearing for petitioners have commended us to the decision rendered

in Home Solution Retail India Ltd. Vs. UOI & Ors, 158 (2009) DLT

722 (DB). Mr. Salve has drawn inspiration from paragraph nos. 31,

34 and 35 of the said judgment. We think it apt to reproduce

paragraphs 34 and 35 of Home Solution (supra):-

"34. From the above discussion, it is apparent that service tax is a value added tax. It is a tax on value addition provided by a service provider. It is obvious that it must have connection with a service and, there must be some value addition by that service. If there is no value addition, then there is no service. With this in mind, it would be instructive to analyse the provisions of Section 65(105)(zzzz). It has reference to a service provided or to be provided to any person, by any other person in relation to „renting of immovable property for use in the course or furtherance of business or commerce‟. The wordings of the provision are so structured as to entail - a service provided or to be provided to „A‟ by „B‟ in relation to „C‟. Here, „A‟ is the recipient of the service, „B‟ is the service provider and „C‟ is the subject matter. As pointed out above by Mr Ganesh, the expression „in relation to‟ may be of widest amplitude, but it has been used in the said Act as per its context. Sometimes, „in relation to‟ would include the subject matter following it and on other occasions it would not. As in the case of the service of dry cleaning, the expression „in relation to dry cleaning‟ also has reference to the very service of dry cleaning. On the other hand, the service referred to in

Section 65(105)(v), which refers to a service provided by a real estate agent „in relation to real estate‟, does not, obviously, include the subject matter as a service. This is so because real estate by itself cannot by any stretch of imagination be regarded as a service. Going back to the structured sentence, i.e.- service provided or to be provided to „A‟ by „B‟ in relation to „C‟, it is obvious that „C‟ can either be a service (such as dry cleaning, hair dressing, etc.) or not a service by itself, such as real estate. The expression „in relation to‟ would, therefore, have different meanings depending on whether „C‟ is a service or is not a service. If „C‟ is a service, then the expression „in relation to‟ means the service „C‟ as well as any other service having connection with the service „C‟. Where „C‟ is not a service, the expression „in relation to‟ would have reference only to some service which has a connection with „C‟. But, this would not imply that „C‟ itself is a service.

35. From this analysis, it is clear that we have to understand as to whether renting of immovable property for use in the course or furtherance of business or commerce by itself is a service. There is no dispute that any service connected with the renting of such immovable property would fall within the ambit of Section 65(105)(zzzz) and would be exigible to service tax. The question is whether renting of such immovable property by itself constitutes a service and, thereby, a taxable service. We have already seen that service tax is a value added tax. It is a tax on the value addition provided by some service provider. Insofar as renting of immovable property for use in the course or furtherance of business or commerce is concerned, we are unable to discern any value addition. Consequently, the renting of immovable property for use in the course or furtherance of business of commerce by itself does not entail any value addition and, therefore, cannot be regarded as a service. Of course, if there is some other service, such as air conditioning service provided alongwith the renting

of immovable property, then it would fall within Section 65(105)(zzzz)."

Relying upon the aforesaid paragraphs, it is submitted by Mr.

Salve that in the said decision it has been clearly held by the Division

Bench that the renting of the immovable property for use in course or

furtherance of business or commerce by itself does not entail any

value addition and, therefore, cannot be regarded as service. Mr.

Salve would submit that when such a conclusion has been arrived at

while interpreting the concept of service tax in respect of letting

simplicitor, by amending the Act with regard to renting of immovable

property by Finance Act, 2010 the situation cannot improve.

Mr. A.S. Chandiok, learned Additional Solicitor General of

India has taken us to paragraphs 8 and 13 of the Home Solution

(supra) and submitted that the said decision cannot be treated as a

precedent which would be binding on this Division Bench inasmuch

as the recording of a finding of that nature was not necessary for

adjudication of the lis that was involved in the said case. In essence,

the submission of Mr. Chandiok is that when a controversy does not

arise in a case and a Bench makes certain observations, the same

should not be treated as a binding precedent.

Though on a conceptual proposition the submission of

Mr. Chandiok cannot be disregarded, yet if the judgment rendered in

Home Solution (supra) is read in entirety and finding recorded therein

is perused, there can be no scintilla of doubt that it has the binding

effect on another Division Bench.

At this juncture, we have been apprised by Mr. A.S. Chandiok

that the judgment in Home Solution (supra) has been assailed before

the Apex Court and their Lordships have granted leave therein. Mr.

Salve, learned senior counsel does not dispute the said position. Mr.

Salve has also brought to our notice that in the said SLP, the Union of

India in Ground Nos. 11 and 12 has basically challenged the said

findings.

Be it noted, the interim order passed by this Court has been

challenged by the Union of India in CC No. 16960/2010 (Union of

India & Ors. Vs. Home Solutions Retails India & Ors.) before the

Apex Court, wherein their Lordships have passed the following

order:-

" Counsel appearing for the parties agree that they would make all efforts for getting the writ petition, pending in the High Court, disposed of on the next date and therefore, no order is required to be passed on this, for the present. We request the High Court to dispose of

the writ petition itself since an interim order is passed, which according to the petitioners, is creating prejudice to their interest.

Re-notify in the second week of January, 2011."

In the course of hearing, learned counsel for the parties fairly

stated that they will bring it to the notice of their Lordships of the

Apex Court and shall seek expeditious disposal of the SLP filed

against the judgment rendered in Home Solution (supra).

In view of the aforesaid submissions raised at the bar, we are

inclined to adjourn these matters.

Call on 25th January, 2011 for direction.

Interim order passed on earlier occasions shall remain in force.

CHIEF JUSTICE

MANMOHAN, J DECEMBER 14, 2010 rn

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

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

 
 
Latestlaws Newsletter