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 34, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S. Kapoor Industries, New Delhi on 28 May, 2019

                     INCOME TAX APPELLATE TRIBUNAL
                       DELHI BENCH "D": NEW DELHI
               BEFORE SHRI AMIT SHUKLA, JUDICIAL MEMBER
                                  AND
             SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER

                          ITA No. 4049 & 4050/Del/2015
                     (Assessment Year: 2011-12 and 2012-13)
                    ACIT,                Vs.      Kapoor Industries,
                Circle-32(1),                   29A-2/1, Desu Road,
                  New Delhi                           Mehrauli,
                                                      New Delhi
                                                  PAN: AAAFK2669P
                 (Appellant)                        (Respondent)


                 Revenue by :                Shri K Hauthang, Sr. DR
                 Assessee by:                 Shri R. K. Mehra, CA
               Date of Hearing                     13/03/2019
            Date of pronouncement                  28/05/2019


                                    ORDER

PER PRASHANT MAHARISHI, A. M.

1. These appeals are filed by the revenue against the order of the ld CIT(A)-11, New Delhi dated 24.03.2015 for the Assessment Year 2011-12, wherein, the disallowance made by the ld AO on commission of paid to foreign commission agent disallowed by him for non deduction of tax at source was deleted.

2. The revenue has raised the following grounds of appeal for the Assessment Year 2011-12:-

(i) The Ld. CIT(A), on the facts and in the circumstances of the case and also in law, has erred in deleting the addition of Rs. 1,30,86,150/-

made by the AO on account of commission expenses in view of provision of Section 195 and Section 9(1 )(i) of the Income-Tax Act.

(ii) The Ld. CIT(A), on the fact and in the circumstances of the case and also in law, has erred in deleting the addition of Rs. 1,30,86,150/- made by the AO in view of withdrawal of Circular Nos. 23 of 1969 and 786 of 2000 by the CBDT vide which CBDT withdrew the immunity available to such foreign remittance.

Page | 1

(iii) The decision of the Ld. CIT(A) is also contrary in view of Circular No.7/2009 of the CBDT (which is in existence) vide which it makes mandatory for the assessee to deduct TDS on foreign remittance."

3. The revenue has raised the following grounds of appeal for the Assessment Year 2012-13:-

"(i) The Ld. CIT(A), on the facts and in the circumstances of the case and also in law, has erred in deleting the addition of Rs. 1,61,28,196/-

made by the AO on account of commission expenses in view of provision of Section 195 and Section 9(1 )(i) of the Income-Tax Act.

(ii) The Ld. CIT(A), on the fact and in the circumstances of the case and also in law, has erred in deleting the addition of Rs. 1,61,28,196/- made by the AO in view of withdrawal of Circular Nos. 23 of 1969 and 786 of 2000 by the CBDT vide which CBDT withdrew the immunity available to such foreign remittance.

(iii) The decision of the Ld. CIT(A) is also contrary in view of Circular No.7/2009 of the CBDT (which is in existence) vide which it makes mandatory for the assessee to deduct TDS on foreign remittance."

4. The facts shows that for Assessment Year 2011-12 and 2012-13, the identical disallowance of the commission paid to foreign agent was made by the ld AO u./s 40(a)(ia) of Rs. 13086150/- for Assessment Year 2011-12 and Rs. 16128196/- for Assessment Year 2012-13.

5. Fact for AY 2011-12 shows that assessee filed its return of income on 22.09.2011 declaring income of Rs. 58835330/-. The ld AO found that the assessee has paid a commission of Rs. 13086150/- to foreign commission agent. He asked assessee to furnish copies of the agreement and details of evidence of tax deduction at source u/s 195 of the Act along with evidence of services provided by concern parties. Assessee submitted vide letter dated 30.12.2013 the above information. It was stated that the services have been provided by these commission agent from their respective countries and they do not have any permanent establishment in India. As per the letter dated 15.01.2014 and 21.01.2014 the assessee submitted party wise details of commission along with details of all the emails exchanged with then for the commission payment. The ld AO rejected the explanation of the assessee stating that foreign commission agents were rendering services which included getting approvals of samples of the assessee from the overseas buyers before the stage of production itself, services of negotiating order on behalf of the assessee with the foreign buyers and help the buyers to receive goods after dispatch from the assessee. According to him the commission Page | 2 agents also reconcile quantity and rates. Therefore, he held that in addition to negotiating order those foreign agents were also providing other services which are covered for tax deduction at source u/s 9(i) as well as u/s 9(i) (vii) of the Act. He further noted that CBDT issued circular No. 7/2009 which has withdrawn circular NO. 23/1969 and Circular No. 786/2000, therefore, it is mandatory to make tax deduction at source on such payments. Relying on the decisions of Authority for Advance Rulings in SKF Boiler dated 22.02.2012, he disallowed the above payment applying the provision of section 40(a)(i) of the Act. The order u/s 143(3) of the Act was passed on 31.01.2014 making certain other disallowance also, determining the total income at Rs. 72993680/-.

