Delhi High Court
Areva T&D, Sa vs The Asst. Director Of Income Tax & Ors. on 25 April, 2011
Author: Dipak Misra
Bench: Chief Justice, Sanjiv Khanna
* HIGH COURT OF DELHI AT NEW DELHI
Judgment Reserved on: 14th February, 2011
% Judgment Pronounced on: 25th April, 2011
+ WP(C) No.12859, 12860, 12863, 12864, 12865, 12866 of 2009
AREVA T&D, SA ..... Petitioner
Through: Mr. Ajay Vohra, Ms.Kavita Jha,
Mr.Sachit Jolly, Mr.Somnath Shukla,
Advocates
Versus
THE ASST. DIRECTOR OF INCOME
TAX & ORS. ....Respondents
Through: Mr. N.P. Sahni, Standing Counsel for
Revenue with Mr.Ruchesh Sinha,
Advocate
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE SANJIV KHANNA
1. Whether reporters of the local papers be allowed to see the judgment? YES
2. To be referred to the Reporter or not? YES
3 Whether the judgment should be reported in the Digest? YES
DIPAK MISRA, CJ
Keeping in view the similitude of the question involved in this batch
of writ petitions, they were heard together and are disposed of by a common
order. For the sake of clarity and convenience, the facts of WP(C)
12859/2009 are enumerated herein.
2. The petitioner company was awarded four contracts encompassing
Onshore supply, Onshore services and Offshore supply, one each for
Northern and North Eastern regions and two for Eastern region by Power
WP(C) No. 12859/2009 & connected cases Page 1 of 24
Grid Corporation of India Ltd. (PGCIL). The contracts were awarded on
29.1.1998, 15.5.2000, 16.1.2001 and 20.1.2002. The contracts for Onshore
supply and Onshore services were given on sub contract to Areva T&D
Systems India Ltd. at the same price at which the said contracts were
awarded to the petitioner by PGCIL.
3. The PGCIL had moved an application under Section 195(2) of the
Income Tax Act, 1961 (for brevity ‗the Act') with regard to the payments to
be made to the petitioners. The revenue, vide orders dated 6.6.2000,
23.5.2001 and 28.12.2001, passed orders for tax deduction only in respect of
the payments made to the petitioner on Offshore contract and Onshore
services contract at 10% on gross basis in respect of the payment made for
training charges and 10% on gross basis in respect of the payments made for
maintenance and service charges respectively and on other payments,
deduction was to be made at Nil rate. It is averred that the determination
was preceded by an enquiry which included scrutiny of the relevant
agreements whereunder payments were made to the petitioner, the relevant
law including the past period, the provisions of the DTAA between India
and France and the submissions of the petitioner. The other payments on
which the tax deduction was to be made at Nil rate included payments made
on supply of software consisting of scada software and information storage
and retrieval, hardware consisting of processors, servers, hard discs, etc.,
mandatory spares and test equipments like digital multimeter, varmeter, etc.
WP(C) No. 12859/2009 & connected cases Page 2 of 24
4. As set forth, the petitioner had been regularly filing applications under
Section 197(1) of the Act with regard to the payments to be made by PGCIL
to the petitioner under the various contracts. The revenue had been issuing
certificates under Section 197(1) for tax deduction at source. The revenue
had posed an enquiry that the facts and circumstances of the case remained
similar to those of the earlier years. It is pleaded that orders under Section
197(1) were also passed on 6.8.2002, 12.5.2003 and 21.4.2005. The orders
passed under Sections 195(2) and 197(1) have been brought on record as
Annexures B and C collectively.
5. Pursuant to the aforesaid orders, payments were made to the petitioner
by PGCIL during the period for which the earlier certificates under Section
197 were valid by applying the rates of deduction prescribed by the revenue.
For the period, as stated, covered by the contracts upto financial year 2006-
07, that is, upto 31.3.2007, remittances were made by deducting tax at
source at the directed rates. On 5.10.2007, for the financial year 2007-08,
another application for issue of certificate under Section 197 of the Act was
preferred and request was made for issue of a certificate on similar lines
issued in the past for payments under the very same contract. On receipt of
the application, the first respondent, vide letter dated 9.10.2007, called upon
the petitioner to furnish various details, namely, details of employees
visiting the country, details of payment made or received from group
companies in India, date of commencement and completion of activities in
India and completion certificates received from PGCIL. Reply to the above
WP(C) No. 12859/2009 & connected cases Page 3 of 24
said queries was duly filed on 28.11.207. After the reply was sent, the
respondent No.1 considered the matter afresh and came to the conclusion
that the contract for Offshore supply was not a case of simple sale but also
involved providing other services to PGCIL. It was also observed that the
property and the goods did not pass to PGCIL immediately and the
petitioner remained in possession and control of the goods and further that
the petitioner was responsible for supply of the whole system to be put in
place by the petitioner and, therefore, the permanent establishment (PE) of
the petitioner would be constituted in India and the profits attributable to the
PE can be brought to tax in India. That apart, the first respondent came to
hold that in respect of payments for Offshore supply, tax should be deducted
at 1.055%. Keeping the same analysis in view, the first respondent directed
the said rate to be applicable not only to payments yet to be received but also
for payments received in the earlier assessment years for which Nil rate of
tax deduction had been prescribed and which had been received by the
petitioner without any deduction of tax at source. Thus, the earlier orders
stood reviewed or modified to that extent.
