Saturday, 11, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Thirumala College Of ... vs Kaloji Narayana Rao University Of ...
2023 Latest Caselaw 3247 Tel

Citation : 2023 Latest Caselaw 3247 Tel
Judgement Date : 17 October, 2023

Telangana High Court
Thirumala College Of ... vs Kaloji Narayana Rao University Of ... on 17 October, 2023
Bench: P.Sam Koshy, Laxmi Narayana Alishetty
     IN THE HIGH COURT FOR THE STATE OF TELANGANA ::
                     AT HYDERABAD

                              ***

Writ Petition Nos.34617 of 2022, 26565, 26654, 26656, 26658, 26659, 26661, 26663, 26688, 26766, 26776, 26779, 26790, 26793, 27316, 27318, 27321, 27326, 27341, 27377, 27405, 27420, 27429, 27456, 27458, 27460, 27461, 27462, 27463, 27465, 27467, 27468, 27469, 27472 and 27475 of 2023

Between:

Care College of Nursing and others.

Petitioners VERSUS

Kaloji Narayana Rao University of Health Sciences, Rep by its Registrar, and others.

Respondents

JUDGMENT PRONOUNCED ON: 17.10.2023

THE HONOURABLE SRI JUSTICE P.SAM KOSHY

AND

THE HONOURABLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

1. Whether Reporters of Local newspapers may be allowed to see the Judgments? : Yes

2. Whether the copies of judgment may be Marked to Law Reporters/Journals? : Yes

3. Whether His Lordship wishes to see the fair copy of the Judgment? : Yes

____________________ P.SAM KOSHY, J ::2:: PSK,J & LNA,J WP No.34617 of 2022 & batch

* THE HONOURABLE SRI JUSTICE P.SAM KOSHY AND THE HONOURABLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

+ Writ Petition Nos.34617 of 2022, 26565, 26654, 26656, 26658, 26659, 26661, 26663, 26688, 26766, 26776, 26779, 26790, 26793, 27316, 27318, 27321, 27326, 27341, 27377, 27405, 27420, 27429, 27456, 27458, 27460, 27461, 27462, 27463, 27465, 27467, 27468, 27469, 27472 and 27475 of 2023

% 17.10.2023

# Between:

Care College of Nursing and others.

Petitioners VERSUS

Kaloji Narayana Rao University of Health Sciences, Rep by its Registrar, and others.

Respondents ! Counsel for Petitioner(s) : Mr.Gaddam Srinivas

^Counsel for the respondent(s) : None for 1st respondent-University;

Mr. Dominic Fernandes, learned Senior Standing Counsel for respondent Nos.2 and 3; & Mr.V. Rajeshwar Rao, learned Government Pleader for Commercial Tax Department, for respondent Nos.4 and 5 in Writ Petition No.24617 of 2022.

<GIST:

> HEAD NOTE:

? Cases referred ::

1. W.P.No.57941 of 2018, decided on 26.07.2022

2. W.P.No.112 of 2019, decided on 26.07.2022

3. (1978) 1 S.C.C. 498

4. (2011) 4 S.C.C. 527

5. (2017) 6 S.C.C. 675

6. (2018) 9 S.C.C. 1 (F.B.) (S.C.) ::3:: PSK,J & LNA,J WP No.34617 of 2022 & batch

THE HONOURABLE SRI JUSTICE P. SAM KOSHY

AND

THE HONOURABLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

Writ Petition Nos.34617 of 2022, 26565, 26654, 26656, 26658, 26659, 26661, 26663, 26688, 26766, 26776, 26779, 26790, 26793, 27316, 27318, 27321, 27326, 27341, 27377, 27405, 27420, 27429, 27456, 27458, 27460, 27461, 27462, 27463, 27465, 27467, 27468, 27469, 27472 and 27475 of 2023

COMMON ORDER :

Since the grounds of challenge and the petitioners and

respondents, all being the same, we proceed to decide the batch

of writ petitions by this common order.