6. Assessee preferred an appeal before the ld CIT(A), who passed an order dated 24.03.2015 deleting the above disallowances as per para No. 4 of his order. Therefore, the revenue is in appeal before us.

7. The ld DR reiterated the findings recorded by the ld AO and ld AR relied upon the orders of the ld CIT (A).

8. We have carefully considered the rival contentions and also perused the orders of the lower authorities. The assessee has submitted a paper book showing that foreign agents rendered services out of India for procurement of the orders from the overseas buyers and for getting approval of the goods. No evidences were laid before us to show that any of the services by the agents were performed or rendered in India. Dealing with the other contention of the revenue the ld CIT(A) has dealt with the whole issue and deleted the above addition as per the para No. 4 to 4.4 of his order as under:-

4. "In ground no. 1, Ld. AR has impugned the addition of Rs.1,30,86,150/- u/s. 40(a)(i) of the Income Tax Act in respect of commission paid to foreign commission agents without deduction of Tax at Source u/s. 195 of the Act. In this regard, Ld. AR has made detailed submission before me which have been considered. It has been submitted that while making the disallowance, AO relied upon Para 3B of the affidavit dated 30.01.2014 filed by the appellant before him during the course of assessment proceedings and on the basis of this he invoked the provisions of section 9(1 )(i) and 9(l)(vii) of the IT Act. It has been submitted that legal position with regard to provisions of section 9(1)(i) was explained to the AO vide letter dated 19.02.2012 which deals with the case where income is accruing or arising whether directly or indirectly through or from any business connection in India Page | 3 and the Explanation-1 deals with such part of income which is reasonable^ attributable to the operations carried out in India whereas section 9(l)(vii) deals with the Income by way of fees for technical services. It has further been submitted that AO also heavily relied upon the withdrawal of circular no. 23 of 1969, circular no. 786 of 2000 vide another circular no. 7 dated 22.10.2009 and reliance has also been placed on the decision of SK Boilers and Driers Pvt. Ltd. reported in (2012) 68 DTR (AAR) 106.

4.1 In the written submissions, it has been explained by Ld. AR that provisions of section 195(1) and 195(2) are not applicable in the case of assessee as it is not required to withhold any tax u/s. 195 while making remittances to payee. It has further been submitted that if the payee was not liable to be taxed in India, the Indian payer was not obliged to withhold tax at source u/s.

195. AR placed reliance in this regard on various judicial pronouncements including [Dun and Bradstreet Espana S.A. in re, (2005) 272 ITR 99 (AAR)], [Timken India Ltd. In re, (2005) 273 ITR 67 (AAR)], [Invensys Systems Inc, In re, (2009) 317 ITR 438 (AAR)], [Infosys Technologies Ltd., In re (2013) 350 ITR 178 (AAR)], [Laird Technologies India Pvt. Ltd, In re (2010) 323 ITR 598 (AAR)].