6. Aggrieved by the said order dated 11.12.2007, the petitioner
approached this Court under Articles 226 and 227 of the Constitution of
India contending, inter alia, that the order passed under Section 197(1) of the
Act could not have retrospective operation nullifying the earlier orders
issued after due application of mind. This court, by order dated 7.5.2008,
disposed of the petitions filed by the petitioner holding that the order dated
WP(C) No. 12859/2009 & connected cases Page 4 of 24
11.12.2007 passed by the respondent No.1 would apply prospectively, that
is, only for the financial year 2007-08.
7. When the matter stood thus, the petitioner received notice dated
19.5.2008 issued under Section 148 of the Act alleging that the income of
the petitioner for the assessment year 2005-06 had escaped assessment and
there was a proposal to assess/re-assess the same. By the said notice, the
petitioner was required to file return of income. Pursuant to the said order,
the petitioner filed a return of income for the assessment year 2005-06 and
requested the first respondent to furnish the reasons recorded for re-opening
of the assessment. The reasons for re-opening were communicated vide
Annexure ‗F' to the writ petition. The petitioner, by its letter dated
11.9.2009, objected to the initiation of re-assessment proceedings initiated
under Section 148 of the Act contending, inter alia, that the re-opening of the
assessment is unsustainable in law, beyond jurisdiction and void ab initio
and further the same was based on mere change of opinion. The first
respondent, by order dated 14.9.2009, rejected the objections raised by the
petitioner.
8. A counter affidavit has been filed by the answering respondents
contending, inter alia, that the respondents have followed the due process of
law while initiating proceedings under Section 147 / 148 of the Act. It is
asserted that PGCIL, a public sector company, had awarded a turnkey
project to Areva T&D SA, the petitioner herein, and it was responsible for
completing the offshore supply, onshore supply and onshore services
WP(C) No. 12859/2009 & connected cases Page 5 of 24
contracts. Its contracts were subcontracted to its Indian subsidiary and the
Indian subsidiary worked on behalf of Areva T&D SA, i.e., for the petitioner
only. The employees of the petitioner have been frequently visiting India in
connection with the completion of the contract, though the petitioner's scope
of work was stated only to be offshore supply. It is averred that the
petitioner had undertaken the contractual obligations and responsibilities in
terms of erection, testing and commissioning thereof and there is a clear cut
case of splitting up of turnkey contract with a view to avoiding correct
payment of taxes in India. Various other asseverations have been made to
justify the issuance of notice and how there has been an escapement of
turnover to invite action under Sections 147 and 148 of the Act. It is also
put forth that a draft order under Section 144C has been passed and the same
has been duly served and communicated to the petitioner and he has right to
file an appeal before the Income Tax Appellate Tribunal and to urge all
contentions and not entitled to invoke the writ jurisdiction under Article 226
of the Constitution especially when the revenue while dealing with the
objection of the assessee has dealt with the same in detail and ascribed
elaborate reasons. It is the stand of the respondents that the basic contention
of the petitioner that the notice under Section 148 has been issued only on
change of opinion is totally untenable inasmuch as authorization / certificate
issued under Section 195 / 197 of the Act is provisional in nature and cannot
be equated with regular assessment or other proceedings under the Act. The
certificate has been issued as an interim measure on the request of the
petitioner and it cannot be compared with the final determination of tax
WP(C) No. 12859/2009 & connected cases Page 6 of 24
liability by making an assessment under Section 143(3) of the Act. It is put
forth that in the case of the petitioner, no regular assessment has been carried
out as he never filed the return of income and, therefore, the question of
change of opinion does not arise. It is contended that the order passed under
Section 197 does not connote/convey that it is a final order and in fact, the
order dated 6.8.2002 passed under Section 197(1) clearly mentions that
―considering the urgency expressed by the assessee, in view of the sub-
contractor being in acute need of funds and the contracts being time bound
this interim order is being passed‖. The interim order was to remain in force
till 30.9.2002. Thus, the very nature of the provision and also the character
of the order passed would not remotely suggest that it is a final order.
