/2023 INSC 0380/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION                                                                           CIVIL APPEAL NO.11330 of 2018 CC and CE and ST, NOIDA   ...Appellant(s) Versus M/s Interarch Building Products  Pvt. Ltd.                                      ...Respondent(s) J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   dated Civil Appeal No.11330 of 2018                                                                             Page  1  of  64 2 09.11.2017 passed by the Customs, Excise and Service Tax Appellate Tribunal, Regional Bench at   Allahabad   (hereinafter   referred   to   as   ‘the Appellate   Tribunal’)   by   which   the   learned Tribunal  has allowed  the  said appeal preferred by the respondent and has set aside the Order­ in­Original   dated   31.03.2017   disallowing   the CENVAT Credit, the Revenue has preferred the present appeal. 2. The   facts   leading   to   the   present   appeal   in nutshell are as under: 2.1 The  respondent  –  assessee  was  engaged  in  the business   of   manufacture,   supply   and   erection at the site of prefabricated/pre­engineered steel buildings   and   parts   thereof   classifiable   under Civil Appeal No.11330 of 2018                                                                             Page  2  of  64 3 the   relevant   Headings/sub­headings   of   the First Schedule to  the Central Excise Tariff Act, 1985.     The   respondent   was   having   centralized registration for Service Tax with the Service Tax Department   for   services   under   "Commercial   or Industrial   Construction   Service"   and "Construction   Services"   right   from   the commencement   of   production.     The   goods manufactured   were   cleared   from   the   place   of manufacture on payment of central excise duty on   which   CENVAT   Credit   was   made   by   the respondent.     The   unit   at   Greater   Noida registered   as   a   Centralized   Service   Provider, availed CENVAT Credit (i) Excise duty  paid by  the  units  at the time of removal (ii) duty paid on capital goods  Civil Appeal No.11330 of 2018                                                                             Page  3  of  64 4 (iii) service tax paid on input services.  They   paid   service   tax   on   the   gross   amount   of contract for engineering, procurements supply, construction,   erection   etc.   under   the   category "commercial   or   industrial   constructions services" as referred under Section 65(105)(zzq) of the Finance Act, 1994 (hereinafter referred to as ‘the Act, 1994’).  2.2 Based   on   specific   intelligence   that   the respondent   had   wrongly   classified   the   services rendered   by   them,   availed   inadmissible CENVAT Credit and short paid the Service Tax in   cash.     Department   was   of   the   view   that   the services rendered by the respondent amounted to   Works   Contract   which   were   chargeable   to tax under sub clause [zzzza] of Section 65(105] Civil Appeal No.11330 of 2018                                                                             Page  4  of  64 5 of the Finance Act, 1994.   Therefore, according to   the   Revenue   on   classifiable   service   under ‘works contract service’ the respondents availed CENVAT Credit on Central Excise duty paid on inputs. 2.3 Therefore,   the   Department   issued   a   Show Cause   Notice   alleging   inter   alia   that   the respondent   had   utilized   CENVAT   Credit   of Rs.1,12,60,92,760/­   on   building   material during   June,   2007   to   March,   2012   which   was inadmissible.     It   was   alleged   that   the   said amount had been recovered as service tax from the   customer   under   Section   73(1)   of   the   Act, 1994.  It appeared to the Revenue that services should   have   been   classified   under   “Works Civil Appeal No.11330 of 2018                                                                             Page  5  of  64 6 Contract   Service”.     It   was   mandatory   for   the respondent   to   either   follow   Rule   2A   of   Service Tax   (Determination   of   Value)   Rules,   2006   or adopt   Composition   Scheme.   The   said  Rule  2A and   Composition   Scheme   do   not   allow   the availment   of   CENVAT   Credit   on   input. Therefore,   it   appeared   to   the   Revenue   that   the CENVAT   Credit   of   Rs.112,60,92,760/­   as availed   on   input   was   inadmissible   and therefore,   the   said   debit   has   resulted   in   short payment of Service Tax. 2.4 The   Show   Cause   Notice   was   related   to   the period   from   June,   2007   to   March,   2012.     The respondent   was   called   upon   to   show   cause   as to   why   the  services being  provided  by  them  be Civil Appeal No.11330 of 2018                                                                             Page  6  of  64 7 reclassified   under   "Works   Contract   Service"   in place   of   "Commercial   or   Industrial Construction   Services",   inadmissible   CENVAT Credit   of   building   material   amounting   to Rs.112,60,92,760/­   be   disallowed   in   terms   of Rules  2  &   3(1)   of  CENVAT   Credit  Rules,  2004; an amount of Rs.22,37,01,811/­ on account of short   paid   Service   Tax   towards   the   liability debited from the inadmissible Cenvat Credit on construction   materials   be   recovered   under Section   73(1)   of   the   Act,   1994;   an   amount   of Rs.90,23,90,907/­   alleged   to   have   been collected   as   cash   in   excess   of   the   Service   Tax assessed/determined   by   passing   the inadmissible CENVAT Credit to their recipients of   taxable   service   be   demanded   under   Section Civil Appeal No.11330 of 2018                                                                             Page  7  of  64 8 73A of the Act, 1994 along with the appropriate rate   of   interest   under   Sections   73B   and   75   of the   Act   and   the   penalties   be   imposed   under Sections   77   &   75   of   the   Act,   1994   read   with Rule   15(3)   of  CENVAT   Credit   Rules,  2004.     By Order   dated   28.03.2004   the   Adjudicating Authority   who   disallowed   the   CENVAT   Credit amounting   to   Rs.1,12,60,92,760/­   confirmed the   amounts   of   Rs.22,37,01,811/­   being   short paid,   confirmed   the   claim   in   the   show   cause notice. 2.5 The   department   had   issued   further   Show Cause   Notices/statement   of   demands   for   the subsequent period also. Civil Appeal No.11330 of 2018                                                                             Page  8  of  64 9 2.6 By   order   dated   18.11.2015,   the   learned Tribunal   set   aside   the   adjudication   order   and remanded   the   matter   back   to   the   adjudicating authority   with   the   direction   that   the   tax liability   be   re­determined   after   hearing   the respondent .  On remand the adjudicating authority passed a  fresh order dated 31.03.2017 and confirmed the  demands.  The Commissioner held that the services  rendered by the respondent was classifiable as  ‘Works Contract Service’ and rejected the availability of CENVAT Credit amount and directed recovery  under Section 73A of the Act, 1994.  The Order­in­ Original passed by the adjudicating authority was  the subject matter of the present appeal before the  Tribunal. Civil Appeal No.11330 of 2018                                                                             Page  9  of  64 10 2.7 Before   the   Tribunal   the   Order­in­Original passed   by   the   Adjudicating   Authority   was challenged on the following grounds: (i) “The   Id.   Commissioner   disallowed   Cenvat credit availed on inputs in terms of Rule 2 & 3(1) of Cenvat Credit Rules, 2004 to the extent   of   Rs.1,12,60,92,760/­   in   case   of show   cause   notice   dated   23.10.2012   and the   amounts   in   case   other   3   notices   as specified above and that such order is not sustainable in law.  (ii) The   provision   of   Rule   2A   of   Service   Tax (Determination   of   Value)   Rules,   2006, start   with   expression   "subject   to   the provisions of Section 67" which means the provision   prescribed   under   said   Rule   2A, is subject to the provisions of Section 67 of the Finance Act, 1994.  (iii) Opening   Para   of   Rule   3   of   Composition Scheme   reads   as­   "Notwithstanding anything   contained   in   Section   67   of   the Act   and   Rule   2A   of   the   Service   Tax (Determination   of   Value)   Rules,   2006,   the person liable to pay Service Tax in relation to   Works   Contract   Service   shall   have   the option to discharge his Service Tax liability on   the   Works   Contract   Service."   It   clearly indicates that it is one of the options given Civil Appeal No.11330 of 2018                                                                             Page  10  of  64 11 to the Service Provider to discharge Service Tax   liability   in   respect   of   Works   Contract Service   and   it   is   not   mandatory   to   adopt the   said   Rule   under   Composition   Scheme for discharge of Service Tax liability.  (iv) Section   67   of   the   Finance   Act,   1994 provides   for   arriving   at   assessable   value which   states   "subject   to   the   provisions   of this   Chapter,   where   Service   Tax   is chargeable   on   any   taxable   service   with reference   to   its   value,   then   such   value shall   in   a   case   where   the   provision   of service is for a consideration in money, be the   gross   amount   charged   by   the   service provider for such service provided or to be provide   by   him."   Therefore,   the   said provision   which   is   fundamental   in   nature and is applicable to any taxable service.  (v) The   demand   towards   Cenvat   credit confirmed   in   case   of   show   cause   notice dated   23.10.2012   is   substantially   time barred.  (vi) In   the   impugned   order,   Id.   Commissioner has   distinguished   the   judgment   of   this Tribunal in the case of S.V. Jiwani (supra) and   the   grounds   on   which   Id, Commissioner distinguished the judgment are invalid.” Civil Appeal No.11330 of 2018                                                                             Page  11  of  64 12 2.8 By   the   impugned   judgment   and   order   the learned   Tribunal   has   allowed   the   appeal preferred   by   the   respondent   and   has   set   aside the   Order­in­Original   passed   by   the adjudicating   authority   by   observing   that   the composition   scheme   is   optional   and   the provisions   of   Rule   2A   of   the   said   Rules   are subject   to   provisions   of   Section   67   of   the   Act, 1994.   The learned Tribunal has also observed that   it   is   clear   from   the   provisions   of   sub­ section   4   of   Section   67   of   the   Act,   that   where value  cannot be determined  as provided under sub­rule (1) to (3) of Section 67 of the Act, then only   the   value  is  to   be  determined  as   provided under   the   Rules.     Therefore,   the   Tribunal   held that   there   is   no   question   on   applicability   of Civil Appeal No.11330 of 2018                                                                             Page  12  of  64 13 Rule 2A nor  there was any  question  of forcibly applying   the   option   of   Composition   Scheme. The   learned   Tribunal   held   that   in   both   these circumstances,   the   respondent   was   entitled   to CENVAT Credit on inputs. 2.9 Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   passed   by   the learned   Tribunal   setting   aside   the   Order­in­ Original, the Revenue has preferred the present appeal. 3. Shri   N.   Venkataraman,   learned   ASG   has appeared on behalf of the Revenue and Shri V. Raghuraman,   learned   Senior   Counsel   has appeared   on   behalf   of   the   respondent   – assessee. Civil Appeal No.11330 of 2018                                                                             Page  13  of  64 14 4. Shri N. Venkataraman, learned ASG appearing on   behalf   of   the   Revenue   has   made   the following   submissions   challenging   the correctness  and   legality   of  the  impugned  order passed by the CESTAT: (i) That the period under dispute is January, 2007   to   March,   2014.     He   has   submitted that   the   definition   of   ‘works   contract service’ was brought into the Finance Act, 1994 w.e.f. 01.06.2007.  Therefore, he has fairly conceded the demand for the period January, 2007 to 31.05.2007 shall not be maintainable   in   light   of   the   decision   of this   Court   in   the   case   of   Commissioner of   Central   Excise   vs.   Larsen   and Toubro,   (2016)   1   SCC   170   as   well   as Civil Appeal No.11330 of 2018                                                                             Page  14  of  64 15 Total   Environment   Building   Systems Pvt.   Ltd.   vs.   Deputy   Commissioner   of Commercial   Taxes,   (2022)   SCC   Online SC 953.   4.1 It   is   submitted   that   therefore   the   demand   for the   period   January,   2007   to   May,   2007   is   not sustainable   and   therefore   to   that   extent   the demand should go. 4.2   It   is   submitted   that   however,   for   the   period commencing   01.06.2007   to   31.03.2014   the demands   are   sustainable   and   the   Orders­in­ Original need to be restored. 4.3 Shri N. Venkataraman, learned ASG has taken us   to   the   relevant   provisions   of   the   Act,   1994 more   particularly   Chapter   5   and   the   definition Civil Appeal No.11330 of 2018                                                                             Page  15  of  64 16 of ‘works contract’ and the definition of ‘taxable service’ contained in Section 64(54) and Section 65(105)(zzzza) respectively.  It is submitted that post   01.07.2012,   the   Finance   Act,   1994 underwent major amendments by the insertion of both negative list and declared services.  It is submitted that Section 66E was introduced for the   first   time   which   defined   declared   services. He   has   taken   us   to   sub­clause   (h)   of   Section 66E of the Act.  4.4 It   is   submitted   that   the   Service   Tax (Determination of Value) Rules, 2006 came into force   w.e.f.   19.04.2006   vide   Notification No.12/2006   –   Service   Tax.     Rule   2A   has   been inserted   vide   notification   29/2007   dated Civil Appeal No.11330 of 2018                                                                             Page  16  of  64 17 22.05.2007   w.e.f.   01.06.2007   which   reads   as under, which has been amended periodically: “Prior to 01.07.2012 it reads as under: 2A.   Determination   of   value   of services involved in the execution of a works contract:   (1) Subject to the provisions of section 67, the   value   of   taxable   service   in   relation   to services   involved   in   the   execution   of   a works   contract   (hereinafter   referred   to   as works contract service), referred to in sub­ clause (zzzza) of clause (105) of section 65 of   the   Act,   shall   be   determined   by   the service provider in the following manner:­  (i)   Value   of   works   contract   service determined shall be equivalent to the gross amount   charged   for   the   works   contract less   the   value   of   transfer   of   property   in goods involved in the execution of the said works contract.  Explanation.