2. This batch of writ petitions are filed by the educational

institutions assailing the demand notice raised by the 1st

respondent-University so far as payment of G.S.T. on the

affiliation fee and inspection fee together with arrears from July,

2017 onwards.

3. For proper appreciation of facts, it would be more relevant

to take note of the contents of the demand notice issued by the

1st respondent to each of the petitioners in all the writ petitions,

which is extracted as under :

::4:: PSK,J & LNA,J WP No.34617 of 2022 & batch

"With reference to the subject cited and vide references cited, the University has been directed by GST authorities to collect and deposit the GST dues from July, 2017 onwards on affiliation and inspection fees paid by private institutions affiliated to K.N.R.U.H.S.

In this regard, you are hereby directed to submit 9% S.G.S.T. and 9% C.G.S.T. (a total of 18% as G.S.T.) on the affiliation and inspection fee paid to the University from July, 2017 onwards in the form of Demand Draft in favour of the Registrar, K.N.R.U.H.S. payable at Warangal within 10 days. Kindly note that the D.D.s are to be submitted separately for each financial year and also please provide the details of affiliation fee and inspection fee paid in a table form year-wise for each Financial Year.

Any further orders from the G.S.T. authorities shall be communicated to you for further course of action."

4. For convenience, we are referring to the facts in Writ

Petition No.34617 of 2022 as facts for the rest of the batch of

writ petitions as well. However, the other connected batch of

matters, which are also heard and decided together, are matters

where the impugned demand notice have been raised in the

present year, i.e., 2023.

5. Heard Mr. Gaddam Srinivas, learned counsel for the

petitioners; Mr. Dominic Fernandes, learned Senior Standing

Counsel, appearing on behalf of respondent Nos.2 and 3; and

Mr. V. Rajeshwar Rao, learned Government Pleader for ::5:: PSK,J & LNA,J WP No.34617 of 2022 & batch

Commercial Tax Department, for respondent Nos.4 and 5 in Writ

Petition No.24617 of 2022. None appeared for the 1st respondent

- Kaloji Narayana Rao University of Health Sciences

(K.N.R.U.H.S.)

6. All the petitioners in the present writ petition as also in the

other connected writ petitions are educational institutions /

colleges primarily imparting nursing course. All the colleges

before this Court in the various writ petitions are all affiliated

with the 1st respondent-Kaloji Narayana Rao University of Health

Sciences (K.N.R.U.H.S.), (for short, 'the 1st respondent-

University').

7. The 1st respondent is a University which has been

established under the provisions of Act 6 of 1986. The colleges

which intend to get affiliation the 1st respondent-University are

required to undergo certain procedure. For the purpose of

granting affiliation, the 1st respondent-University is required to

first conduct an inspection and for this purpose, the University

charges inspection fees as also affiliation fees from the respective

colleges. All the colleges in this batch of writ petitions have paid

the inspection fees for the inspection conducted as also the

affiliation fees for the affiliation granted.

::6:: PSK,J & LNA,J WP No.34617 of 2022 & batch

8. The G.S.T. law came into force w.e.f. 01.07.2017.

9. Recently, the respondent Nos.2 and 3 have raised demand

of G.S.T. on the affiliation fees and inspection fees from the 1st

respondent-University. Based upon the said demand, so raised

by the respondent Nos.2 and 3, the 1st respondent-University in

turn demanded payment of G.S.T. on the affiliation fees and

inspection fees paid by each of these petitioners before this

Court in the present batch of writ petitions. It is this demand

raised by the 1st respondent-University from the petitioner-

educational institutions which has led to filing of the present

writ petition.

10. At the time when the G.S.T. law was enacted, "Education

Service" was one of the subjects which was taxable under the

'Heading No.9992' as per notification dated 28.06.2017.

Subsequently, there were certain categories of services provided

by the educational institutions which stood exempted from levy

of G.S.T. It is this exemption of levy of G.S.T. upon certain

category of services rendered by the educational institutions as

per notification No.12 of 2017, dated 28.06.2017, which has

been heavily relied upon by the petitioners praying for allowing

of the writ petitions and quashment of the impugned demand ::7:: PSK,J & LNA,J WP No.34617 of 2022 & batch

notice raised by the 1st respondent-University for payment of

G.S.T.

