/2023 INSC 0711/ Non­Reportable   IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO.4007 OF 2019 Commissioner of Service Tax, Mumbai­II      … Appellant versus M/s 3I Infotech Ltd.               … Respondent with  Civil Appeal No.7155 OF 2019 M/s 3I Infotech Ltd.                                       … Appellant versus Commissioner of Service Tax, Mumbai       … Respondent J U D G M E N T ABHAY S. OKA, J. FACTUAL ASPECTS 1. These two appeals arise out of service tax demands on   the   basis   of   four   Show   Cause   Notices.     The   notices C.A.No.4007 of 2019 etc. Page 1 of 152023 INSC 711 were   issued   under   Section   73   of   the   Finance   Act,   1994 (for   short   “the   Finance   Act”)   for   the   demand   of   service tax.   The   brief   particulars   of   Show   Cause   Notices   are   as under: Show Cause Notice Date Period Demand under Taxable Service 19/10/2009 1.4.2004 to 31.3.2009 Maintenance & Repair 20/10/2010 1.4.2009 to 31.3.2010 Information Technology Software 21/10/2011 1.4.2010 to 31.3.2011 Information Technology Software 22/10/2012 1.4.2011 to 31.3.2012 Information Technology Software 2. The   adjudication   in   respect   of   Show   Cause   Notices was   made   by   the   Commissioner   which   was   challenged before   the   Customs,   Excise   and   Service   Tax   Appellate Tribunal,   West   Zonal   Bench   at   Mumbai   (CESTAT).     An order of remand was passed by CESTAT.   In the order of remand,   CESTAT   observed   that   it   is   not   borne   out   from the impugned order of the Commissioner how service tax C.A.No.4007 of 2019 etc. Page 2 of 15 liability   has   been   computed.     CESTAT   further   observed that   if   the   assessee   has   purchased   software   from   third parties   and   sold   the   same   on   payment   of   VAT   and supplied   hardware   on   payment   of   VAT,   the   same   would not   be  liable  to  service  tax.    It  was  further  held  that   the liability   to   service   tax   would   arise   only   in   respect   of   the software   which   the   assessee   has   developed   as   per customers’   specifications   and   supplied   to   their customers.   The   Tribunal   further   observed   that   it   was necessary   to   go   through   the   agreements   entered   into   by the   assessee   with   his   clients,   bills   raised   for   services rendered,   the   goods   supplied   and   the   payments   made towards the service tax liability. 3. On   the   basis   of   the   order   of   remand,   the Commissioner   of   Service   Tax,   Mumbai­II   made adjudication   on   the   four   Show   Cause   Notices.   The Commissioner   held   that   the   services   rendered   by   the assessee   from   10 th   April   2004   up   to   15 th   May   2008   in relation   to   software   need   to   be   classified   under   the C.A.No.4007 of 2019 etc. Page 3 of 15 category   of   “Intellectual   Property   Service”   defined   under Section  65 (55b) of  the Finance  Act.    It  was further  held that   from   16 th   May   2008   onwards,   in   relation   to   the software, the  classification  of service rendered should be under   the   category   of   “Information   Technology   Software” defined   under   Section   65   (53a)   of   the   Finance   Act. Thirdly,   it   was   held   that   the   value   of   the   computer hardware   items   consumed   for   providing   the   services   is required to be included in the valuation of the respective services   in   terms   of   Section   67   of   the   Finance   Act. Consequential   orders   regarding   payment   of   interest   and penalty were passed by the Commissioner.  4. Being   aggrieved   by   the   said   Order­in­Original,   the assessee   preferred   an   appeal   before  the   CESTAT.   By   the impugned judgment dated 18 th  September 2018, CESTAT held   that   the   services   subject   matter   of   dispute   were classifiable   under   the   category   of   “Information Technology Software” with effect from 16 th   May 2008 and for   the   earlier   period   up   to   15 th   May   2008,   the   same C.A.No.4007 of 2019 etc. Page 4 of 15 services   were   classifiable   under   the   category   of “Intellectual   Property   Service”.     