­   For   the   purposes   of   this rule,­  (a)   gross   amount   charged   for   the   works contract   shall   not   include   Value   Added Tax (VAT) or sales tax, as the case may be, paid,   if   any,   on   transfer   of   property   in Civil Appeal No.11330 of 2018                                                                             Page  17  of  64 18 goods involved in the execution of the said works contract;  (b)   value   of   works   contract   service   shall include,­  (i)   labour   charges   for   execution   of   the works;  (ii)   amount   paid   to   a   sub­contractor   for labour and services;  (iii)   charges   for   planning,   designing   and architect’s fees;  (iv)   charges   for   obtaining   on   hire   or otherwise,   machinery   and   tools   used   for the execution of the works contract;  (v)   cost   of   consumables   such   as   water, electricity,   fuel,   used   in   the   execution   of the works contract;  (vi) cost of establishment of the contractor relatable to supply of labour and services;  (vii)   other   similar   expenses   relatable   to supply of labour and services; and  (viii)   profit   earned   by   the   service   provider relatable to supply of labour and services;  (ix) Where Value Added Tax or sales tax, as the   case   may   be,   has   been   paid   on   the actual   value   of   transfer   of   property   in goods   involved   in   the   execution   of   the works   contract,   then   such   value   adopted Civil Appeal No.11330 of 2018                                                                             Page  18  of  64 19 for   the   purposes   of   payment   of   Value Added   Tax   or   sales   tax,   as   the   case   may be,  shall  be taken  as  the  value  of  transfer of   property   in   goods   involved   in   the execution   of   the   said   works   contract   for determining   the   value   of   works   contract service under clause (i).” 4.5 It is submitted that vide notification 32/2007 – ST   dated   22.04.2007   the   Central   Government in   exercise   of   its   powers   conferred   by   Sections 93   and   94   of   the   Act,   1994   introduced   the Works   Contract   (Composition   Scheme   for Payment of Service Tax) Rules, 2007.  Rule 3(1) of the said Rules reads as under: “3.   (1)   Notwithstanding   anything contained   in   section   67   of   the   Act   and rule   2A   of   the   Service   (Determination   of Value)   Rules,   2006,   the   person   liable   to pay   service   tax   in   relation   to   works contract service shall  have the option to discharge   his   service   tax   liability   on   the works contract service provided or  to be Civil Appeal No.11330 of 2018                                                                             Page  19  of  64 20 provided, instead of paying service tax at the   rate   specified   in   section   66   of   the Act,   by   paying   an   amount   equivalent   to two   per   cent   of   the   gross   amount charged for the works contract. Explanation.   ­   For   the   purposes   of   this rule,   gross   amount   charged   for   the works   contract   shall   not   include   Value Added Tax (VAT) or sales tax, as the case may   be,   paid   on   transfer   of   property   in goods   involved   in   the   execution   of   the said works contract.” 4.6 It   is   submitted   that   the   sub­rules   came   to   be amended   vide   Notification   No.23/2009   –   ST dated   07.07.2009   and   further   amended   by Notification 1/2011 – ST dated 01.03.2011. 4.7 It is submitted that Section 67 of the Act, 1994 deals   with   valuation   of   taxable   services   reads as under: Civil Appeal No.11330 of 2018                                                                             Page  20  of  64 21 “67.     Valuation   of   taxable   services   for charging   Service   Tax   ­ 1)   Subject   to   the provisions   of   this   Chapter,   service   tax chargeable   on   any   taxable   service   with reference to its value shall, ­ (i) in a case where the provision of service is for   a   consideration   in   money,   be   the gross   amount   charged   by   the   service provider   for   such   service   provided   or   to be provided by him; (ii) in a case where the provision of service is for   a   consideration   not   wholly   or   partly consisting   of   money,   be   such   amount   in money,   with   the   addition   of   service   tax charged,   is   equivalent   to   the consideration; (iii) in   a   case   where   the   provision   of service is for a consideration which is not ascertainable,   be   the   amount   as   may   be determined in the prescribed manner. (2) Where the gross amount charged by a service   provider,   for   the   service   provided or   to   be   provided   is   inclusive   of   service tax   payable,   the   value   of   such   taxable service shall be such amount as, with the addition   of   tax   payable,   is   equal   to   the gross amount charged. Civil Appeal No.11330 of 2018                                                                             Page  21  of  64 22 (3)   The   gross   amount   charged   for   the taxable service shall include any amount received   towards   the   taxable   service before,   during   or   after   provision   of   such service. (4)   Subject   to   the   provisions   of   sub­ sections (1), (2) and (3), the value shall be determined   in   such   manner   as   may   be prescribed. Explanation ­For   the   purposes   of   this section,   ­ (a) "consideration" includes  (i) any   amount   that   is   payable   for   the taxable   services   provided   or   to   be provided; (ii) any   reimbursable   expenditure   or cost incurred by the service provider and charged,   in   the   course   of   providing   or agreeing   to   provide   a   taxable   service, except   in   such   circumstances,   and subject   to   such   conditions,   as   may   be prescribed. (iii)      Any amount retained by the lottery distributor   or   selling   agent   from   gross sale amount of lottery  tickets in addition to   the   fee   or   commission,   if   any,   or,   as the   case   may   be,   the   discount   received, that   is   to   say,   the   difference   in   the   face value   of   lottery   ticket   and   the   price   at Civil Appeal No.11330 of 2018                                                                             Page  22  of  64 23 which the distributor or selling agent gets such ticket.     (c) "gross amount charged" includes payment by   cheque,   credit   card,   deduction   from account   and   any   form   of   payment   by issue   of   credit   notes   or   debit   notes and   2 [book   adjustment,   and   any   amount credited   or   debited,   as   the   case   may   be, to any account, whether called "Suspense account"   or   by   any   other   name,   in   the books of account of a person liable to pay service   tax,   where   the   transaction   of taxable   service   is   with   any   associated enterprise.]]” 4.8 It is submitted that the Central Board of Excise and   Customs   vide   letter   dated   22.05.2007   issued clarifications   regarding   various   amendments brought out Vide Finance Act, 2007.  It is submitted that   paras   9.1   to   9.7   which   are   relevant   read   as under: “9.1     Works   contract   is   a   composite contract   for   supply   of   goods   and services.     A   composite   works   contract Civil Appeal No.11330 of 2018                                                                             Page  23  of  64 24 is   vivisected   and,   ­(i)   VAT/sales   tax   is leviable   on   transfer   of   property   in goods   involved   in   the   execution   of works contract [Art.366 (29A)(b) of the Constitution of India], and  (ii) Service   tax   will   be   leviable   on   services provided in relation to the execution of works contract. 9.2 Service   tax   is   chargeable   on   the gross   amount   charged   by   the   service provider   for   the   taxable   services provided   (Section   67).   In   the   case   of works   contract,   the   taxable   value   of services   is   to   be   determined   by vivisecting   the   composite   works contract.     Rule   2A   of   Service   Tax (Determination   of   Value)   Rules,   2006 [Notification   No.29/2007­Service   tax, dated 22.05.2007], provides that value of   works   contract   service   shall   be equivalent   to   the   gross   amount charged   for   the   works   contract   less the   value   of   transfer   of   property   in goods   involved  in   the  execution   of   the said   works   contract.     Thus,   wherever the   service   provider   maintains records,   the   value   of   services   shall   be the   gross   amount   charged   for   the works   contract   less   the   value   of transfer   of   property   in   goods   involved in the execution of works contract. Civil Appeal No.11330 of 2018                                                                             Page  24  of  64 25 9.3     Wherever   VAT/sales   tax   on transfer   of   property   in   goods   involved in   the   execution   of   works   contract   is paid   on   actual   value,   the   same   value is   also   taken   for   the   purpose   of determining   the   value   of   works contract service.  