11. Learned counsel for the petitioners contended that perusal

of Serial No.66 of Notification No.12 of 2017, dated 28.06.2017,

would show that the services provided by an educational

institution stands exempted from payment of G.S.T. He further

contended that the term "educational institution" has been

further defined in the same notification in Clause (y) of Section 2

of the G.S.T. Act. According to learned counsel for the

petitioners, in terms of the said definition, an institution

providing education services as a part of curriculum for

obtaining a qualification, would by itself bring within it the

University. In the process, the collection of fees towards

inspection and affiliation also would get exempted from levy of

G.S.T. In addition, he contended that the amendment brought

to Serial No.66 of the Notification No.12 of 2017, dated

28.06.2017, by incorporating Clause (aa) also would make it

emphatically clear that conduction of entrance examination and

collection of entrance fees also has been brought within the

exempted category and, thus, it would include affiliation and

inspection fees as well.

::8:: PSK,J & LNA,J WP No.34617 of 2022 & batch

12. In support of his contention, learned counsel for the

petitioners firstly relied upon a recent decision of a learned

Single Judge of the Karnataka High Court in M/s. Rajiv Gandhi

University of Health Sciences vs. Principal Additional

Director General, Directorate General of GST Intelligence

and others 1 and also in M/s.Bangalore University vs.

Principal Additional Director General, Directorate General of

GST Intelligence and others 2, wherein the learned Single Judge

allowed the said writ petitions by setting aside the show-cause

notice and also the consequent further actions as well, raised by

the University from the respective colleges.

13. Additionally, learned counsel for the petitioners also placed

reliance on the following decisions of the Hon'ble Apex Court in

The Principal and others vs. The Presiding Officer and

others 3, Chairman, Bhartia Education Society vs. State of

Himachal Pradesh 4 and Maharishi Markandeshwar Medical

College and Hospital vs. State of Himachal Pradesh 5.







3 (1978) 1 S.C.C. 498
4 (2011) 4 S.C.C. 527
5 (2017) 6 S.C.C. 675
                                 ::9::                       PSK,J & LNA,J
                                               WP No.34617 of 2022 & batch



14. Learned counsel for the petitioners relied on the above

decisions to show that affiliation is intrinsically connected with

the educational institutions having affiliation from a particular

University. That since the object of the University also is to

ensure uniform curriculum and standards among the different

affiliated colleges imparting education on the same course. In the

instant case, it is the nursing course which is being imparted by

the petitioners herein, therefore, the 1st respondent-University

would also fall within the purview of 'educational institution' and

as such the petitioners would also be exempted from levy of

G.S.T. on the inspection fees and affiliation fees.

15. Learned counsel for the petitioners further contended that

in the event, the said fees becomes amenable to G.S.T. and if the

petitioners are made to pay G.S.T. on the inspection fees and

affiliation fees, the petitioner-Colleges would be compelled to

pass on the burden on the students who get admitted to the

respective colleges of the petitioners. Thus, in terms of Serial

No.66 of the notification No.12 of 2007, dated 28.06.2017, since

it exempts so far as the services rendered by the educational

institutions to the students, the petitioners should not be

compelled to pay G.S.T. on the inspection fees and the affiliation ::10:: PSK,J & LNA,J WP No.34617 of 2022 & batch

fees. It would also be detrimental to the interest of the students

who have meanwhile taken admission to the petitioner-Colleges.

16. Per contra, Mr. Dominic Fernandes, for Commercial Tax, for

respondent Nos.2 to 4, contended that the impugned demand

notice is one which is in fact raised by the 1st respondent-

University and the 1st respondent-University as such has not

disputed or denied payment of G.S.T. on the inspection fees or

affiliation fees.