9. A rejoinder affidavit has been filed on behalf of the petitioner that the
petitioner can challenge the draft assessment order and it is not an alternative
and efficacious remedy as the DRP cannot annul the legality of assumption
of jurisdiction under Section 147/148 of the Act and under no circumstances
can nullify the order of draft assessment. Various averments have been
made referring to the order passed by the assessing officer who has made
queries and issued the certificate under the statutory provisions. It is further
asserted that the assessing officer was always aware of the nature of the
transactions between the petitioner and PGCIL. Various averments have
been put forth how the petitioner is not liable to pay any tax as no part of
offshore supply could still be brought to tax in India unless such profits are
attributable to the permanent establishment in India. Various documents
WP(C) No. 12859/2009 & connected cases Page 7 of 24
have been referred to. The satisfaction reached by the assessing officer for
initiation of proceeding under Section 147 of the Act is severely criticized
on the ground that it has been founded on a mere change of opinion which is
not permissible. It is urged that the certificate is granted after detailed
scrutiny resulting in formation of an opinion and it cannot be disregarded by
treating it as an interim opinion or prima facie opinion.
10. We have heard Mr. Ajay Vohra, learned counsel for the petitioner,
and Mr. N.P. Sahni, learned counsel for the respondents.
11. At the very outset, it is obligatory on our part to state with certitude
that though the petitioner has made numerous averments and contentions
with regard to the aspect that in the case at hand there is no liability on the
part of the petitioner to pay any tax if the nature and character of the contract
and the transaction in entirety is scanned, and the revenue has resisted the
said stand and stance with immense vehemence bringing on record certain
facts that the tax liability exists in law and the same has escaped, yet we
think, regard being had to the lis in question and the nature of the order we
are going to pass, we would refrain from adverting to the same. We shall
only confine ourselves to dwell upon the initiation of proceeding under
Section 147 of the Act and the legal substantiality of the order of rejection or
the objections filed by the assessee - petitioner.
12. The submission that has been proponed by Mr. Vohra is that there has
been a change of opinion and a mere change of opinion does not confer
WP(C) No. 12859/2009 & connected cases Page 8 of 24
jurisdiction on the authority to initiate a proceeding under Section 147 of the
Act. It is canvassed by him that the reason to believe has its own sanctity
and it is imperative that before any action is taken by the assessing officer,
he should record his satisfaction and the said satisfaction has to be in the
realm of objective analysis of fact within the statutory boundaries which
would not include change of opinion. The learned counsel has commended
us to the decision in Commissioner of Income-Tax v. Kelvinator of India
Ltd., [2010] 320 ITR 561 (SC). With regard to fresh information, the
learned counsel has also drawn inspiration from the decisions rendered in
Shipra Srivastava and another v. Assistant Commissioner of Income-Tax,
[2009] 319 ITR 221 (Delhi), Commissioner of Income-Tax v. Batra Bhatta
Company, [2010] 321 ITR 526 (Delhi), Prashant S. Joshi v. Income-Tax
Officer and another, [2010] 324 ITR 154 (Bom), Commissioner of
Income-Tax v. Chakiat Agencies Pvt. Ltd., [2009] 314 ITR 200 (Mad) and
Tamil Nadu Petroproducts Ltd. vs. CIT and another - Madras HC.
13. Quite apart from the above, the learned counsel for the petitioner
would submit that the High Court of Bombay in Mckinsey and Company
Inc. v. Union of India and others, [2010] 324 ITR 367 (Bom) held that the
assessing officer can take a contrary view in subsequent proceedings but he
must bear in mind that the departure has to be based on the basis of valid and
cogent reasons. Mr.Vohra has also commended us to Laresen and Tourbo
Ltd. and another v. Assistant Commissioner of Income-Tax (TDS) and
others, [2010] 326 ITR 514 (Bom) to highlight that the rejection of an
WP(C) No. 12859/2009 & connected cases Page 9 of 24
application under Section 197 by the assessing officer is an order and, hence,
revisable under Section 264 by the Commissioner. The learned counsel has
laid emphasis on the term ‗order' for the purpose that there has been
formation of an opinion and on change of opinion, a proceeding under
Section 147 is not tenable.
14. Mr.N.P. Sahni, learned counsel for the revenue, per-contra, contended
that at the time of issuance of a certificate under Section 197 of the Act, the
opinion that is formed is tentative and cannot be equated or substituted for
an order of assessment. The learned counsel has also referred us to the order
passed in the case at hand. It is urged by him that if the submission of the
assessee is accepted, the entire scheme of the Act would fail as far as the
grant of certificate of the tax deducted at source is concerned. He has
commended us to the decisions rendered in Dodsal Pvt. Ltd. v.