In other cases, value of   works   contract   service   shall   be determined   based   on   the   actual.       It has   also   been   explained   that   value   of works   contract   service   shall   include: (i)   labour   charges   for   execution   of   the works;   (ii)   amount   paid   to   a   sub­ contractor for labour and services; (iii) charges   for   planning,   designing   and architect’s   fees;   (iv)   charges   for obtaining   on   hir   or   otherwise, machinery   and   tools   uses   for   the execution   of   the   works   contract;   (v) cost   of   consumables   such   as   water, electricity,   fuel,   used   in   the   execution of   the   works   contract,   the   property   in which is not transferred in the course of   execution   of   works   contract;   (vi) cost   of   establishment   of   the   contract relatable   to   supply   of   labour   and services;   (vii)     other   similar   expenses relatable   to   supply   of   labour   and services; and (viii)  profit earned by the service   provider   relatable   to   supply   of labour and service; 9.4   If   the   gross   amount   charged   for the works contract is inclusive  of VAT Civil Appeal No.11330 of 2018                                                                             Page  25  of  64 26 or   sales   tax,   the   value   for   the purposes   of   service   tax   shall   be computed   as   follows:   [Gross   amount charged – (value of transfer of property in   goods   involved   in   the   execution   of works   contract   and   VAT   or   sales   tax paid,   if   any,   on   the   said   transfer   of property   in   goods   involved   in   the execution of said works contract)]. 9.5     As   a   trade   facilitation   measure and   also   for   ease   of   administrative convenience,   the   service   provider   has been   given   an   option   to   adopt   the composition   scheme   for   payment   of service   tax   on   works   contract   service. The   Works   Contract   (Composition Scheme   for   Payment   of   Service   Tax) Rules,   2007   has   accordingly   been notified   vide   Notification   No.32/2007­ Service Tax, dated 22.05.2007. 9.6 The   scheme   provides   that   the service   provider   shall   have   an   option to  pay  an  amount equivalent to  2% of the   gross   amount   charged   for   the works   contract   instead   of   paying service   tax   at   the   rate   specified   in section 66.  Gross amount charged for the   works   contract   shall   not   include VAT   or   sales   tax   paid   on   transfer   of property   in   goods   involved   in   the execution   of   the   said   works   contract. The   provider   of   taxable   service   opting to   pay   service   tax   under   the   said Civil Appeal No.11330 of 2018                                                                             Page  26  of  64 27 composition   scheme   is   not   entitled   to take CENVAT Credit of duty on inputs, used in or in relation to the said works contract,   under   the   provisions   of CENVAT Credit Rules, 2004. 9.7     The   provider   of   taxable   service who   opts   to   pay   service   tax   under these   rules   shall   exercise   such   option in respect of a works contract prior to payment   of   service   tax   in   respect   of the said works contract and the option so exercised shall be applicable for the entire   works   contract   and   cannot   be withdrawn   until   the   completion   of  the said works contract.” 4.9 Relying   upon   the   above   provisions,   rules   and regulations   and   the   circulars,   it   is   submitted that works contract is contract involving supply of   goods   and   services   together.     A   composite works   contract   gets   vivisected   into   transfer   of property   into   goods   liable   to   sales   tax/VAT   in terms of Article 366 (29A)(b) of the Constitution of India and the service portion liable to service Civil Appeal No.11330 of 2018                                                                             Page  27  of  64 28 tax   w.e.f.   01.06.2007.     Reliance   is   placed   on the decision of this Court in the case of  Larsen and Toubro (supra) (paragraphs 14 to 16). 4.10 It   is   submitted   that   the   ratio   of   this   Court   in Larsen and Toubro (supra)  would be that the list   of   service   elements   as   found   in   Gannon Dunkerly   and   Co.   vs.   State   of   Rajasthan, (1993)   1   SCC   364   case   will   suffer   service   tax and   the   goods   portion   would   suffer   VAT   or sales tax. 4.11. It is submitted that the Constitutional Bench of this   Court   in   the   case   of   Gannon   Dunkerly and   Co.   (supra)   while   dealing   with   the measure of tax vide para 47 had provided a list Civil Appeal No.11330 of 2018                                                                             Page  28  of  64 29 of   exclusions   from   the   cost   of   valuation   of goods   and   as   to   what   would   constitute   the service   elements.     He   has   heavily   relied   upon para   47   of   the   said   decision.     It   is   submitted that this Court observed in para 47 in the case of   Gannon   Dunkerly   and   Co.   (supra)   as under: “47.   ….. The value of the goods involved in   the   execution   of   a   works   contract   will, therefore,   have   to   be   determined   by   taking into   account   the   value   of   the   entire   works contract   and   deducting   therefrom   the charges towards labour and services which would cover— ( a ) Labour charges for execution of the works; ( b )   amount   paid   to   a   sub­contractor   for labour and services; ( c )   charges   for   planning,   designing   and architect's fees; ( d ) charges for obtaining on hire or otherwise machinery   and   tools   used   for   the execution of the works contract; Civil Appeal No.11330 of 2018                                                                             Page  29  of  64 30 ( e )   cost   of   consumables   such   as   water, electricity,   fuel,   etc.   used   in   the   execution of   the   works   contract   the   property   in which   is   not   transferred   in   the   course   of execution of a works contract; and ( f )   cost   of   establishment   of   the   contractor   to the   extent   it   is   relatable   to   supply   of labour and services; ( g ) other similar  expenses relatable to  supply of labour and services; ( h )   profit   earned   by   the   contractor   to   the extent   it   is   relatable   to   supply   of   labour and services. The   amounts   deductible   under   these heads   will   have   to   be   determined   in   the light of the facts of a particular case on the basis   of   the   material   produced   by   the contractor.” 4.12 It is submitted that the above service elements have found a statutory recognition as the same stood   incorporated   as   part   of   Rule   2A   of   the Service   Tax   (Determination   of   Value)   Rules, 2006 w.e.f. 01.06.2007. Civil Appeal No.11330 of 2018                                                                             Page  30  of  64 31 4.13 It   is   submitted   that   consequently   this   Court while   dealing  with   the  decision  of   Larsen   and Toubro  (supra)   had  specifically  addressed this issue   by   bringing   the   similarity   of   the   service elements as mentioned in Constitution Bench’s decision   in   Gannon   Dunkerly   (supra)   and framed   as   Rule   2A   of   the   Valuation   Rules, 2006.  Reliance is placed on paras 25 and 26 of the said judgment. 4.14   It   is   submitted   that   the   decision   of   this   Court rendered  in   Larsen   and   Toubro   (supra)   came up for reconsideration in the batch of matter in the   case   of   Total   Environment   Building Systems   Pvt.   Ltd.   (supra)   wherein   this   Court vide   para   28   rejected   the   request   to   refer   the Civil Appeal No.11330 of 2018                                                                             Page  31  of  64 32 matter   to   the   larger   Bench   by   observing   in paragraph 28 which reads as under: “28.   While   appreciating   the prayer/submission   made   on   behalf   of   the Revenue   to   re­consider   the   binding decision of this Court in the case of   Larsen and Toubro Limited   (supra) and to refer the matter   to   the   Larger   Bench,   few   facts   are required   to   be   taken   into   consideration, which are as under:— (i)   The   decision   of   this   Court   in   the   case of   Larsen   and   Toubro   Limited   (supra)   has been delivered/passed in the year 2015, in which,   it   is   specifically   observed   and   held that   on  indivisible   works   contracts  for  the period   pre­Finance   Act,   2007,   the   service tax was not leviable; (ii) After considering the entire scheme and the   levy   of   service   tax   pre­Finance   Act, 2007   and   after   giving   cogent   reasons,   a conscious decision has been taken by this Court holding that the service tax was not leviable   pre­Finance   Act,   2007   on indivisible/Composite Works Contracts; (iii)   While   holding   that   for   the   period   pre­ Finance   Act,   2007,   on indivisible/Composite   Works   Contracts, the   service   tax   is   not   leviable,   number   of decisions   have   been   dealt   with   and Civil Appeal No.11330 of 2018                                                                             Page  32  of  64 33 considered   by   this   Court   in   the   aforesaid decision; (iv) That subsequently, the decision of this court   in   the   case   of   Larsen   and   Toubro Limited   (supra)   has   been   followed   and considered   by   this   Court   in   the   case of   Commissioner of Service Tax and Ors. Bhayana   Builders   Pvt.   Ld.   And   Ors, (2018) 3 SCC 782, ; (v)   That   after   the   decision   of   this   Court   in the   case   of   Larsen   and   Toubro Limited   (supra)  rendered in the year 2015, the   said   decision   has   been   consistently followed   by   various   High   Courts   and   the Tribunals; (vi)   The   decisions   of   the   various   High Courts   and   the   Tribunals,   which   were passed   after   following   the   decision   of   this Court   in   the   case   of   Larsen   and   Toubro Limited   (supra)   have   attained   finality   and in   many   cases,   the   Revenue   has   not challenged the said decisions; (vii)   No   efforts   were   made   by   the   Revenue to   file   any   review   application   to   review and/or   recall   the   judgment   and   order passed by this Court in the case of   Larsen and Toubro Limited   (supra). If the Revenue was   so   serious   in   their   view   that   decision of   this   Court   in   the   case   of   Larsen   and Toubro   Limited   (supra)   requires   re­ consideration, Revenue ought to have filed Civil Appeal No.11330 of 2018                                                                             Page  33  of  64 34 the review application at that stage and/or even thereafter. No such review application has been filed even as on today. (viii)   Merely   because   in   the   subsequent cases,   the   amount   of   tax   involved   may   be higher,   cannot   be   a   ground   to   pray   for reconsideration   of   the   earlier   binding decision,   which   has   been   consistently followed   by   various   High   Courts   and   the Tribunals in the entire country.” 4.15 It   is   submitted   that   therefore   what   is   taxed under   Section   65(105)(zzzza)   which   later became   Section   66E(h)   of   the   Finance   Act, 1994   is   the   service   portion   in   the   execution   of works   contract.   That   Section   67(1)   makes   it abundantly clear that service tax is chargeable only on the taxable service with reference to its value.     It   is   submitted   that   this   Court   in   the case   of   Larsen   and   Toubro   (supra)   as reiterated   in   Total   Environment   Building Civil Appeal No.11330 of 2018                                                                             Page  34  of  64 35 (supra)   has made it  clear  that  the goods  value in   the   nature   of   transfer   of   property   of   goods would   suffer   sales   tax/VAT   and   the   service components   or   elements   would   suffer   service tax w.e.f. 01.06.2007 by virtue of the definition of   taxable   service   under   Section   65(105)(zzzza) and   later   as   Section   66E(h)   as   a   declared service post 01.07.2012. 4.16 It is submitted that the incorporation of taxable service   w.e.f.   01.06.2007   also   resulted   in   the introduction of Rule 2A in the Valuation Rules, 2006 clearly identifying the service elements or components   which   would   constitute   the   value for   determination   and   payment   of   service   tax. These   components   again   were   retained   even Civil Appeal No.11330 of 2018                                                                             Page  35  of  64 36 after   the   insertion   of   Section   66E(h)   post 01.07.2012. 4.17 It   is   submitted   that   this   Court   in   the   case   of Larsen   and   Toubro   (supra)   vide   para   25   had referred   to   Rule   2A   of   the   Valuation   Rules, 2006   and   its   purport   by   holding   that   the   said Rule goes on to say that the service component of   the   works   contract   is   to   include   the   8 elements   laid   down   in   the   second   Gannon Dunkerly’s   case   and   the   value  attributable  to the  service in  the  works contract would be the service   elements   in   such   contracts   as   this scheme   alone   would   comply   with   the constitutional   requirements   as   it   seeks   to bifurcate a composite indivisible works contract Civil Appeal No.11330 of 2018                                                                             Page  36  of  64 37 and   takes   care   to   see   that   no   element   is attributable   to   the   property   in   goods transferred   pursuant   to   such   contract   enters into   the   computation   of   the   service   tax.     It   is submitted that therefore the purport of Rule 2A of   the   valuation   rules   is   only   to   bring   the elements   of   service   tax   as   that   alone   would meet   the   constitutional   requirements   and   no elements   attributable   to   the   property   in   goods should enter in the computation of service tax. It   is,   therefore,   the   entire   contention   of   the respondent   ­   assessee   that   they   have   a   legal right   to   pay   tax   even   on   the   goods   portion   as service   tax   and   also   take   input   credit   on   the duty   paid   on   the   goods   is   clearly   contrary   to para   25   of   the   Larsen   and   Toubro   (supra) Civil Appeal No.11330 of 2018                                                                             Page  37  of  64 38 judgment   and   Rule   2A   of   the   Valuation   Rules, 2006. 4.18 Now   so   far   as   the   composition   scheme   is concerned,   it   is   submitted   that   the   assessee falling   under   the   definition   of   ‘works   contract service’   from   01.06.2007   has   to   discharge service tax liability either under Rule 2A of the valuation rules only on the service components without   taking   any   CENVAT   Credit   on   the input   goods   or   go   for   the   option   of   a composition scheme in which case the rates of tax   specified   at   various   points   of   time   should have   been   complied   with   on   the   total   contract value.     It   is   submitted   that   the   invented method   of   the   respondent   –   assessee   by seeking   to   pay   service   tax   on   entire   contract Civil Appeal No.11330 of 2018                                                                             Page  38  of  64 39 value   after   taking   the   CENVAT   Credit   on   the input   goods   is   clearly   unsustainable   in   law. The   contention   that   Rule   2A   is   subject   to Section 67 which according to the respondent – assessee   permits   payment   of   tax   on   the contract   value   including   the   goods   runs counter   to   the   scheme   of   works   contract service.     