17. Learned Special Standing Counsel for respondent-

Department further submitted that in terms of Notification No.11

of 2017, dated 28.06.2017, the Government had made it

expressly clear that under the 'Heading - 9992', the educational

institution is one which is taxable under the G.S.T. law. The

term 'Education Service' includes various components viz.,

affiliation fees, inspection fees and various other fees which is

collected both by the 1st respondent-University as also by the

respective colleges affiliated to the 1st respondent-University. It

was further contended that after making education service

taxable, the Government relaxed the same to some extent vide

Notification No.12 of 2017, dated 28.06.2017, and it is that

which is reflected upon in Serial No.66 of the said notification.

::11:: PSK,J & LNA,J WP No.34617 of 2022 & batch

Clause (a) of Serial No.66 under the same 'Heading - 9992'

prescribing services provided by an educational institution to its

students, faculty and staff to be one under the exempted

category so far as the levy of tax is concerned.

18. According to learned counsel for the respondent-

Department, a plain reading of Serial No.66 (which was further

amended vide Notification No.2 of 2018, dated 25.01.2018)

would go to show that the collection of affiliation fees and

inspection fees does not stand exempted. It was the further

contention of learned counsel for the respondent-Department

that, in the 47th G.S.T. Council Meeting held on 28/ 29.06.2022,

one of the topic of discussion in their agenda was in respect of

the confusion that prevailed regarding the taxability of G.S.T. on

sale of application forms to the prospective students, issue of

migration, eligibility forms to graduate students, affiliation works

and other educational activities. In this context, the G.S.T.

Council had in its aforesaid meeting categorically resolved that

the services provided by the educational institutions to its

students, faculty and staff stands exempted vide Notification

No.12 of 2017, dated 28.06.2017.

::12:: PSK,J & LNA,J WP No.34617 of 2022 & batch

19. It was further resolved in the same meeting that so far as

collection of application fees for entrance examination and also

collection of fee for issuance of eligibility certificates and for

entrance examination and admission fees, etc., all would stand

exempted in terms of Notification No.12 of 2017, dated

28.06.2017. However, as regards issue of affiliation of

educational institutions with the Universities and Boards, etc., it

was resolved that the Circular issued by the Government of

India, Ministry of Finance, Department of Revenue, dated

17.06.2021, would be governing the field. As per Clause (4)(iii) of

the said Circular, G.S.T. @ 18% applies to such services provided

by the Board or University so far as accreditation to education

institutions is concerned

20. Learned counsel for the respondent-Department further

contended that the decisions rendered by learned Single Judge

of the Karnataka High Court in The Presiding Officer and

others (1 supra) and Chairman, Bhartia Education Society

(2 supra) (as was strongly harped upon by the learned counsel

for the petitioners) would not be applicable or come to the rescue

of the petitioners as proper material papers were not brought

before the said High Court at the time of disposal of the said writ ::13:: PSK,J & LNA,J WP No.34617 of 2022 & batch

petitions. That that the learned Single Judge had primarily

relied upon Clause 66D of the Finance Act, 1994 which had the

negative list of services upon which there would be no levy of tax.

21. The learned counsel for the respondent-Department further

brought to the notice of this Court that Sub-Clause (l) of the

Clause 66D of the Finance Act, 1994 already stood omitted by

way of Finance Act, 2016 w.e.f. 14.05.2016. The levy of G.S.T. is

under the provisions of the G.S.T. law which does not have any

such clause as was relied upon by the learned Single Judge of

the Karnataka High Court from the Finance Act, i.e., Clause

66D. Therefore, the said decisions are distinguishable both on

facts and also on law.

22. Having heard the contentions of learned counsel on either

side and on perusal of the records, what needs to be taken into

consideration for deciding the issue raised by the learned

counsel for the petitioners is the first notification that was issued

by the Government, i.e., Notification No.11 of 2017, dated

28.06.2017 which first reflected the description of the services

which would be taxable and also reflected the headings and the

rate of charges of G.S.T. upon each of the services notified

therein.