4.2 It has also been submitted that commission agents to whom commission has been paid did not have any place of business or permanent establishment in India so as to attract the provisions contained in section 9, and they are not carrying on any business activity in India or sharing profits of assessee's business in India. Except placing order they have no role to play in the management of affairs of the assessee or in financial control. It has further been explained that assessing officer by relying upon affidavit of the assessee, as discussed above, unduly emphasized the other services which the commission agents are supposed to render, but cannot be treated as technical consultancy services. It has also been explained that services referred to in the affidavit were not in any way remotely connected with a technical consultancy but they were incidental to receive^ and execute the export orders meaning thereby that the first limb of the role of the commission agents ends with placing orders and the last limb ends when the goods are reached to the destination and have been accepted by the buyer and payments are realized from them and between there is no role of commission agents during the execution of the orders which shows that AO is wrong when he is equating such incidental services to the nature of technical consultancy. In this regard, Ld. AR placed reliance on the following judicial decisions:

(i) Anand Transport P. Ltd. v. Asst. Commissioner of Income Tax (2015) 370 ITR 524 (Mad)
(ii) Asst. Commissioner of Income Tax vs. Lohia Starlinger Ltd.
(2014) 65 SOT 155 (Luk.) (Trib.) Page | 4
(iii) Dy. CIT vs. I.M. Gears (P) Ltd. (2014) 65 SOT 303 (Chen.) (Trib.)
(iv) Asst. CIT vs. Karmin International (2015) 152 ITD 276 (Luk.) (Trib.) 4.3 It has been submitted that withdrawals of circulars as discussed by the AO in the order not make any difference whatsoever since it would simply mean that after the withdrawal of the circulars, the law has to be applied as interpreted before the introduction of the beneficial circulars and that there is no change in the language of section 195 of the Act. Further, Ld. AR has filed letter dated 24.02.2015 wherein he made detailed submissions on the issue of commission paid to foreign agents for getting exports order and for rendering incidental services to accomplish exports sales which are not in the nature of fee for technical services in terms of section 9(l)(vii). He, further, relied upon the various decisions of Hon'ble Supreme Court, High Courts and ITAT explaining what types of services do not constitute technical services and the consultancy services. In this letter, he has provided the gist of case laws relating to provisions of section 9(i)(vii) along with extracts of decisions of the above judicial authorities.

4.4 I have considered the detailed submission made by the assessee, judicial pronouncements relied upon by Ld. AR and observations of the Assessing Officer in the Assessment Order. The Appellant has placed on record details pertaining to the commission paid, emails from foreign agents regarding commission payments, application for remittances, Form A2 and commission invoices, to substantiate the claim that commission has been paid to these agents which do not attract the provisions of section 195 of the Act. Upon examination of the facts as brought out in the order and the submissions of the AR, it is seen that Assessing Officer was not justified in disallowing the Commission expenses by holding the expenses as not genuine. Further, the Ld assessing officer was not right in holding that the commission payments are subject to rigors of 9(l)(vii) of the Income tax Act. The withdrawal of Circular No. 23 of 1969, will not change the position of the appellant w.r.t. the facts related to such payment of commission which when paid to non-resident agents is not liable to tax under the provisions of IT Act particularly when the services were rendered outside India, used outside India and payments were made outside India in the absence of a permanent establishment in India. Irrespective of Circular issued by CBDT, the question of taxability of such commission to income-tax has to be decided as per the provisions of section 9(1) of the Act. Such income (commission) in the hands of non-resident commission agents did not accrue or arise directly or indirectly, through or from any business connection in India or through the transfer of capital asset situated in India. The provisions of sec. 9(l) were hence not applicable to such payment of commission by appellant to non- resident agents and the and therefore were not taxable in India.

Page | 5 Accordingly, provisions of Section 195 can also not be invoked in respect of such payments made, therefore, the appellant was not required to make any reference to the Assessing officer for determination of TDS rate u/s 195 of the Income tax Act. In view of the above, Ground 1 of the appellant is allowed and addition of Rs.l,30,86,150/-is deleted."

9. In any case, there is no dispute that the agents being located outside India and not resident of India were canvassing sales for the assessee for customers abroad. It is an admitted position by the AO himself that the agents are not resident in India further to make disallowance ld AO did not establish that they have any permanent establishment in India. Therefore it is not a case where the non-resident agents are carrying on any business activity in India. Assessee has engaged the services of non-resident agents outside India on pure commercial considerations for its sales outside India and also to pursue the payments to be made by the purchasers as located abroad.

10. The ld AO has also not established that what is the business connection of those agents in India in terms of provisions of section 9(1) (i) of the act. The ld AO has merely mentioned these section but the criteria for satisfying them have also not been established. Even Otherwise Section 9(1)(i) is applicable on the net the profits of a non - resident which can reasonably be attributed to operations carried out in India. In the prsesnt case the agents have not carried out any operations in India.