It   is   submitted   that   the   what   would constitute   as   goods   under   Article   366   (29A)(b) of   the   Constitution   cannot   be   construed   as   a taxable   service   and   as   a   value   of   taxable service.  4.19 It   is   submitted   that   Finance   Act,   1994   read with   the   Rules   permit   only   2   options   either   to pay   service   tax   on   the   service   elements   as Civil Appeal No.11330 of 2018                                                                             Page  39  of  64 40 envisaged   under   Rule   2A   of   the   Valuation Rules, 2006 without taking the CENVAT Credit on   input   goods   or   opt   for   composition.     It   is submitted   that   the   third   variant   of   paying service tax on the total contract value including goods   and   correspondingly   availing   CENVAT Credit   on   the   input   is   not   only   misconceived but   also   legally   untenable   besides   a Constitutional bar. 4.20 Now   so   far   as   the   reliance   is   placed   upon   the decision   of   this   Court   in   the   case   of Commissioner   of   Service   Tax   and   Ors. Bhayana Builders Pvt. Ld. and Ors, (2018) 3 SCC  782   is concerned, it is submitted that on facts   it   has   no   relevance.     It   is   submitted   that Civil Appeal No.11330 of 2018                                                                             Page  40  of  64 41 on   the   contrary   the   decision   of   this   Court   in the case of   Larsen and Toubro (supra)   would apply.     It   is   submitted   that   even   the   circular dated   22.05.2005   makes   it   amply   clear   as   to how a works contract service needs to be taxed and   vide   para   9.2   referred   to   Rule   2A   of   the Valuation   Rules,   2006   to   affirm   that   the   value of works contract service shall be equivalent to the   gross   amount   charged   for   the   works contract less the value of transfer of property in goods   involved   in   the   execution   of   the   said contract   and   vide   para   9.3   rings   out   the elements   of   services   which   matches   exactly with   the   elements   laid   down   by   this   Court   in the case of  Gannon Dunkerly (supra). Civil Appeal No.11330 of 2018                                                                             Page  41  of  64 42 5. Making above submissions it is prayed to allow the present appeal. 6. Present   appeal   is   vehemently   opposed   by   Shri V.   Raghuraman,   learned   Senior   Counsel appearing   on   behalf   of   the   respondent   – assessee.  6.1 While   opposing   the   present   appeal   and   in support   of   the   impugned   order   passed   by   the CESTAT,   learned   counsel   appearing   on   behalf of   the   respondent   has   made   the   following submissions: (i) That   the   composition   scheme   is   optional as per Rule 3(1) of the Composition Rules; (ii) Provisions   of   Rule   2A   of   the   Valuation Rules   are   subject   to   the   provisions   of Section 67 of the Finance Act, 1994; (iii) Once   the   provisions   of   Section   67   of   the Finance   Act,   1994   have   been   complied Civil Appeal No.11330 of 2018                                                                             Page  42  of  64 43 with,   neither   the   question   of   applicability of   Rule   2A   of   the   Valuation   Rules   arise nor   was   there   any   question   of   forcibly applying   option   of   Composition   Scheme on the assessee; (iv) Even if the services of the respondent are considered   as   classifiable   under   ‘works contract   service’   after   1 st   June,   2007,   as claimed   by   the   Revenue,   the   further claims of the Revenue that there were only two   options   as   above   for   valuation   of   the works   contract   service   namely   the composition   rules   and   the   Rule   2A   of   the Valuation   Rules   available   to   the   assessee and   consequential   non­admissibility   of CENVAT Credit has no merit. Civil Appeal No.11330 of 2018                                                                             Page  43  of  64 44 (v) It   is   submitted   that   in   case   of   ‘works contract service’ also, the assessment can be   done   under   the   provisions   of   Section 67   of   the   Finance   Act,   1994   and   that valuation   methods   prescribed   under   Rule 2A   or   composition   scheme   are   merely options provided to the assessee; (vi) Therefore,   the   benefit   of   CENVAT   Credit on   inputs   cannot   be   denied   to   the respondents in absence of any specific bar or   prohibition   in   the   CENVAT   Credit Rules, 2004 or the Finance Act, 1994. 6.2 It   is   further   submitted   by   learned   counsel appearing   on   behalf   of   the   respondent   that while   passing   the   impugned   order   the   learned Tribunal has rightly followed its earlier decision Civil Appeal No.11330 of 2018                                                                             Page  44  of  64 45 in the case of   CCE vs. S.V. Jiwani, 2014 (35) STR   351   affirmed   by   the   Bombay   High   Court which   is   squarely   applicable.     It   is   submitted that   in   the   said   case   it   was   held   that   the composition rules and Rule 2A of the Valuation Rules   are   merely   options   provided   to   the service   provider   to   discharge   of   service   tax liability vis­à­vis options available in Section 67 of the Finance Act, 1994. 6.3 It   is   further   submitted   that   Rule   2A   of   the Valuation Rules begins with the words ‘subject to   provisions   of   Section   67’.     It   is   submitted that this would mean that Rule 2A would apply only   when   value   of   the   service   involved   in execution   of   the   works   contract   could   not   be determined under Section 67 of the Act. Civil Appeal No.11330 of 2018                                                                             Page  45  of  64 46 6.4   It   is   further   submitted   by   learned   counsel appearing   on   behalf   of   the   respondent   – assessee that prior  to 01.07.2012 the assessee had three options: (i) Follow   the   tenets   of   Section   67   and   pay   tax on the full value and take input tax credit. (ii) Rule   2A   of   the   Valuation   Rules:   to   pay service   tax  at   the   full   applicable   rate   on   the taxable value as determined in terms of Rule 2A   of   the   Valuation   Rules.     No   bar   to   avail CENVAT Credit on inputs. (iii) Composition   Rules:   To   pay   service   tax   @ 2.06%   (increased   to   4.12%   w.e.f. 01.03.2008)   on   the   gross   amount   charged for the Contract, in terms of the Composition Rules.     Cenvat   credit   on   inputs   would   be inadmissible. Civil Appeal No.11330 of 2018                                                                             Page  46  of  64 47 6.5 After   01.07.2012   the   assessee   had   three options: (i)   Follow the tenets of Section 67 and pay tax on the full value and take input tax credit. (ii)       Rule   2A(i):   To   determine   the   taxable   value   of service after deducting the actual value of the material involved. (iii)     Rule   2(ii):   To   pay   service   tax   on   specified percentage   of   the   total   amount   charged   for the works contract. 6.6 It   is   submitted   therefore   under   the   above scheme the assessee had the option to pay the service   tax   at   full   value   on   the   entire   amount charged towards providing construction service Civil Appeal No.11330 of 2018                                                                             Page  47  of  64 48 or works contract services under the provisions of Section 67 of the Finance Act, 1994. 