Income Tax Appellate Tribunal - Mumbai
Asst Cit (Ltu) 2, Mumbai vs Wti Advance Technolgies Ltd (Now Merged ... on 11 May, 2018
P a g e |1
ITA No. 1656/Mum/2016 A.Y 2012-13
ACIT (LTU) Vs. WTI Advance Technology Ltd.
IN THE INCOME TAX APPELLATE TRIBUNAL "L" BENCH, MUMBAI
BEFORE SHRI B.R.BASKARAN, AM AND SHRI RAVISH SOOD, JM
ITA No. 1656/Mum/2016
(निर्धारण वषा / Assessment Year:2012 -13)
ACIT (LTU)-1, World Trade Centre M/s WTI Advance Technology Ltd.
Centre 1, 29th Floor, Cuffe Parade, (Now merged with Tata
बिधम/
Mumbai- 400 005 Consultancy Ltd.) 9 th Floor,
Vs. Nirmal Building Nariman point,
Mumbai- 400 021
स्थामी रेखा सं ./ जीआइआय सं ./ PAN No. AAACW1941P
(अऩीराथी /Revenue) : (प्रत्मथी / Assessee)
अऩीराथी की ओय से / Revenue by : Shri Samuel Darse, D.R.
प्रत्मथी की ओय से/Assessee by : Shri Rajan Vora &
Shri Nikhil Tiwari, A.Rs
सुनवाई की तायीख / : 13.02.2018
Date of Hearing
घोषणा की तायीख / : 11.05.2018
Date of Pronouncement
आदे श / O R D E R
PER RAVISH SOOD, JUDICIAL MEMBER:
The present appeal filed by the revenue is directed against the order passed by the CIT(A)-11, Mumbai, dated 27.01.2016, which in itself arises from the order passed by the A.O under Sec. 143(3) of the Income tax Act, 1961(for short „Act‟), dated 06.03.2015 for A.Y 2012-13. The revenue had raised before us the following grounds of appeal:
"1. On the facts and in the circumstances of the case and in law, the L d. C IT ( A) e rre d in ho ld in g th a t th e p ay me n t mad e to th e parties/ contractors were subject to deduction of tax u/s 194C P a g e |2 ITA No. 1656/Mum/2016 A.Y 2012-13 ACIT (LTU) Vs. WTI Advance Technology Ltd.
instead of section 194J as held by the AO, ignoring the clear terminology and scope of work of the contracts entered into by the assessee with the parties/contractors.
2. The appellant prays th at the order of the Ld. CIT(A) on the above ground be set aside and that of the Assessing Off icer restored.
3. The Appellant craves leave to amend or alter any ground or add a new ground which may be necessary.
2. Briefly stated, the facts of the case are that the assessee company which is engaged in the business of Information Technology/Information Technology enabled services had filed its return of income for A.Y. 2012-13 on 29.09.2012 admitting total income of Rs.5,59,38,540/-. The return of income filed by the assessee was processed as such under Sec. 143(1) of the Act. The case of the assessee was subsequently taken up for scrutiny assessment under Sec.143(2).
3. The facts involved in the case lies in a narrow compass. The assessee company is engaged in the business of Information Technology/Information Technology enabled services. The Ministry of Power, Government of India under XI Five year plan had initiated Restructured Accelerated Power Development and Reforms Programme (for short „R-APDRP‟) with an overall programme objective to provide an IT backbone and strengthening of the Electricity Distribution System across the Country, which enabled utilities in reduction of AT &C losses to 15% in project areas. The aforesaid work was to be executed in various States and for the State of Maharashtra and Gujarat Tata Consultancy services (for short „TCS‟) was awarded with this project. The agreement had various modules and in turn TCS had entered into an agreement with the assessee company for creation of Geographical Information systems (for short „GIS‟).
4. The nature of work involved in the execution of the aforesaid projects involved both technical and non-technical work. The technical work was performed by the assessee with its employees who were technical personnel, and the non technical/non skilled work involving the collection of data, etc was outsourced by the assessee to various vendors in the relevant locations P a g e |3 ITA No. 1656/Mum/2016 A.Y 2012-13 ACIT (LTU) Vs. WTI Advance Technology Ltd.
for operational convenience. The non technical and supporting work involved the following activities:
Field survey for collection of names of major roads/base map features.
Collections of names/attributes of assets data from ledgers available with utility companies.
