Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 5]

Income Tax Appellate Tribunal - Mumbai

Pinstorm Technologies P.Ltd, Mumbai vs Department Of Income Tax on 12 August, 2015

                                        1
                                                              M/s Pinstorm Technologies Pvt Ltd
                                                                       ITA No. 6275/Mum/2013

            आयकर अपीलीय अिधकरण "सी" यायपीठ मुब
                                             ं ई म।
          IN THE INCOME TAX APPELLATE TRIBUNAL
                MUMBAI BENCH "C", MUMBAI
                      ी बी. आर. बा करन, लेखा सद य एवं
                     ी अिमत शु ला, याियक सद य के सम ।
    BEFORE SHRI B R BASKARAN, ACCOUNTANT MEMBER
       AND SHRI AMIT SHUKLA, JUDICIAL MEMBER

                       ITA No. : 6275/Mum/2013
                        (Assessment year: 2010-11)
Dy Commissioner of Income Tax-          Vs      M/s Pinstorm Technologies Pvt Ltd,
9(2),                                           Swati Building,
Room No. 218,                                   North Avenue,
2nd Floor, Aayakar Bhavan,                      Santacruz (West),
M K Road,                                       Mumbai -400 054
Mumbai -400 020                                  थयी लेखा सं.:PAN: AADCP 4854 B
अपीलाथ (Appellant)                                यथ    (Respondent)
                        Appellant by        :   Shri Durga Dutt
                       Respondent by        :   Shri Haridas Bhat

      सुनवाई क तार ख /Date of Hearing                  : 24-06-2015
      घोषणा क तार ख /Date of Pronouncement             : 12-08-2015

                                        आदेश
                                        ORDER

      अिमत शु ला, या. स.:
      PER AMIT SHUKLA, AM:

The aforesaid appeal has been filed by the revenue against the impugned order dated 12.08.2013, passed by CIT(A)-20, Mumbai for quantum of assessment passed u/s 143(3) of the Income Tax Act, 1961 for the assessment year 2010-11, on the following grounds of appeal:

"1. Whether on the facts and in the circumstances of the case and in law, the Learned CIT(A) was right in deleting the disallowance of operating expenses made by the Assessing Officer u/s 40(a)(ia) of the I.T. Act amounting to Rs. 1,08,54,686/-.
2. Whether on the facts and in the circumstances of the case and in law, the Learned CIT(A) was justified in deleting the disallowance u/s 40(a)(ia) holding that the amount paid by the assessee to M/s Google Ireland Ltd. for rendering of business profit and in the absence of any PE of M/s Google Ireland in India, is not chargeable to tax in India.
2
M/s Pinstorm Technologies Pvt Ltd ITA No. 6275/Mum/2013
3. Whether on the facts and in the circumstances of the case and in law, the Learned CIT(A) was justified in deleting the disallowance u/s 40(a)(ia) relying on the ITAT's decision in the assessee's own case for AY 2006- 07 and 2008-09, without appreciating the fact that the decision of the ITAT has not been accepted by the department an appeal u/s 260A are pending before the Hon'ble Bombay High Court."

2. At the outset, the Ld. Counsel submitted that this issue has already been decided in favour of the assessee by the Tribunal in assessee's own case right from the assessment year 2006-07 to assessment year 2008-09. Even the Ld. CIT(A)has followed the earlier order of the Tribunal and Department's only contention is that the revenue has not accepted the decision of the Tribunal and matter is deciding before the Hon'ble Bombay High Court in the appeal filed u/s 260A.

3. We have heard the parties and also considered the relevant finding given in the impugned order as well as order of the Tribunal in the assessee's own case in the earlier years. The relevant facts as noted in the impugned order as under :-

The assessee is in the business of placing the Clients particulars in the vantage points in the search engines like Google, Yahoo etc. The assessee buys the vantage points in the search engines and sells the same to clients by placing their name and also by generating the data of hits thereon and bill the clients accordingly. The payments to the popular search engine like Google is made by swiping the credit cards and thereby remitting the monies to Google who has the headquarters in Ireland. The bills are sent by Google for the same. According to the claim of the appellant, Google Inc neither had any office in India, nor any Permanent Establishment in India during the assessment year. Thus such income of Google being the business profit outside the purview of Section 9(1) of the Act, and also outside the purview of the Section 195(1) of the Act. Thus according to the 3 M/s Pinstorm Technologies Pvt Ltd ITA No. 6275/Mum/2013 appellant, the nature of payment is a pure business income whereby the slot is bought and sold".

4. The Assessing Officer following the assessment order for the earlier years, made the addition on account of payment made by the assessee on which TDS was not deducted while remitting the amount to the foreign parties. He also further held that decision of the Tribunal in the assessee's own case has not been accepted by the Department and appeal has been filed before the Hon'ble Bombay High Court u/s 260A. The Ld. CIT(A) following the decision of the Tribunal for the earlier years allowed the ground.