Commissioner of Income-tax, [2003] 260 ITR 507 (Bom), Commissioner
of Income-tax v. Elbee Services P. Ltd., [2001] 247 ITR 109 (Bom),
Aggarwal Chamber of Commerce Limited v. Ganpat Rai Hira Lal, 33 ITR
245 (SC) and Commissioner of Income-tax v. Tata Engineering and
Locomotive Co. Ltd., 245 ITR 823 (Bom.).
15. To appreciate the rivalised submissions at the Bar, it is apposite to
reproduce Sections 195 and 197 of the Act. Section 195, which occurs in
Chapter 17 - collection and recovery of tax, reads as follows: -
―195. Other sums
WP(C) No. 12859/2009 & connected cases Page 10 of 24
(1) Any person responsible for paying to a non-
resident not being a company, or to a foreign company,
any interest or any other sum chargeable under the
provisions of this Act (not being income chargeable
under the head ―Salaries‖) shall, at the time of credit of
such income to the account of the payee or at the time of
payment thereof in cash or by the issue of a cheque or
draft or by any other mode, whichever is earlier, deduct
income-tax thereon at the rates in force:
Provided that in the case of interest payable by the
Government or a public sector bank within the meaning
of clause (23D) of section 10 or a public financial
institution within the meaning of that clause, deduction of
tax shall be made only at the time of payment thereof in
cash or by the issue of a cheque or draft or by any other
mode:
Provided further that no such deduction shall be made
in respect of any dividends referred to in section 115-O.
Explanation: For the purposes of this section, where any
interest or other sum as aforesaid is credited to any
account, whether called ―Interest payable account‖ or
―Suspense account‖ or by any other name, in the books
of account of the person liable to pay such income, such
crediting shall be deemed to be credit of such income to
the account of the payee and the provisions of this
section shall apply accordingly.
(2) Where the person responsible for paying any such
sum chargeable under this Act (other than salary) to a
non-resident considers that the whole of such sum would
not be income chargeable in the case of the recipient, he
may make an application to the Assessing Officer to
determine, by general or special order, the appropriate
proportion of such sum so chargeable, and upon such
determination, tax shall be deducted under sub-section
(1) only on that proportion of the sum which is so
chargeable.
(3) Subject to rules made under sub-section (5), any
person entitled to receive any interest or other sum on
which income-tax has to be deducted under sub-section
(1) may make an application in the prescribed form to the
Assessing Officer for the grant of a certificate authorising
him to receive such interest or other sum without
WP(C) No. 12859/2009 & connected cases Page 11 of 24
deduction of tax under that sub-section, and where any
such certificate is granted, every person responsible for
paying such interest or other sum to the person to whom
such certificate is granted shall, so long as the certificate
is in force, make payment of such interest or other sum
without deducting tax thereon under sub-section (1).
(4) A certificate granted under sub-section (3) shall
remain in force till the expiry of the period specified
therein or, if it is cancelled by the Assessing Officer
before the expiry of such period, till such cancellation.
(5) The Board may, having regard to the convenience
of assessees and the interests of revenue, by notification
in the Official Gazette, make rules specifying the cases in
which, and the circumstances under which, an application
may be made for the grant of a certificate under sub-
section (3) and the conditions subject to which such
certificate may be granted and providing for all other
matters connected therewith.
(6) The person referred to in sub-section (1) shall
furnish the information relating to payment of any sum in
such form and manner as may be prescribed by the
Board.‖
16. Section 197, which deals with Certificate for deduction at lower rate,
is as follows: -
―197. Certificate for deduction at lower rate.
(1) Subject to rules made under sub-section (2A)
where, in the case of any income of any person or sum
payable to any person, income-tax is required to be
deducted at the time of credit or, as the case may be, at
the time of payment at the rates in force under the
provisions of sections 192, 193, 194, 194A, 194C, 194D,
194G, 194H, 194-I, 194J, 194K, 194LA and 195, the
Assessing Officer is satisfied that the total income of the
recipient justifies the deduction of income-tax at any
lower rates or no deduction of income-tax, as the case
may be, the Assessing Officer shall, on an application
made by the assessee in this behalf, give to him such
certificate as may be appropriate.
WP(C) No. 12859/2009 & connected cases Page 12 of 24
(2) Where any such certificate is given, the person
responsible for paying the income shall, until such
certificate is cancelled by the Assessing Officer, deduct
income-tax at the rates specified in such certificate or
deduct no tax, as the case may be.