6.7  It   is   submitted   that   in   this   case   the   assessee would   be   eligible   to   full   CENVAT   Credit   and input,   input   services   and   capital   goods   under CENVAT   Credit   Rules,   2004   OR   to   pay   service tax   under   the   head   construction   services   by opting   for   abatements   specified   in   Notification under 15/2004 – HT, as amended from time to time   or   replaced   with   new   notification;   OR   to pay service tax under the head ‘works contract services’   either   in   terms   of   Rule   2A   of   the Valuation Rules or in terms of the Composition Rules. 6.8 It   is   further   submitted   that   the   words   used   in Rule   2A   ‘subject   to   Section   67’   conveys   the Civil Appeal No.11330 of 2018                                                                             Page  48  of  64 49 clear   idea   that   the   valuation   done   under Section   67   is   supreme   and   the   rules   are subject to the Act. 6.9     It   is   submitted   that   therefore   the   composition rules   are   completely   optional   for   the   assessee to exercise the assessee can opt for Section 67. 6.10   It   is   submitted   that   taking   CENVAT   duty   on inputs   is   barred   only   if   one   opts   for Composition   Rules   and   not   if   tax   is   paid   at normal   prevailing   rates   on   full   gross   value   of contract under Section 67. 6.11 It is further prayed on behalf of the respondent that   in   case   the   appeal   be   allowed   on   merits, the   Tribunal   has   not   rendered   any   finding   on extended   period   of   limitation   and/or   other issues   and   therefore   the   matters   may   be remanded back to the Tribunal. Civil Appeal No.11330 of 2018                                                                             Page  49  of  64 50 7 Heard   learned   counsel   for   the   respective   parties   at length. 8 The short question which is posed for  consideration before   this   Court   is   as   to   whether   an   assessee who   is   liable   to   pay   service   tax   under   works contract   service   has   the   legal   right   not   to   follow Rule   2A   of   the   Service   Tax   (Determination   of Value)  Rules,  2006  nor  the  Composition   Scheme on the ground that in terms of Section 67 of the Finance Act, 1994 an assessee is entitled to take the   total   contract   value   which   includes   both goods   and   services   and   remit   service   tax   on   the entire value as works contract service and in the process also entitled to avail the CENVAT Credit? 8.1 At the outset, it is required to be noted that as such   services   rendered   by   the   respondent   – Civil Appeal No.11330 of 2018                                                                             Page  50  of  64 51 assessee   can   be   said   to   be   ‘works   contract service’   as   per   the   Finance   Act,   1994   w.e.f. 01.06.2007   as   per   Section   64(54)   read   with Section 65(105)(zzzza). 8.2 As   per   the   law   laid   down   by   this   Court   in   the case   of   Larsen   and   Toubro   (supra)   and Gannon Dunkerly and Co. (supra)  and the subsequent   decision   in   the   case   of   Total Environment   Building   Systems   Pvt.   Ltd. (supra)   with   respect   to   the   works   contract   an assessee   is   liable   to   sales   tax   on   the   goods element and the service tax on the availment of service/value of service rendered. 8.3 In   the   case   of   Gannon   Dunkerly   and   Co. (supra)   while   dealing   with   measure   of   tax   in Civil Appeal No.11330 of 2018                                                                             Page  51  of  64 52 para   47   this   Court   had   provided   a   list   of exclusions   from   the   cost   of   valuation   of   goods and   as   to   what   would   constitute   the   service elements.     As   per   the   law   laid   down   by   this Court   in   the   aforesaid   decision   the   following are to be excluded from the cost of valuation of the goods. “47.   ….. The value of the goods involved in   the   execution   of   a   works   contract will, therefore, have to be determined by taking   into   account   the   value   of   the entire   works   contract   and   deducting therefrom   the   charges   towards   labour and services which would cover— ( a ) Labour charges for execution of the works; ( b ) amount paid to a sub­contractor for labour and services; ( c ) charges for planning, designing and architect's fees; ( d )   charges   for   obtaining   on   hire   or otherwise machinery and tools used for the execution of the works contract; ( e ) cost of consumables such as water, electricity,   fuel,   etc.   used   in   the Civil Appeal No.11330 of 2018                                                                             Page  52  of  64 53 execution   of   the   works   contract   the property  in   which   is  not  transferred   in the   course   of   execution   of   a   works contract; and ( f )   cost   of   establishment   of   the contractor   to   the   extent   it   is   relatable to supply of labour and services; ( g )   other   similar   expenses   relatable   to supply of labour and services; ( h )   profit   earned   by   the   contractor   to the   extent   it   is   relatable   to   supply   of labour and services. The   amounts   deductible   under   these heads will have to be determined in the light of the facts of a particular case on the   basis   of   the   material   produced   by the contractor.” 8.4 It is required to be noted that thereafter the above service   elements   have   found   a   statutory recognition   as   part   of   Rule   2A   of   the   Service   Tax (Determination   of   Value)   Rules,   2006   w.e.f. 01.06.2007   which   has   been   referred   to hereinabove.  The applicability of Rule 2A has been dealt with and considered by this Court in extenso in   the   case   of   Larsen   and   Toubro   (supra) . Civil Appeal No.11330 of 2018                                                                             Page  53  of  64 54 Therefore,   as   per   the   law   laid   down   by   this Court in the case of ‘works contract service’ an assessee  is  liable to  pay  the   service  tax   on  the service   element/value   of   the   service   rendered and   the   sales   tax/tax   on   the   element   of   goods transferred pursuant to the contract. 8.5 In   light   of   the   above   now   the   next   main question   posed   for   consideration   before   this Court   is   required   to   be   considered   namely whether   despite   Rule   2A   of   the   Service   Tax (Determination   of   Value)   Rules,   2006   and   the Composite Scheme still the assessee is entitled to take the total contract value which includes both goods and services in terms of Section 67 of   the   Act,   1994   and   remit   service   tax   on   the entire   value   as   works   contract   service   and   the Civil Appeal No.11330 of 2018                                                                             Page  54  of  64 55 assessee   is   also   entitled   to   avail   CENVAT Credit?   8.6 Rule   2A   applicable   prior   to   01.07.2012   is reproduced hereinabove.   It is to be noted that Rule   2A   is   the   specific   provision   for determination   of   value   of   taxable   service   in relation to services involved in the execution of a   works   contact   shall   be   determined   by   the service  provider   in  the   manner  provided  under Rule 2A(1)(i) i.e. value of works contract service determined   shall   be   equivalent   to   the   gross amount charged for the works contract.  As per explanation   to   Rule   2A   gross   amount   charged for   the   works   contract   shall   not   include   Value Added Tax  (VAT) or   sales  tax, as  the  case  may be, paid, if any, on transfer of property in goods Civil Appeal No.11330 of 2018                                                                             Page  55  of  64 56 involved in the execution of the works contract. The   position   is   made   more   clear   post 01.07.2012.     