Citation : 2024 Latest Caselaw 20135 Mad
Judgement Date : 24 October, 2024
C.M.A.No.1868 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 24.10.2024
CORAM
THE HON'BLE MR.JUSTICE R.SURESH KUMAR
AND
THE HON'BLE MR.JUSTICE C.SARAVANAN
C.M.A.No.1868 of 2021
The Commissioner of GST and
Central Excise, Salem Commissionerate
GST Bhawan, No.1, Foulkes Compound
Anaimedu, Salem 636 001. ... Appellant
Vs.
M/s.Taneja Aerospace and Aviation Ltd
Belagondapalli Village, Thally Road
Denkanikotta Taluk, Krishnagiri
Tamil Nadu 635 114. ... Respondent
Appeal under Section 35G of the Central Excise Act to set aside the Final
Order No.40008 of 2019 dated 04.01.2019 in Appeal No.ST/192/2012-SM on the
file of the Customs, Central Excise and Service Tax Appellate Tribunal, South
Zonal Bench, Chennai-6 and allow the appeal.
-----
For Appellant : Mr.A.P.Srinivas
Senior Standing Counsel
For Respondent : Mr.S.Durairaj
https://www.mhc.tn.gov.in/judis
C.M.A.No.1868 of 2021
JUDGMENT
(Delivered by R.SURESH KUMAR,J.)
This appeal was admitted on 08.07.2021 on the following substantial
questions of law:
1. Whether on the fact and circumstances of the case, CESTAT is
correct in holding that sales promotion activities under BAS done
by the assessee for promoting sale of CESNA aircraft in India as
"Export of Service?
2. Whether in the facts and circumstances of the case, CESTAT is
correct in holding that the commercial coaching and training
service provided by the assessee is not liable to service tax?
3. Whether the CESTAT is correct in setting aside the various
penalties levied on all the services when there is suppression
and evasion of service tax and the same was detected by the
department during investigation?
2. It is submitted by the learned counsel for the appellant that the issue
raised in the appeal has been resolved under the Sabka Vishwas (Legacy
Dispute Resolution) Scheme 2019 and hence nothing is required to be
adjudicated in this appeal.
https://www.mhc.tn.gov.in/judis
3. Recording the said submission, this Civil Miscellaneous Appeal is
dismissed, keeping the substantial questions of law open to be decided at a later
point of time. No costs.
(R.S.K.,J.) (C.S.N.,J.)
24.10.2024
NCS : Yes/No
Index : Yes/No
KST
To
The Central Excise and Service Tax Appellate Tribunal, South Zonal Bench, Chennai-6
https://www.mhc.tn.gov.in/judis
R.SURESH KUMAR, J.
AND C.SARAVANAN, J.
24.10.2024
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!