(2A) The Board may, having regard to the convenience
of assessees and the interests of revenue, by notification
in the Official Gazette, make rules specifying the cases in
which, and the circumstances under which, an application
may be made for the grant of a certificate under sub-
section (1) and the conditions subject to which such
certificate may be granted and providing for all other
matters connected therewith.‖
17. In this context, we may refer to the reasons recorded by the assessing
officer for reopening of the assessment. On a scrutiny of the same, it is
manifest that the assessing officer has referred to the four contracts awarded
to the assessee by PGCIL. The PGCIL has entered into contracts with the
assessee in connection with the set up of EMS / SCADA package under
system coordination and control project for Northern Region, North-East
Region and Eastern Region. He has referred to the orders passed by him
under Section 197 of the Act from time to time. He has also referred to the
various correspondences made by the assessee and the assessing officer.
Thereafter, he has culled out the conclusions and, being prima facie
satisfied, issued notice. For the sake of completeness, we think it apposite to
reproduce the same:
―From these limited facts available, the following
inferences / conclusions are drawn:
(i) PGCIL awarded all the contracts to Areva T&D
SA and it was responsible for completing the offshore,
onshore supply an onshore services contract. This is
WP(C) No. 12859/2009 & connected cases Page 13 of 24
amply demonstrated by the contents of taking over
certificate.
(ii) Areva T&D SA, in turn subcontracted the onshore
supply and onshore services to its Indian subsidiary.
Therefore, the subcontractor worked for Areva T&D SA
and the functions performed by the Indian subsidiary are
on behalf of Areva T&D SA only.
(iii) The employees of the assessee have frequently
visited in connection with completion of the contract, if
the assessee's scope of work was only offshore supply,
then it should have been issued the completion certificate
with regard to offshore supply only and why should it
undertake the contractual obligations and responsibilities
in terms of erection, testing and commissioning thereof.
It was not a case of ―sale simplicitor‖.
(iv) The applicant was required to provide the service
relating to port handling, customs clearance, inland
transit insurance, handling and transportation to the site,
storage, preservation, insurance, testing and commission
etc.
(v) As per the taking over certificate, the PGCIl has
taken over the equipment only when it issued the final
taking over certificate. The equipments forming part of
offshore supply were not at all taken over by the PGCIl
before the ultimate commissioning and testing thereof.
(vi) The goods always remained in the possession and
control of the assessee or its subcontractor and it was
responsible for delivering the facilities as per the
contract.
(vii) In no circumstances, three different suppliers could
have performed the part of one contract. The assessee's
part of the contract did not get over at the time of loading
the equipments on the mode of transport.
(viii) It was not a case of export of finished goods / raw
materials from outside India to PGCIL who will be using
the same as per their requirement, the PGCIL had
awarded the whole composite contract to the assessee
and it was splitted up as per the requirement of payments
in various currencies. The imports could have been paid
in foreign currency, but the onshore parts were to be paid
WP(C) No. 12859/2009 & connected cases Page 14 of 24
mostly in Indian Rupee. These are as per the terms and
conditions of the funding agencies like World Bank.
(ix) The full contract was awarded to the assessee and
the substance of the transaction as reflected from the
actual execution of the contract requires to be considered
for deciding the taxability and not the form that the
offshore supply is totally separate from the contract. If it
was a separate contract, then what was the need of giving
the contract performance security in respect of all the
portions of the contract by the assessee? Why did it
depute its employees again and again, in addition to its
own persons working the subsidiary?
The assessee has been regularly doing business in
India and has also been physically present, therefore,
income accuring or arising to the assessee from its
business in India or through business connection in India
is taxable in India as per the provisions of Section 5(2) of
the Act.
The employees of the assessee on visits to the
project, might have been made available the office
premises and support services by Areva T&D India Ltd.
Areva T&D India was a subcontractor of the assessee
and, therefore, the premises of Areva T&D India can be
considered as fixed place of business of the assessee. As
the installation and assembly projects continued for a
period of more than 6 months in all the 4 contracts,
therefore, the assessee had construction PE also in India.
The time taken by the subcontractor in executing the
project is also to be taken as the period of assembly /
installation by the assessee.
Paragraph 18 of the commentary on OECD Model
tax treaty provides that:
―If an enterprise (general contractor) which has
undertaken the performance of a comprehensive
project subcontract parts of such a project to other
enterprise (subcontractors), the period spent by a
subcontractor working on the building site must be
considered as being time spent by the general
contractor on the building project.‖
Therefore, prima facie, I am of the view that the
assessee had PE either in the form of office of its
WP(C) No. 12859/2009 & connected cases Page 15 of 24
subsidiary or subsidiary itself or as an installation PE, in
respect of all the contracts. The offshore supplies have
been made regularly and spread over a long period of
time and the contracts with PGCIL were entered at
different periods of time, therefore, the role of such PE in
the tendering process, meetings with PGCIL, during the
supply and execution is not ruled out. The PE had
already established, therefore, as per the decision of
Hon'ble Supreme Court in the case of Commissioner of
Income Tax vs. Hyundai Heavy Industries Co. Ltd.