The   Tribunal   held   that the   show   cause   notice   dated   19 th   October   2019   covering the   period   up   to   16 th   May   2008   was   not   justified. However,   the   Tribunal,   for   the   period   on   and   after   16 th May 2008 passed a limited order of remand.  5. Civil Appeal No. 4007 of 2019 has been preferred by the Revenue against the same order and Civil Appeal No. 7155 of 2019 has been filed by the assessee.  SUBMISSIONS 6. In support of Civil Appeal No.4007 of 2019, learned ASG, Shri Mr N.Venkatraman submitted that though the first show cause notice dated 19 th  October 2009 has been issued   demanding   service   tax   under   the   category   of “Management,   Maintenance   and   Repairs”,   the   assessee was   always   aware   that   in   fact   the   demand   was   covered under   the   category   “Intellectual   Property   Service”.     He urged that in any case, only a part of the demand under the   first   show   cause   notice   up   to   15 th   May   2008   could C.A.No.4007 of 2019 etc. Page 5 of 15 have   been   held   to   be   illegal   and   not   for   the   subsequent period.     The   learned   counsel   appearing   for   the   assessee supported the finding of CESTAT on the first show cause notice.  7. The   learned   counsel   appearing   for   the   assessee   in support of its appeal firstly urged that by the judgment of CESTAT   dated   14 th   January   2013,   it   was   held   that   the software   purchased   by   the   assessee   from   third   parties and sold the same on payment of VAT and the hardware sold on payment of VAT will not be subject to service tax. Secondly,   as   regards   the   finding   recorded   in   paragraph no.10.16 of the impugned judgment regarding exemption in   respect   of   supplies   to   a   developer   or   unit   in   SEZ,   he urged   that   in   view   of   sub­section   (2)   of   Section   26   of Special   Economic   Zones   Act,   2005   (for   short,   ‘SEZ   Act’), an   exemption   was   available   in   the   light   of   what   is provided   in   the   Special   Economic   Zone   Rules,   2006   (for short,   ‘SEZ   Rules’).     He   submitted   that   in   view   of   the availability of exemption, the finding  of the CESTAT that C.A.No.4007 of 2019 etc. Page 6 of 15 the   assessee   was   required   to   pay   service   tax   and thereafter,   SEZ   developer   or   unit   located   in   SEZ   could have   claimed   the   exemption   by   way   of   refund,   is completely  erroneous. The  learned  counsel  appearing  for the   assessee   thirdly   submitted   that   on   the   same   point, there   is   a   decision   of   the   High   Court   of   Judicature   at Hyderabad   in   the   case   of   GMR   Aerospace   Engineering Limited,   and  Another   v.   Union  of  India,   through  the Secretary,   Ministry   of   Commerce   and   others 1 rendered   on   27 th   December   2018   which   has   been confirmed   by   this   Court   on   26 th   July   2019   in   SLP   (Civil) Dy.No. 22140 of 2019.  He pointed out that based on the said   decision,   this   Court   dismissed   Civil   Appeal   No.   549 of 2023 against judgment and order dated 1 st   September 2022 in  Service Tax  Appeal  No. 86312 of  2018  preferred by the present appellant before CESTAT. 8. The   learned   counsel   appearing   for   the   assessee submitted that CESTAT committed an error in upholding 1 2018 SCC OnLine Hyd 767 C.A.No.4007 of 2019 etc. Page 7 of 15 the   demand   confirmed   by   the   respondent   for   the   period from 16 th   May 2008 on the sale of standardised software and resale of the hardware.  OUR VIEW APPEAL OF REVENUE 9. We   have   given   careful   consideration   to   the submissions. Firstly, we deal with the appeal preferred by the   Revenue.   The   appeal   is   confined   to   the   first   show cause   notice.     The   first   show   cause   notice   covers   the period   from   1 st   April   2004   to   31 st   March   2009.     The demand   under   the   said   show   cause   notice   dated   19 th October   2009   was   for   taxable   service   of   “Management, Maintenance   and   Repair”.   