                                      ::14::                           PSK,J & LNA,J
                                                         WP No.34617 of 2022 & batch



23.   Serial    No.30     of   Notification        No.11    of      2017,    dated

28.06.2017 is the head subject which is relevant for the decision

of this Court, which for ready reference is extracted hereunder :

Notification No.11/2017-Central Tax (Rate)

New Delhi, the 28th June, 2017

G.S.R.... (E) - In exercise of the powers conferred by sub- section (1) of Section 9, sub-section (1) of Section 11, sub-section (5) of section 15 and sub-section (1) of Section 16 of the Central Goods and Services Tax Act, 2017 (12 of 2017), the Central Government, on the recommendations of the Council, and on being satisfied that it is necessary in the public interest so to do, hereby notifies that the central tax, on the intra-State supply of services of description as specified in column (3) of the Table below, falling under Chapter, Section or Heading of scheme of classification of services as specified in column (2), shall be levied at the rate as specified in the corresponding entry in Column (4), subject to the conditions as specified in the corresponding entry in Column (5) of the said Table :-

Sl. Chapter, Description of Service Rate Condition No. Section or (per cent) Heading ... .. ... .... ... ...

30 Heading 9992 Education services 9 -

24. From a plain reading of the above notification, it is

evidently clear that educational services have been particularly

held to be taxable.

25. It is now relevant to take note of the notification issued by

the Government of India granting exemption to certain services,

vide Notification No.12 of 2017-Central Tax (Rate), dated

28.06.2017, at Serial No.66, which again for ready reference is

reproduced hereunder, viz., ::15:: PSK,J & LNA,J WP No.34617 of 2022 & batch

Notification No.12/2017-Central Tax (Rate)

New Delhi, the 28th June, 2017

G.S.R.... (E) - In exercise of the powers conferred by sub-section (1) of Section 11 of the Central Goods and Services Tax Act, 2017 (12 of 2017), the Central Government, on being satisfied that it is necessary in the public interest so to do, on the recommendations of the Council, hereby exempts the intra-State supply of services of description as specified in column (3) of the Table below from so much of the central tax leviable thereon under sub-section (1) of Section 9 of the said Act, as is in excess of the said tax calculated at the rate as specified in the corresponding entry in Column (4) of the said Table, unless specified otherwise, subject to the relevant conditions as specified in the corresponding entry in Column (5) of the said Table, viz.:-


Sl.      Chapter,        Description of Service            Rate       Condition
No.     Section or                                      (per cent)
         Heading
... ..        ...                        ....                    ...              ...
66     Heading 9992    Services provided -                 9              -
                       (a) by an educational
                       institution to its students,
                       faculty and staff;
                       (b) to an educational
                       institution, by way of -
                       (i) transportation of
                       students, faculty and
                       staff;
                       (ii) catering, including any
                       mid-day meals scheme
                       sponsored by the Central
                       Government,              State
                       Government        or    Union
                       territory;
                       (iii) security or cleaning or
                       house-keeping         services
                       performed        in      such
                       educational institution;
                       (iv) services relating to
                       admission to, or conduct
                       of examination by, such
                       institution; upto higher
                       secondary;
                                Provided         that
                       nothing contained in entry
                       (b) shall apply to an
                       educational        institution
                       other than an institution
                       providing services by way
                       of pre-school education
                       and education up to
                       higher secondary school or
                       equivalent.
                                       ::16::                          PSK,J & LNA,J
                                                         WP No.34617 of 2022 & batch



26. The above notification stood amended vide Notification

No.2 of 2018, dated 25.01.2018, wherein Clause (aa) was also

inserted after Clause (a) under Serial No.66, which reads as

under :

"(o) against serial number 66, in the entry in column (3) -

(i) after item (a), the following item shall be inserted, viz.,

"(aa) by an educational institution by way of conduct of entrance examination against consideration in the form of entrance fee."