(2007) 161 Taxmann 191 (SC), the profit attributable to
such PE is taxable in India.
In the case, another issue is, how the contract price
were splitted up into three parts i.e. offshore supply,
onshore supply and onshore services. There is a
possibility that the most of the profits are loaded to the
offshore supply resulting into less than the normal profits
to the Indian subsidiary.
In addition to the loading of profit to offshore
supply, part of which is taxable in India, the profits
attributable to the marketing / sales functions / after sale
services by the PE in India are taxable in India. The
ITAT, Delhi Bench, New Delhi in the case of Rolls
Royce Plc. on similar facts has held that the profit
accruing directly or indirectly in respect of the marketing
activities in India shall be taxable in India. With regard
to onshore supplies and services, also the profits earned
by the assessee are taxable in India.
As mentioned above, the assessee has always
obtained orders u/s 197 of the Act without disclosing the
full facts relating to the contracts, some of these facts are
discussed in these reasons and assessee has not filed its
return of income for any of the assessment years.
5. The Areva T&D SA, has undertaken 4 contracts
from PGCIL, which are executed during all the years
starting 1998-99 and payments are still continuing. As
mentioned above, the assessee has business connection as
well as the PE in India as per the provisions of Article 5
of the tax treaty between India and France and the
income attributable to the PE/ business connection is
taxable in India. Since the assessee has not filed return
of income in India to that extent the income chargeable to
tax has escaped assessment. On the basis of material
WP(C) No. 12859/2009 & connected cases Page 16 of 24
available and discussed above, I have reason to believe
that income chargeable to tax has escaped assessment..‖
18. The petitioner filed objections for reopening of the assessment and the
same were rejected on 14.9.2009. On a perusal of the said order, it is
evincible that the assessing officer referred to the previous findings and
stated thus:
―Reasons have been kept brief as the reasons are not
expected to replace the assessment order and are also not
expected to include all the arguments. What is required
is material and the reasons to believe, and not the
conclusive evidence. At the same time, the reasons
recorded before the issuance of notice are sufficient. The
word ‗reason' in the phrase ‗reason to believe' would
mean cause or justification. If the Assessing Officer has
a cause or justification to think that income had escaped
assessment, he can be said to have a reason to believe
that such income had escaped assessment. The words
‗reason to believe' cannot mean that the Assessing
Officer should have finally ascertained the facts by legal
evidence.
The facts regarding the complete role of the Indian
subsidiary are still not on record. These can be known
only during the detailed scrutiny. Proceedings u/s 197 of
the Income-Tax Act 1961 were never carried out in such
a manner to investigate the case to its depth. However
these facts are in the knowledge of the assessee. The
assessee could have disclosed the complete facts on its
own.‖
19. After so stating, he has addressed himself to the various decisions
cited before him with regard to ‗reason to believe' and has opined that there
is prima facie material on the basis of which the revenue has reopened the
case.
20. At this juncture, we may refer with profit to one of the orders passed
on 6.8.2002 under Section 197 of the Act, which reads as under:
WP(C) No. 12859/2009 & connected cases Page 17 of 24
―The assessee, Alstom T&D S.A, France, has filed an
application u/s 197(1) of the Income Tax Act, 1961 in
regard to payments to be made by Power Grid
Corporation of India Limited (PGCIL) under the Onshore
Supply and Onshore Services Contracts relating to
EMS/SCADA Package under System Co-ordination and
Control Project for Northern Region. The assessee has
also submitted the estimated Profit & Loss Accounts for
the both the contracts showing the profitability at NIL.
This is so as the sub-contracts had been awarded by the
assessee at the same price, at which the contracts were
awarded to the assessee by PGCIL. The assessee has
submitted that there is total certainty that the profit shall
be NIL for the above Onshore Contracts in view of the
sub-contracts.
The assessee has filed the last two orders passed u/s
195(2) of the Income Tax Act, 1961, in regard to the
Onshore Supply and Onshore Services contracts for the
financial years 2000-01 and 2001-02. In both these
orders, the tax deduced at source was authorized at Nil
rate for the onshore supply contract and for the onshore
services contract at Nil rate except for maintenance and
training charges which were to be subjected to 10% tax
withholding.
Considering the urgency expressed by the assessee, in
view of the sub-contractor being in acute need of funds
and the contracts being time bound, this interim order is
being passed.‖
21. On a perusal of the order passed, it is clear as day that the same is
interim in nature and in fact, the same could not have been anything else but
interim in character as the scope of Section 197 is limited.