Collection of consumer data through contact survey by door to door step survey etc. The assessee as observed by us hereinabove, for carrying out the non- technical work had engaged third party contractors (hereinafter referred to as „Vendors‟) to whom payments were made after deduction of tax at source under Sec. 194C at the rate of 2%/1%, respectively. The aforementioned expenses were accounted and grouped by the assessee as Survey Expenses in its Profit and loss account for the year under consideration. The assessee had during the year incurred an amount of Rs.17,50,36,140/- towards such survey expenses.
5. During the course of the assessment proceedings, the A.O observed that the assessee had deducted tax at source on the aforesaid survey expenses of Rs.17,50,36,140/- under Sec. 194C of the Act. The A.O holding a conviction that as the payments made by the assessee were in context of technical services, therefore, it was liable to deduct tax at source under Sec.194J and not under Sec. 194C of the Act. The explanation of the assessee that the work carried out by the vendors could not be characterised as technical services and thus did not fall within the sweep of Sec.194J, however did not find favour with the A.O. The A.O being of the view that the assessee ought to have deducted tax at source under Sec.194J of the Act disallowed proportionate amount of Rs.15,75,32,526/- under Sec. 40(a)(ia) of the Act.
6. Aggrieved, the assessee carried the matter in appeal before the CIT(A). The assessee submitted before the CIT(A) that the work carried out by the P a g e |4 ITA No. 1656/Mum/2016 A.Y 2012-13 ACIT (LTU) Vs. WTI Advance Technology Ltd.
vendors did not fall within the ambit of technical services defined under Sec.194J, and was rather squarely covered by category of works contract defined under Sec. 194C of the Act. It was submitted by the assessee that the provisions of Sec. 194C of the Act stated that the contract should be for "carrying out any work" or "carrying out any work through supply of labour". It was submitted by the assessee that as the activities performed by the third party vendors did not involve any technical or professional knowledge, and rather they had deployed only semi skilled resources with ITI or Standard X/XII educational qualification, therefore, it was incorrect on the part of the A.O to conclude that the payments made to the said vendors were in context of technical services rendered by them. The assessee further submitted before the CIT(A) that as a matter of fact the A.O had relied only on the terms of the contract between the assessee and the third party vendors and had not verified the nature of services rendered by them. Rather, it was the contention of the assessee that the A.O has gone only by the form of the agreement without considering the substance of the same. It was brought to the notice of the CIT(A) that the activities performed by the unskilled or semi-skilled labourers deployed by the vendors did not involve any application of industrial science and was only in the nature of collecting data from the door-to-door of each household, data entry of such collected data and submitting the same to the local utility offices, andthe same did not involve any technical knowledge. The assessee in order to drive home his aforesaid contention that the payments made to the vendors did not involve any technical services, took support of the fact that one of the vendor, viz. M/s Petro IT Private Ltd. had obtained a certificate for lower deduction of tax at source under Sec. 197 of the Act from the Income Tax Officer, TDS Ward-51(1), Delhi, wherein the latter had accepted that the work done by the said vendor was only contractual in nature. The assessee in order to fortify its aforesaid claim that services involving collection of data from door to door, data entry of such collected data and submitting the same to the local head offices involved only semi skilled labour and did not P a g e |5 ITA No. 1656/Mum/2016 A.Y 2012-13 ACIT (LTU) Vs. WTI Advance Technology Ltd.
partake the colour and character as that technical services, relied on the following orders of the coordinate benches of the Tribunal:
(i) ACIT Vs. Pankaj Bhargava (ITA No. 86/Del/2012) (Del)
(ii) Gujarat State Electricity Corporation Ltd. Vs. ITO (2004) (3 SOT
468) (Ahd.)