27. The aforesaid amendment was brought by virtue of a

decision that was taken on the recommendations of the Council,

and the 25th meeting of G.S.T. Council held on 18.01.2018,

wherein certain exemptions / changes in the G.S.T. rates was

decided and one such item was in respect of the service relating

admission and conduction of examination. The decision of the

said Council is reproduced hereunder, viz.,

"(20) To exempt services relating to admission to, or conduct of examination provided to all educational institutions, as defined in the notification.

To exempt services by educational institution by way of conduct of entrance examination against consideration in the form of entrance fee."

::17:: PSK,J & LNA,J WP No.34617 of 2022 & batch

28. If we read the provisions of G.S.T. law, the notification

No.11 of 2017, dated 28.06.2017, emphatically holds education

service to be one which is liable to tax. The relaxations granted

vide Notification No.12 of 2017 is confined to the services

rendered by the educational institutions to the students, faculty

and staff. It also grants exemption in respect of collection of fees

relating to entrance examination and other fees chargeable from

the students for admission or any such purpose. Nowhere has

the respondents declared or notified that charging of inspection

fees and the affiliation fees by the 1st respondent-University also

would fall within the exempted category. Under the taxing law,

unless there is a specific exemption granted specifically on

inspection fees and affiliation fees, the petitioners cannot be

permitted to claim exemption drawing an inference of the

affiliation and inspection fees both being part of the Notification

No.12 of 2017, dated 28.06.2017, and also being inter-linked to

the curriculum which is undertaken by the educational

institutions and the admissions derived therefrom.

29. The fact that the Notification No.11 of 2017, dated

28.06.2017, has a broader subject when it prescribes education

service and Notification No.12 of 2017, dated 28.06.2017, ::18:: PSK,J & LNA,J WP No.34617 of 2022 & batch

specifically enumerates specific services which stand exempted

and inspection and affiliation fees not reflected in the

Notification No.12 of 2017, dated 28.06.2017, the relief sought

for by the petitioners or the issue raised by the petitioners would

not be sustainable. Since there were certain handicaps and

confusions prevailing, the G.S.T. Council itself in its 47th G.S.T.

Council Meeting held on 28/29.06.2022 very categorically held

that as regards the question of granting exemption to the

affiliation and other fees collected by the 1st respondent-

University, it is the Circular dated 17.06.2021 issued by the

Government of India which would govern the field and clause (4)

thereof reads as under :

"4. Taking into account the above, the G.S.T. Council has recommended, to clarify as below :

(i) G.S.T. is exempt on services provided by Central or State Boards (including the boards such as NBE) by way of conduct of examination for the students, including conduct of entrance examination for admission to educational institution [under S.No.66(aa) of Notif.No.12/2017-CT(R)]. Therefore, G.S.T. shall not apply to any fee or any amount charged by such Boards for conduct of such examinations including entrance examinations.

(ii) G.S.T. is also exempt on input services relating to admission to, or conduct of examination, such as online testing service, result publication, printing of notification for examination, ::19:: PSK,J & LNA,J WP No.34617 of 2022 & batch

admit card and question papers, etc., when provided to such Boards [under S.No.66(b)(iv) of Notif.No.12/2017-CT(R)].

(iii) G.S.T. at the rate of 18% applies to other services provided by such Boards, namely of providing accreditation to an institution or to a professional (accreditation fee or registration fee such as fee for FMGE screening test) so as to authorize them to provide their respective services."

30. A plain reading of the said Clause (4) would give a clear

indication that, except for the exemption that has been

specifically enumerated in Notification No.12 of 2017, dated

28.06.2017, all other services rendered by educational

institutions and universities are taxable under the G.S.T. law.

Another fact which needs to be considered is that under the

Notification No.11 of 2017, dated 28.06.2017, (as has been

discussed earlier), the entire 'education service' itself is held to

be taxable under G.S.T. law, and if the Government intended to

exempt the educational institutions and universities from the

ambit of G.S.T. law, they would have simply, as in Notification

No.11 of 2017, incorporated 'education service' and would have

exempted the petitioners and the universities as well. However,

that is not the case.