The   CESTAT   found   that   the service   of   transfer   of   intellectual   property   rights   was classifiable   under   the   category   of   “Intellectual   Property Service”   till   16 th   May   2008   and   was   taxable   in   terms   of Section   65(105)(zzr)   of   the   Finance   Act.   In   the   Union Budget   of   2008­09,   a   new   service   under   the   head “Information Technology Software” was defined separately C.A.No.4007 of 2019 etc. Page 8 of 15 under   Section   65(53a)   of   the   Finance   Act.     The   said service   was   made   taxable   in   terms   of   Section   65(105) (zzzze).  Thus, the transfer of the right to use the software was   covered   by   the   service   classifiable   as   “Information Technology Software” with effect from 16 th   May 2008.   In fact,   the   CESTAT   relied   upon   the   clarification   given   by CBEC   by   Circular   dated   29 th   February   2008   which clarifies the position, as stated above.  10. It is pertinent to note here that the first show cause notice   dated   19 th   October   2009   contained   a   demand   for service   tax   under   the   taxable   service   of   “Management, Maintenance and Repair” and the rest of the three notices contain a demand under classifiable service “Information Technology   Software”.     In   the   facts   of   the   case,   the demand was made on account of services provided by the assessee in respect of the supply of third­party software, software developed in­house or customised software.  The assessee had temporarily transferred the right to use the said   software   to   their   clients.     Thus,   prior   to   16 th   May C.A.No.4007 of 2019 etc. Page 9 of 15 2008, such service was classifiable under the category of “Intellectual   Property   Service”   and   with   effect   from   16 th May   2008,   it   was   classifiable   under   the   category   of ‘Information   Technology   Software”.     In   fact,   the management,   maintenance   and   repair   services   of computer hardware as well as software under the annual maintenance   contract   was   covered   by   the   category   of “Management,   Maintenance   or   Repair”   services   which was   defined   under   Section   65(64)   of   the   Finance   Act. Thus, the classification mentioned in the first show cause notice was completely erroneous. Therefore, CESTAT was right   in   holding   that   the   first   show   cause   was   illegal. Elementary principles of natural justice required that the adjudication on the basis of show cause notice should be made   only   on   the   basis   of   classification   stated   in   the show   cause   notice.     Assessee   cannot   be   subjected   to   a penalty on the basis of a show cause notice containing a completely   erroneous   category   of   service.     Therefore,   the demand made on the basis of the first show cause notice C.A.No.4007 of 2019 etc. Page 10 of 15 was   illegal.     Therefore,   we   find   that   there   is   no   merit   in the appeal preferred by Revenue.  APPEAL OF ASSESSEE 11. Now,   we   come   to   the   other   three   show­cause notices. We  have  carefully  perused the  findings recorded by   CESTAT.     As   stated   earlier,   the   other   three   show­ cause   notices   mentioned   the   correct   classification. Reliance is placed on the earlier order of remand passed by CESTAT.   However, we find that said order of remand does   not   decide   any   issue   on   merits   and   therefore,   after the   remand,   the   issue   was   wide   open.     The   issue   to   be considered   was   whether   in   respect   of   the   particular transactions,   service   tax   was   payable   under   the classification mentioned in the show cause notices.  After having perused the findings of CESTAT, we find that the findings rendered by the Tribunal call for no interference. The   findings   are   based   on   careful   consideration   of   the factual and legal aspects. C.A.No.4007 of 2019 etc. Page 11 of 15 12. In   paragraph   no.   10.16,   CESTAT   dealt   with   the argument   that   an   exemption   was   available   to   the assessee under SEZ Act in respect of services supplied to SEZ   units.     