22. In this context, we may profitably refer to the decision in Dodsal Pvt.
Ltd. (supra) wherein it has been held thus:
―It is well settled that the orders passed under Section
195(2) of the Income-tax Act are provisional and
tentative. These orders do not bind the Income-tax
Officer in regular assessment proceedings. In the present
WP(C) No. 12859/2009 & connected cases Page 18 of 24
case, the orders passed by the Income-tax Officer under
Section 195(2) state that the orders are provisional in
nature and that they are subject to modifications in the
regular assessment proceedings.‖
23. In Elbee Services P. Ltd. (supra), it has been held thus:
―It is well settled that the orders passed under Section
195(2) of the Income-tax Act are not conclusive. They
do not preempt the Department from passing appropriate
orders of assessment. We have already taken a view in
Income-tax Appeal No.217 of 2000 (CIT v. Tata
Engineering and Locomotive Co. Ltd. [2000] 245 ITR
823 (Bom)), in which this court has laid down that the
findings given under Section 195(2) of the Income-tax
Act will not preclude the Department from taking a
contrary view in the assessment proceedings.‖
24. At this juncture, we may refer with profit to the decisions of the
Bombay High Court on which reliance has been placed by Mr. Vohra. In
Laresen and Tourbo Ltd. and another (supra), the question was whether the
determination under Sections 195 and 197 of the Act is an order or not and,
hence, amenable to challenge under Section 264 of the Act. In our
considered opinion, the said decision does not render any assistance to the
assessee as we are concerned with a different factual matrix altogether.
Mr.Vohra, the learned counsel for the petitioner, would contend that once it
is given the status of an order, the opinion expressed therein is final but the
said contention leaves us unimpressed because an order for granting
certificate for the purpose of inviting interference or challenge under Section
264 has to be qua the steps taken therein and would not have any kind of
impact on the formation of an opinion for the purpose of an assessment.
WP(C) No. 12859/2009 & connected cases Page 19 of 24
25. In McKinsey and Company Inc. (supra) before the High Court of
Bombay, the subject matter related to imposition of a withholding tax or of
tax deducted at source in respect of payments made to the petitioner for firm
function services. The petitioner had made an application under Section 197
for the assessment year 2010-2011 to the Deputy Director of Income-tax
(International) seeking a nil tax withholding certificate in respect of
payments received for firm function services rendered by the petitioner to
the Indian branches of McKinsey and Company Inc. for the financial year
2009-2010. The petitioner had informed the second respondent that in the
meantime, orders have been passed under Section 264 of the Act by the
Commissioner and under Section 197 by the Assessing Officer for the
assessment years 2007-2008 to 2009-2010 specifying tax withholding rates
at 1.5% and 1.30%. By the impugned order dated 29 th March, 2010, the
application filed by the petitioner for a nil tax withholding certificate for the
assessment year 2010-2011 was rejected and a direction was issued that the
tax should be withheld at the rate of 15% on the gross amount to be paid or
payable to the petitioner for the financial year 2009-2010. The Division
Bench took note of the submissions canvassed by the petitioner and that of
the revenue and came to hold as follows:
―In disposing of an application filed by the assessee
under section 197(1) for the grant of a certificate, the
Assessing Officer has to make a determination which
would constitute an order for the purposes of section 264.
That a petitioner should exhaust the alternate remedies
available is a self-imposed restraint which does not bar
the exercise of the writ jurisdiction under Article 226. In
a case such as the present where the Assessing Officer
has chosen to act in complete departure from a duly
WP(C) No. 12859/2009 & connected cases Page 20 of 24
considered determination made by a superior officer, it is
necessary for this Court to step in to ensure that the
discipline of the hierarchy imposed by fiscal legislation is
duly observed. Unless a sense of hierarchical discipline is
observed, while implementing fiscal legislation, the
exercise of powers would be rendered arbitrary and
subject to the whim and caprice of Assessing Officers.
This would be impermissible and contrary to the norm of
fairness which Article 14 of the Constitution embodies.
The prescriptions of Article 14 must at all times infuse
statutory interpretation and must rigorously apply to the
exercise of statutory discretion. It is in these
circumstances, that this Court has been constrained to
exercise its writ jurisdiction under Article 226 to correct
a manifest failure of justice. The Assessing Officer is
correct in adopting the position that Section 197(2) will
not preclude a departure or a contrary view being taken
in assessment proceedings, in view of the judgments of
this Court in CIT v. Tata Engineering and Locomotive
Company Limited, [2000] 245 ITR 823 and CIT v. Elbee
Services (P) Limited, [2001] 247 ITR 109. But the
Assessing Officer must also bear in mind that a departure
has to be made on the basis of valid and cogent reasons
where there is material on record which would justify
such a departure. There is an absence of material on
record which would have justify a departure in the facts
of the present case.‖
26. We have reproduced the facts and the law laid down therein. If the
factual canvass is appreciated in a proper manner, it would be quite clear
that it was not the issue pertaining to the initiation of a proceeding under
Section 147 of the Act where no return is filed. Thus, the decision is
distinguishable.