31. Notification No.12 of 2017, dated 28.06.2017, which stood

amended further vide Notification No.2 of 2018, dated ::20:: PSK,J & LNA,J WP No.34617 of 2022 & batch

25.01.2018, specifically enumerates the specific nature of service

rendered by the educational institutions which would stand

exempted. Inspection and affiliation fees however is not

part of the said notification granting exemption. Yet another

aspect which needs to be considered is that Notification No.12 of

2017, dated 28.06.2017, provides for exemption of services

rendered by the educational institutions to three different

categories, i.e., students, faculty and staff. It does not deal with

the services rendered by the university to the educational

institutions. 'Affiliation' and 'inspection' is a service rendered by

the university to the educational institutions for which the

university had charged the respective educational institutions.

32. Surprisingly, in the instant case, as of now, the 1st

respondent-University does not seem to be aggrieved of the

demand raised by the respondent-Department so far as payment

of G.S.T. on the inspection and affiliation fees is concerned.

What is further necessary to be reflected at this juncture is that

the nature of service rendered by the 1st respondent-University

to the respective educational institutions is at a stage where the

admissions to the students have not commenced. It is at the

inception stage of the educational institutions that the ::21:: PSK,J & LNA,J WP No.34617 of 2022 & batch

inspection is conducted and the affiliation is thereafter granted.

The admission and the services rendered by the educational

institutions to the students, the faculty and the staff are all

services rendered subsequent to the affiliation. Therefore, the

contention that the petitioners have canvassed is hard to accept.

33. The Constitution Bench decision of the Hon'ble Apex Court

rendered in the case of Commissioner of Customs (Import),

Mumbai vs. M/s. Dilip Kumar and Company 6, dealing with the

situation where there is any doubt or confusion so far as

claiming of exemption is concerned (though there is none in the

present writ petition so far as this Bench is concerned) the

Hon'ble apex Court held at para Nos.48 to 51 as under :

"48. The next authority, which needs to be referred is Mangalore Chemicals [Mangalore Chemicals and Fertilisers Ltd. v. CCT, 1992 Supp (1) SCC 21] . As we have already made reference to the same earlier, repetition of the same is not necessary. From the above decisions, the following position of law would, therefore, be clear. Exemptions from taxation have a tendency to increase the burden on the other unexempted class of taxpayers. A person claiming exemption, therefore, has to establish that his case squarely falls within the exemption notification, and while doing so, a notification should be construed against the subject in case of ambiguity.

6 (2018) 9 S.C.C. 1 (F.B.) (S.C.) ::22:: PSK,J & LNA,J WP No.34617 of 2022 & batch

49. The ratio in Mangalore Chemicals case [Mangalore Chemicals and Fertilisers Ltd. v. CCT, 1992 Supp (1) SCC 21] was approved by a three-Judge Bench in Novopan India Ltd. v. CCE [Novopan India Ltd. v. CCE, 1994 Supp (3) SCC 606] . In this case, probably for the first time, the question was posed as to whether the benefit of an exemption notification should go to the subject/assessee when there is ambiguity. The three-Judge Bench, in the background of English and Indian cases, in para 16, unanimously held as follows : (SCC p. 614)

"16. We are, however, of the opinion that, on principle, the decision of this Court in Mangalore Chemicals [Mangalore Chemicals and Fertilisers Ltd. v. CCT, 1992 Supp (1) SCC 21]

-- and in Union of India v. Wood Papers Ltd. [Union of India v. Wood Papers Ltd., (1990) 4 SCC 256 : 1990 SCC (Tax) 422] , referred to therein -- represents the correct view of law. The principle that in case of ambiguity, a taxing statute should be construed in favour of the assessee -- assuming that the said principle is good and sound -- does not apply to the construction of an exception or an exempting provision, they have to be construed strictly. A person invoking an exception or an exemption provision to relieve him of the tax liability must establish clearly that he is covered by the said provision. In case of doubt or ambiguity, benefit of it must go to the State."