Sub­section   (2)   of   Section   26   of   SEZ   Act provides that  the Central  Government may  prescribe the manner in which and the terms and conditions subject to which   exemptions   shall   be   granted   to   a   developer   or entrepreneur   covered   by   sub­section   (1)   of   Section   26. Clause   (e)   of   sub­section   (1)   of   Section   26   refers   to exemption   from   service   tax   under   the   Finance   Act   on taxable   services   provided   to   a   developer   or   unit   to   carry on  authorised operations in  SEZ.   Under  Sub­section (1) of   Section   51,   SEZ   Act   prevails   over   other   enactments which   are   inconsistent   to   the   provisions   contained therein.   Thus, only when by exercising the power under sub­section (2) of Section 26 of SEZ Act, an exemption is granted by the Central Government that the assessee can claim   exemption.   Otherwise,   the   exemption   notification referred in paragraph 10.16 will apply.    C.A.No.4007 of 2019 etc. Page 12 of 15 13. On this issue, the CESTAT held thus:­ “In terms of Notification No. 9/2009­ST granted   exemption   to   the   specific services   supplied   to   SEZ   subject   to condition   that   person   liable   to   pay service   tax   shall   pay   service   tax   as applicable   on   the   specified   services provided   to   the   developer   or   units   of SEZ   and   SEZ   shall   claim   refund   of service   tax   on   the   services   provided   to the   developer   of   SEZ.   Notification   No. 9/2009­S.T   was   substituted   by Notification   17­2011­ST   which provided   exemption   from   service   tax subject   to   condition   specified   therein. One   of   the   conditions   specified   was that   the   exemption   shall   be   provided by   way   of   refund   of   service   tax. Accordingly,   during   the   entire   period the   service   provider   is   not   eligible   for first   stage   exemption   from   payment   of service   tax.   He   was   required   to   pay service tax and either SEZ developer or unit located in SEZ could have claimed the   exemption   by   way   of   refund   of service   tax.   Further   in   the   present case,   appellant   has   not   produced   any evidence   to   show   that   the   services provided   by   them   or   only   or   partly consumed   within   the   SEZ   or   outside. Thus,   there   is   no   dispute   about   the fact   that   said   exemption   or   not available   to   the   appellant   during   the relevant   period.   Since   Commissioner has   not   considered   the   matter   on   this aspect the issue needs to be remanded C.A.No.4007 of 2019 etc. Page 13 of 15 back   to   him   for   consideration   of   the exemption   in   respect   of   services supplied to SEZ unit/developer.”  14. Therefore,   we   cannot   find   fault   with   the   reasoning adopted   by   CESTAT.     However,   in   the   proceedings pursuant   to   remand,   it   will   be   open   for   the   assessee   to show that an exemption was available under sub­section (2) of Section 26 of the SEZ Act.  15. In paragraph  10.17, it  was held  that  octroi  charges are   in   the   nature   of   levy   for   transportation   of   goods. Therefore, octroi charges cannot be a part of the value of the taxable services.   However, a remand was ordered to enable   the   assessee   to   produce   evidence   regarding   the amounts paid towards octroi charges. 16. After having perused the entire judgment of CESTAT and   the   Commissioner,   we   find   that   except   for   the clarification   that   we   have   issued   in   paragraph   14   above as   regards   paragraph   no.10.16,   no   other   interference   is called for.  C.A.No.4007 of 2019 etc. Page 14 of 15 17. Accordingly, we pass the following order:  a. Civil Appeal No. 4007 of 2019 is dismissed; b. Civil   appeal   No.   7155   of   2019   is   also   dismissed subject   to   the   clarification   made   to   paragraph no.10.16; and c. There will be no order as to costs. …………………….J. (Abhay S. Oka) .…………………...J. (Sanjay Karol) New Delhi; August 14, 2023. C.A.No.4007 of 2019 etc. Page 15 of 15