27. In the case at hand, we find that no return has been filed. We may
refer to Section 147 of the Act:
147. Income escaping assessment - If the Assessing
Officer has reason to believe that any income chargeable
to tax has escaped assessment for any assessment year,
WP(C) No. 12859/2009 & connected cases Page 21 of 24
he may, subject to the provisions of sections 148 to 153,
assess or reassess such income and also any other income
chargeable to tax which has escaped assessment and
which comes to his notice subsequently in the course of
the proceedings under this section, or recompute the loss
or the depreciation allowance or any other allowance, as
the case may be, for the assessment year concerned
(hereinafter in this section and in sections 148 to 153
referred to as the relevant assessment year) :
Provided that where an assessment under sub-section (3)
of section 143 or this section has been made for the
relevant assessment year, no action shall be taken under
this section after the expiry of four years from the end of
the relevant assessment year, unless any income
chargeable to tax has escaped assessment for such
assessment year by reason of the failure on the part of the
assessee to make a return under section 139 or in
response to a notice issued under sub-section (1) of
section 142 or section 148 or to disclose fully and truly
all material facts necessary for his assessment, for that
assessment year:
[Provided further that the Assessing Officer may assess
or reassess such income, other than the income involving
matters which are the subject matters of any appeal,
reference or revision, which is chargeable to tax and has
escaped assessment.]
Explanation 1.--Production before the Assessing Officer
of account books or other evidence from which material
evidence could with due diligence have been discovered
by the Assessing Officer will not necessarily amount to
disclosure within the meaning of the foregoing proviso.
Explanation 2.--For the purposes of this section, the
following shall also be deemed to be cases where income
chargeable to tax has escaped assessment, namely :--
(a) where no return of income has been furnished
by the assessee although his total income or
the total income of any other person in respect
of which he is assessable under this Act during
the previous year exceeded the maximum
amount which is not chargeable to income-
tax;
WP(C) No. 12859/2009 & connected cases Page 22 of 24
(b) where a return of income has been furnished
by the assessee but no assessment has been
made and it is noticed by the Assessing Officer
that the assessee has understated the income
or has claimed excessive loss, deduction,
allowance or relief in the return;
(c) where an assessment has been made, but--
(i) income chargeable to tax has been under-
assessed; or
(ii) such income has been assessed at too low a
rate; or
(iii) such income has been made the subject of
excessive relief under this Act; or
(iv) excessive loss or depreciation allowance or
any other allowance under this Act has been
computed.
[Explanation 3. - For the purpose of assessment or
reassessment under this section, the Assessing Officer
may assess or reassess the income in respect of any issue,
which has escaped assessment, and such issue comes to
his notice subsequently in the course of the proceedings
under this section, notwithstanding that the reasons for
such issue have not been included in the reasons recorded
under sub-section (2) of section 148.]
28. Explanation 2(a) of the aforesaid Section clearly takes care of the
situation where no return has been filed. On a conjoint reading of Sections
195 and 197 of the Act, we are of the view that if any opinion is expressed at
the time of grant of certificate it is tentative or provisional or interim in
nature and the same would not debar the assessing officer from initiating a
proceeding under Section 147 of the Act on the ground that there has been a
WP(C) No. 12859/2009 & connected cases Page 23 of 24
change of opinion. Thus, we are compelled to repel the submission though
assiduously urged by Mr. Vohra, the learned counsel for the petitioner.
29. At this juncture, we think it is pertinent to state that as the present
Writ Petition has been disposed of on the basis of explanation 2(a) to Section
147 of the Act, we are not required to examine other aspects and issues
raised by the petitioner on the question whether or not there is any basis in
the reason that the petitioner has any income chargeable to tax in India. In
any case, it is well settled that at this stage only prima facie view is to be
taken to determine and decide whether there are reasons to believe that
income has escaped assessment. Whether or not any income of the petitioner
is chargeable to tax in India, whether the petitioner has a permanent
establishment in India, etc, are matters on merit which have to be decided in
the assessment proceedings. We have not expressed any view in this regard.
These issues are left open.
30. Consequently, the writ petitions, being devoid of merit, stand
dismissed without any order as to costs.
CHIEF JUSTICE
SANJIV KHANNA, J.
APRIL 25, 2011 pk, kapil, dk WP(C) No. 12859/2009 & connected cases Page 24 of 24