Post   01.07.2012   as   per   Rule   2A value   of   service   portion   in   the   execution   of   a works contract shall be determined taking into consideration the value of service portion in the execution of a works contract equivalent to the gross   amount   charged   for   the   works   contract less   the   value   of   property   of   goods   transferred in   the   execution   of   the   said   works   contract. Therefore,   as   such   the   things   which   were already   there   as   per   the   decision   of   this   Court in   the   case   of   Gannon   Dunkerly   and   Co. (supra)   and   Rule   2A   earlier   has   been   made explicitly clear. Civil Appeal No.11330 of 2018                                                                             Page  56  of  64 57 8.7 However,   as   per   the   Composition   Scheme   vide notification 32/2007 – ST dated 22.04.2007 by which works contract (Composition Scheme for payment   of   Service   Tax)   Rules,   2007   came   to be   introduced,   as   per   Rule   3(1)   and notwithstanding   anything   contained   in   Section 67   of   the   Act   and   Rule   2A   of   the   Rules,   2006, the   person   liable   to   pay   service   tax   in   relation to works contract service shall have the option to discharge the service tax at the rate specified in  Section 67 of  the  Act, by  paying   an  amount equivalent   to   2%   of   the   gross   amount   charged for the works contract.  Explanation specifically provides   that   gross   amount   charged   for   the works   contract   shall   not   include   the   VAT   or sales   tax,   as   the   case   may   be  paid   on   transfer Civil Appeal No.11330 of 2018                                                                             Page  57  of  64 58 of   property   in   goods   involved   in   the   execution of   the   said   works   contract.     At   this   stage,   it   is required to be noted that post 01.07.2012 Rule 2A specifically provides that the taxable service shall   not   take   CENVAT   Credit   of   duty   or   cess paid   on   inputs   used   in   or   in   relation   to   said works   contract,   under   the   provisions   of CENVAT Credit Rules, 2004. 8.8 It   is   the   case   on   behalf   of   the   respondent   – assessee   that   as   in   Rule   2A   and   even   in   the Composition Scheme the word used are subject to   the   provisions   of   Section   67   the   assessee had   an   option   to   pay   the   service   tax   on   the entire   contract   value   i.e.   on   gross   amount charged   by   the   service   provider   and   that   Rule 2A   is   not   compulsory   and   the   Composition Civil Appeal No.11330 of 2018                                                                             Page  58  of  64 59 Scheme is optional.  However, the aforesaid has no   substance.     If   the   submission   on   behalf   of the   assessee   is   accepted   in   that   case   Rule   2A and   the   Composition   Scheme   shall   become otiose.  8.9 With   respect   to   the   ‘works   contract   service’ and/or   the   Composition   Works   Contract   the valuation has to be made as per Rule 2A of the Valuation   Rules,   2006.     Even   as   per   the Composition Scheme vide Notification 32/2007 dated 22.04.2007 an assessee has an option to discharge the  service tax  liability  on the works contract   service   provided   or   to   be   provided, instead   of   paying   service   tax   at   the   rate specified   in   Section   66   of   the   Act   by   paying equivalent   to   2%   of   the   gross   amount   charged Civil Appeal No.11330 of 2018                                                                             Page  59  of  64 60 for   the   works   contract.     It   is   to   be   noted   that Rule   3(1)   provides   notwithstanding   anything contained in Section 67 of the Act and Rule 2A of   the   Service   (Determination   of   Value)   Rules, 2006.   Therefore, as per the Scheme of the Act the determination of value of service portion in the   execution   of   the   works   contract   is   to   be made   as   per   Rule   2A,   however   with   an   option to   the   assessee   to   avail   the   benefit   of Composition   Scheme.   Therefore,   either   the assessee   has   to   go   for   Composition   Scheme   or go   for   Determination   of   Value   as   per   Rule   2A and the assessee has to pay service tax on the service   element   and   can   claim   CENVAT   Credit on the said amount only. Civil Appeal No.11330 of 2018                                                                             Page  60  of  64 61 9 In   view   of   the   above   the   impugned   judgment and   order   passed   by   the   CESTAT   taking   the contrary   view   is   unsustainable   by   which   it   is held   that   the   assessee   is   entitled   to   take   the total contract value which includes both goods and services and remit service tax on the entire value   as   ‘works   contract’   and   the   assessee   is also entitled to avail the CENVAT Credit on the same. 9.1       However,   at   the   same   time   the   service   tax needs to be paid in terms of Rule 2A of Service Tax   (Determination   of   Value)   Rules,   2006   and since   the   assessee   has   not   opted   for composition   scheme,   the   matter   is   to   be remitted   back   for   re­computation   of   the demands   in   terms   of   Rule   2A.     As   the   issue Civil Appeal No.11330 of 2018                                                                             Page  61  of  64 62 with   respect   to   the   extended   period   of limitation   has   also   not   been   decided   by CESTAT   the   matter   is   to   be   remanded   to   the CESTAT to decide the issue of limitation.  10 In   view   of   the   above   and   for   the   reason   stated above,   the   present   appeal   succeeds.     The impugned   judgment   and   order   passed   by   the CESTAT   is   hereby   quashed   and   set   aside   and   it is   held   that   the   assessee   is   not   entitled   to   take the   total   contract   value   which   includes   both goods   and   services   and   remit   service   tax   on   the value   as   works   contract   service   and,   in   the process, also entitled to avail the CENVAT Credit on   the   entire   amount.     It   is   observed   and   held that   the   assessee   has   to   pay   the   service   tax   on the   value   of   services   as   per   Rule   2A   of   the (Determination   of   Value)   Rules,   2006   and Civil Appeal No.11330 of 2018                                                                             Page  62  of  64 63 thereafter   to   avail   the   CENVAT   Credit accordingly.     However,   it   is   also   observed   and held that demand for the period January 2007 to May 2007 is unsustainable.   10.1 In   that   view   of   the   matter   now   the   service   tax needs   to   be   computed   in   terms   of   Rule   2A   of the   (Determination   of   Value)   Rules,   2006   and as   the   assessee   has   not   opted   for   the composition   scheme,   the   matter   is   remitted back   to   the   CESTAT   for   re­computation   of   the demands in terms of Rule 2A.   As observed hereinabove the Tribunal has also not decided the issue of extended period of limitation.     Therefore,   while   quashing   and setting aside the impugned judgment and order passed   by   the   CESTAT,   the   matter   is   remitted back   to   the  CESTAT   limited   only  to   decide   the Civil Appeal No.11330 of 2018                                                                             Page  63  of  64 64 issue   of   limitation   and   re­computation   of   the demands   in   terms   of   Rule   2A.     The   aforesaid exercise   be   completed   by   the   CESTAT   on remand   within   a   period   of   three   months   from the date of the present order. Present   appeal   is   accordingly   allowed. However, in the facts and circumstances of the case there shall be no order as to costs.  ……………………………J.                  (M. R. SHAH) ……………………………J.                                       (KRISHNA MURARI) New Delhi,  May 2, 2023  Civil Appeal No.11330 of 2018                                                                             Page  64  of  64