(iii) ITO Vs. Man Foods (P) Ltd, (ITA No. 7150/Mum/2012) (Mum)
7. The CIT(A) after deliberating on the contentions of the assessee so raised before him in the backdrop of the order passed by the A.O, did find favour with the same. The CIT(A) observed that the A.O while concluding that the assessee ought to have deducted tax at source under Sec.194J and not under Sec.194C, had as a matter of fact relied mainly on the agreement and not on the actual work involved. It was observed by the CIT(A) that though the terminology used in the agreement such as „technical audit of distribution transformer‟ though at the first blush would give a feeling that the same involved some complex technical services, but however, the same as a matter of fact actually referred to taking photographs of transformers. It was observed by the CIT(A) that the nature of work carried out by the vendors involved door-to-door collection of consumer data and painting of asset number on the electrical polls. The CIT(A) further observed that the assessee had engaged vendors with manpower who were not technically qualified. The CIT(A) after consulting the documents which were placed on record by the assessee before him, viz. invoices, nature of work done, pictorial representation with items of work involved in the contract etc., was persuaded to subscribe to the claim of the assessee that the vendors had not rendered any technical services which would have made it obligatory on its part to have deducted tax at source under Sec. 194J of the Act. The CIT(A) on the basis of his aforesaid deliberations concluded that the work carried out by the vendors did not fall within the ambit of technical services contemplated under Sec. 194J, and rather was clearly in the nature of contract work provided in Sec. 194C of the Act. Besides, the appellate P a g e |6 ITA No. 1656/Mum/2016 A.Y 2012-13 ACIT (LTU) Vs. WTI Advance Technology Ltd.
authority was also convinced that as the activities carried out by the vendors did not require any technical and professional knowledge, thus they had only deployed semi-skilled personnel for carrying out the said work. The CIT(A) on the basis of his aforesaid observations concluded that the assessee had rightly deducted tax at source under Sec. 194C of the Act.
8. The revenue being aggrieved with the order of the CIT(A) had carried the matter in appeal before us. The ld. Departmental Representative (for short „D.R‟) relied on the order passed by the A.O. It was submitted by the ld. D.R that as the vendors had rendered technical services to the assessee, therefore, as observed by the A.O, the assessee remained under a statutory obligation to have deducted tax at source under Sec. 194J of the Act. It was the contention of the ld. D.R that as the assessee had failed to deduct tax at source as per the appropriate rates contemplated in chapter XVIIB, therefore, the same had rightly been disallowed by the A.O under Sec.40(a)(ia) of the Act. The ld. Authorized Representative (for short „A.R‟) at the very outset of the hearing of the appeal took us through the facts of the case at Page 3-Para 6 of the CIT(A) order. It was submitted by the ld. A.R that the nature of work carried out by the vendors on behalf of the assessee was the subject matter of dispute in the present appeal. It was averred by the ld. A.R that the CIT(A) had rightly observed that as no technical services were involved in the work done by the vendors by deploying semi-skilled labourers, therefore, the assessee had rightly deducted tax at source under Sec. 194C and the provisions of Sec. 194J were not attracted. The ld. A.R further averred that even otherwise the provisions of Sec. 40(a)(ia) could not have been invoked in respect of short deduction of tax at source. In support of his aforesaid contention the ld. A.R relied on the judgment of the Hon‟ble High Court of Calcutta in the case of CIT Vs. M/s S.K. Tekrimal 361 ITR 432 (Cal).
9. We have perused the facts of the case and find that TCS had entered into an agreement with the assessee company for creation of Geographical P a g e |7 ITA No. 1656/Mum/2016 A.Y 2012-13 ACIT (LTU) Vs. WTI Advance Technology Ltd.
Information system in the State of Maharashtra and Gujarat. As observed by the CIT(A), the execution of the project involved both technical and non- technical work. Though the technical work was performed by the assessee through its employees who were technical personnel, but however, the non- technical and non-skilled work involving the collection of data etc. was outsourced by the assessee to various vendors in the relevant locations for operational convenience. The nature of such non-technical and supporting work that was outsourced by the assessee to the various vendors, involved the field survey for collection of names of major roads/base map features; collection of names/attributes of assets data from ledger available with utility companies‟; collection of consumer data through contact survey by door-to-door survey etc. We have perused the scope of work carried out by the vendors, as can be gathered from the relevant extracts of the „agreement‟ between the assessee and the vendors reproduced in the body of the assessment order. The nature of such work which was provided by the vendors included DGPS Survey for GCP collection; field survey and mapping; indexing etc. We are persuaded to be in agreement with the observations of the CIT(A) that though the terminology used in the agreement such as "Technical audit of Distribution Transformer" would at the first blush give an impression that the same involved rendering of certain complex technical services by the vendor, but however, the same revealed the basic work of taking photographs of the transformers. We find ourselves to be in agreement with the view taken by the CIT(A) that the activities performed by the vendors did not require any technical or professional knowledge, and the vendors had only deployed semi-skilled personnel to carry out the said work. In this regard it would be relevant to point out that during the course of the hearing of the appeal neither any material, nor any such contention was advanced by the ld. D.R which could persuade us to conclude that the aforesaid observations of the CIT(A) being perverse and contrary to the facts available on record, were thus liable to be dislodged. We may further observe that the observations of the CIT(A) that the A.O had relied mainly on the agreement and not on the actual work P a g e |8 ITA No. 1656/Mum/2016 A.Y 2012-13 ACIT (LTU) Vs. WTI Advance Technology Ltd.