5. We find that in AY 2006-07, the tribunal in ITA No. 4332/Mum/2009, order dated 18.07.2012 has decided the issue in favour of the assessee after observing and holding as under :-

"6. We have heard arguments of both the sides and also perused the relevant material on record. It is observed that a similar issue had come up for consideration before the Tribunal in the case of Yahoo India Pvt. Ltd. and vide its order dated 24th June, 2011 passed in ITA No.506/Mum/2008, the Tribunal decided the same in favour of the assessee for the following reasons given in paragraph No.8 of its order: "8. As already noted by us, the payment made by assessee in the present case to Yahoo Holdings (Hong Kong) Ltd. was for services rendered for uploading and display of the banner advertisement of the Department of Tourism of India on its portal. The banner advertisement hosting services did not involve use or right to use by the assessee any industrial, commercial or scientific equipment and no such use was actually granted by Yahoo Holdings (Hong Kong) Ltd. to assessee company. Uploading and display of banner advertisement on its portal was entirely the responsibility of Yahoo Holdings (Hong Kong) Ltd. and assessee company was only required to provide the banner Ad to Yahoo Holdings 4 M/s Pinstorm Technologies Pvt Ltd ITA No. 6275/Mum/2013 (Hong Kong) Ltd. for uploading the same on its portal. Assessee thus had no right to access the portal of Yahoo Holdings (Hong Kong) Ltd. and there is nothing to show any positive act of utilization or employment of the portal of Yahoo Holdings (Hong Kong) Ltd. by the assessee company. Having regard to all these facts of the case and keeping in view the decision of the Authority of Advance Rulings in the case of Isro Satellite Centre 307 ITR 59 and Dell International Services (India) P. Ltd. 305 ITR 37, we are of the view that the payment made by assessee to Yahoo Holdings (Hong Kong) Ltd. for the services rendered for uploading and display of the banner advertisement of the Department of Tourism of India on its portal was not in the nature of royalty but the same was in the nature of business profit and in the absence of any PE of Yahoo Holdings (Hong Kong) Ltd. in India, it was not chargeable to tax in India. Assessee thus was not liable to deduct tax at source from the payment made to Yahoo Holdings (Hong Kong) Ltd. for such services and in our opinion, the payment so made cannot be disallowed by invoking the provisions of section 40(a) for non-deduction of tax. In that view of the matter we delete the disallowance made by the A.O. and confirmed by the learned CIT (A) u/s 40(a) and allow the appeal of the assessee."

7. As the issue involved in the present case as well as all the material facts relevant thereto are similar to the case of Yahoo India P. Ltd. (supra), we respectfully follow the decision rendered by the coordinate Bench of this Tribunal in the said case and delete the disallowance made by the A.O. and confirmed by the Ld. CIT (A) by invoking the provisions of sec.40(a)(i) holding that the amount paid by the assessee to M/s. Google Ireland Ltd. for the services rendered for uploading and display of banner advertisement on its portal was in the nature of business profit on which no tax was 5 M/s Pinstorm Technologies Pvt Ltd ITA No. 6275/Mum/2013 deductible at source since the same was not chargeable to tax in India in the absence of any PE of Google Ireland Ltd. in India".

6. Further, in AY 2007-08 and 2008-09, this order has been further followed and the same has been allowed in favour of the assessee. Accordingly, consistent with the view taken in the earlier years, we hold that the addition made by the Assessing Officer on account of disallowance u/s 40(a)(ia) cannot be made. Thus, ground raised by the revenue is dismissed.

7. In the result, appeal of the revenue stands dismissed. Order pronounced in the open court on 12th August, 2015.

               Sd/-                                                 Sd/-

     (बी. आर. बा करन)                                      (अिमत शु ला)
          लेखा सद य                                         याईक सद य
      (B R BASKARAN)                               (AMIT SHUKLA)
    ACCOUNTANT MEMBER                           JUDICIAL MEMBER

Mumbai, Date: 12th August, 2015

 त/Copy to:-
     1) अपीलाथ /The Appellant.
     2)   यथ /The Respondent.
     3) The CIT(A) -20, Mumbai.
     4) The CIT- 9, Mumbai.

5) िवभागीय ितिनिध "सी", आयकर अपीलीय अिधकरण, मुंबई/ The D.R. "C" Bench, Mumbai.

6) गाड फाईल \ Copy to Guard File.

आदे शानस ु ार/By Order / / True Copy / / उप/सहायक पंजीकार आयकर अपील य अ धकरण, मब ुं ई Dy./Asstt. Registrar I.T.A.T., Mumbai *च हान व.िन.स *Chavan, Sr.PS