50. In TISCO Ltd. v. State of Jharkhand [TISCO Ltd. v. State of Jharkhand, (2005) 4 SCC 272] , which is another two-Judge Bench decision, this Court laid down that eligibility clause in relation to exemption notification must be given strict meaning and in para 44, it was further held : (SCC pp. 289-290) ::23:: PSK,J & LNA,J WP No.34617 of 2022 & batch

"44. The principle that in the event a provision of fiscal statute is obscure such construction which favours the assessee may be adopted, would have no application to construction of an exemption notification, as in such a case it is for the assessee to show that he comes within the purview of exemption (see Novopan India Ltd. v. CCE [Novopan India Ltd. v. CCE, 1994 Supp (3) SCC 606] )."

51. In Hari Chand case [CCE v. Hari Chand Shri Gopal, (2011) 1 SCC 236] , as already discussed, the question was whether a person claiming exemption is required to comply with the procedure strictly to avail the benefit. The question posed and decided was indeed different. The said decision, which we have already discussed supra, however, indicates that while construing an exemption notification, the Court has to distinguish the conditions which require strict compliance, the non-compliance of which would render the assessee ineligible to claim exemption and those which require substantial compliance to be entitled for exemption. We are pointing out this aspect to dispel any doubt about the legal position as explored in this decision. As already concluded in para 50 above, we may reiterate that we are only concerned in this case with a situation where there is ambiguity in an exemption notification or exemption clause, in which event the benefit of such ambiguity cannot be extended to the subject/assessee by applying the principle that an obscure and/or ambiguity or doubtful fiscal statute must receive a construction favouring the assessee. Both the situations are different and while considering an exemption notification, the distinction cannot be ignored."

34. Relying upon the constitutional decision of the Hon'ble

Apex Court also, we are of the firm view that firstly, the

Notification No.12 of 2017, dated 28.06.2017, cannot be made ::24:: PSK,J & LNA,J WP No.34617 of 2022 & batch

applicable upon inspection and affiliation fees charged by the 1st

respondent-University from the educational institutions.

Secondly, since so far as inspection and affiliation fees charged

by the 1st respondent-University from the educational

institutions has not been specifically exempted in terms of the

Constitution Bench judgment in M/s. Dilip Kumar and

Company (6 supra), the said benefit cannot be extended to the

petitioners. As regards the two decisions rendered by the

Karnataka High Court in M/s. Rajiv Gandhi University of

Health Sciences (1 supra) and in M/s.Bangalore University

(2 supra), which was heavily relied upon by the learned counsel

for the petitioners, we are in complete agreement to the

contentions raised by the learned counsel for the respondent-

Department that the learned Single Judge of the Karnataka High

Court while passing orders in the aforesaid two decisions, has

relied upon the provisions of Finance Act, 1994 (Clause 66D).

Sub-Clause (l) of Clause 66D of the Finance Act, 1994 which in

fact, first of all, stood omitted by the Finance Act, 2016 w.e.f.

14.05.2016. Secondly, what also needs to be mentioned is that

under the G.S.T. law there is no such provision as Sub-Clause

(11) of Clause 66D of the Finance Act. Therefore, we are inclined ::25:: PSK,J & LNA,J WP No.34617 of 2022 & batch

to respectfully disagree with the view taken by the Karnataka

High Court in the aforesaid two decisions. Therefore, the said

decisions are distinguishable in facts and law.

35. For all the aforesaid reasons, we do not find any substance

in the contentions raised by the learned counsel for the

petitioners. Accordingly, the Writ Petition No.34617 of 2022

stands dismissed. Consequently, all the connected writ petitions

also stand dismissed. No costs.

36. As a sequel, miscellaneous petitions pending if any in these

writ petitions, shall stand closed.

_____________________________ P. SAM KOSHY, J

____________________________________ LAXMI NARAYANA ALISHETTY, J

Date : 17.10.2023

Note : LR copy to be marked B/o.

Ndr/kkm

 
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 : Media

 
 
Latestlaws Newsletter