carried out by the vendors had also not been controverted by the department before us. We may herein observe that the fact as averred by the assessee before the CIT(A) that one of the contractor, i.e M/s Petro IT Pvt. Ltd was issued a certificate for deduction of tax at lower rate under Sec. 197 of the Act by the Income Tax officer, TDS Ward 51(1), Delhi in respect of the contract work, further supports the claim of the assessee that the revenue itself had accepted that the work done by the vendors was contractual in nature. We find that as observed by the CIT(A) the nature of the non- technical and supporting work carried out by the vendors i.e. (i) field survey of collection of names of major roads/base map features; (ii) collection of names/attributes of assets data from ledgers available with utility companies; and (iii) collection of consumer data through contact door-to- door survey etc. did not require any technical skill. We are of the considered view that for carrying out the aforesaid work by the unskilled and semi- skilled labourers, no technical skill or industrial science would be involved. We have given a thoughtful consideration to the facts before us and are of a strong conviction that the work executed by the vendors could safely be brought within the sweep of "carrying out any work through supply of labour" as contemplated in Sec. 194C of the Act. We are persuaded to be in agreement with the view taken by the CIT(A) that as the payments made to the vendors for the work done by them by deploying semi-skilled personnel, did not involve any technical or professional knowledge on their part, the same could not be brought within the sweep of Sec. 194J and had rightly been subjected to deduction of tax at source by the assessee under Sec. 194C. We thus being of the view that the assessee had correctly deducted tax at source on the payment made to the vendors, therefore, no disallowance under Sec.40(a)(ia) as regards the same was liable to be made in the hands of the assessee. We thus finding no infirmity in the order of the CIT(A), uphold the same in context of the issue under consideration. Before parting, we may herein observe that the revenue had assailed before us the order of the CIT(A) only to the extent he had observed that the payments made to the vendors were to be subjected to deduction of tax at source P a g e |9 ITA No. 1656/Mum/2016 A.Y 2012-13 ACIT (LTU) Vs. WTI Advance Technology Ltd.
under Sec.194C and not under Sec. 194J of Act. Resultantly, as the observations of the CIT(A) in context of the other reasons on which the disallowance under Sec. 40(a)(ia) made by the A.O had been struck down by him had not been assailed before us by the revenue, therefore, we refrain from adverting to the same. The Ground of appeal No. 1 raised by the revenue is dismissed in terms of our aforesaid observations.
9. The Grounds of appeal No. 2 and 3 being general in nature, are dismissed as not pressed.
10. The appeal of the revenue is dismissed in terms of our aforesaid observations.
Order pronounced in the open court on 11.05.2018
Sd/- Sd/-
(B.R. BASKARAN) (RAVISH SOOD)
ACCOUNTANT MEMBER JUDICIAL MEMBER
भंफ
ु ई Mumbai; ददनांक 11.05.2018
Ps. Rohit
P a g e | 10
ITA No. 1656/Mum/2016 A.Y 2012-13
ACIT (LTU) Vs. WTI Advance Technology Ltd.
आदे श की प्रनिलऱपि अग्रेपषि/Copy of the Order forwarded to :
1. अऩीराथी / The Appellant
2. प्रत्मथी / The Respondent.
3. आमकय आमुक्त(अऩीर) / The CIT(A)-
4. आमकय आमक् ु त / CIT
5. ववबागीम प्रतततनधध, आमकय अऩीरीम अधधकयण, भुंफई / DR, ITAT, Mumbai
6. गार्ड पाईर / Guard file.
सत्मावऩत प्रतत //True Copy// आदे शधिुसधर/ BY ORDER, उि/सहधयक िंजीकधर (Dy./Asstt. Registrar) आयकर अिीऱीय अधर्करण, भुंफई / ITAT, Mumbai