11. He also did not specify that what kind of services in the nature of Managerial, Technical or consultancy rendered by these agents to assessee to fall the services under the definition of Fees for technical services u/s 9 (1) (vii) of the act .

12. It is also true that Circular No. 23 dated 23rd July, 1969 has stated that a foreign agent of Indian exporter operates in his own country and no part of his income arises in India. Further in Circular No. 786 dated 7th Februray 2000 it is also stated that deduction of tax at source under section 195 would arise if the payment of commission to the non-resident agent is chargeable to tax in India and where the non-resident agent operates outside the country, no part of his income arises in India. Further vide Circular no 7/2009 dated 22nd October 2009 CBDT withdrew Circular 23 and 786 . However, the principle still holds good that the payments to Page | 6 non-resident are liable for tax in Indian only if they satisfy the test of chargeability in India. In the present case the ld AO has not established it.

13. Further the ld AO has relied up on Decision of AAR in case of AAR in case of SKF Boilers and Driers (P.) [2012] 18 taxmann.com 325 (AAR - New Delhi) has held that words 'accrue' or 'arise' occurring in section 5 have more or less a synonymous sense and income is said to accrue or arise when the right to receive it comes into existence. It is further held that no doubt the agents rendered services abroad and have solicited orders, but the right to receive the commission arises in India when the order is executed by the applicant in India. It was also held that fact that the agents have rendered services abroad in the form of soliciting the orders and the commission is to be remitted to them abroad are wholly irrelevant for the purpose of determining the situs of their income. According to that ruling provision of section 195 would apply since the right to receive the commission arises in India when the order is executed by the applicant in India

14. However the above decision has been relied up on by revenue in many such decisions but has been dealt with holding that no tax is required to be deducted where services by agents are not rendered in India in following cases :-

i. Deputy Commissioner of Income-tax, Circle- 16(1), New Delhi vs. Taj International (P.) Ltd. [2018] 96 taxmann.com 222 (Delhi - Trib.) [20- 07-2018] ii. Deputy Commissioner of Income-tax, Cir.-2(1)(1), Ahmedabad vs. Gujarat Microwax (P.) Ltd. [2018] 96 taxmann.com 644 (Ahmedabad - Trib.) [24-05-2018] iii. Deputy Commissioner of Income Tax, OSD Range 1, Ahmedabad vs. Bio Tech Vision Care (P.) Ltd. [2018] 93 taxmann.com 20 (Ahmedabad
- Trib.) [18-04-2018] iv. Bengal Tea & Fabrics Ltd. vs. Deputy Commissioner of Income Tax, Circle-4, Kolkata [2018] 91 taxmann.com 38 (Kolkata - Trib.) [28-02- 2018] v. Divya Creation vs. Assistant Commissioner of Income-tax, Circle-2, Noida [2017] 86 taxmann.com 276 (Delhi - Trib.) [14-09-2017] vi. Inductotherm (India) (P.) Ltd. vs. Deputy Commissioner of Income-tax, Circle-4, Ahmedabad [2017] 83 taxmann.com 181 (Ahmedabad - Trib.) [24-05-2017] vii. Deputy Commissioner of Income-tax, Circle 2 (1) (1), Ahmedabad vs. Elitecore Technologies (P.) Ltd. [2017] 80 taxmann.com 6 (Ahmedabad
- Trib.) [31-03-2017] Page | 7 viii. Deputy Commissioner of Income-tax (International Taxation), Ahmedabad vs. Welspun Corporation Ltd. [2017] 77 taxmann.com 165 (Ahmedabad - Trib.) [03-01-2017] ix. G. Shoes Exports vs. Assistant Commissioner of Income-tax, Mumbai [2016] 75 taxmann.com 133 (Mumbai - Trib.) [24-10-2016] x. Deputy Commissioner of Income-tax (OSD) Circle-8, Ahmedabad vs. Troikaa Pharmaceuticals Ltd. [2017] 88 taxmann.com 714 (Ahmedabad - Trib.) [16-08-2016] xi. Income-tax Officer, Ward 2 (1)(1), Ahmedabad vs. Excel Chemicals India Ltd. [2016] 72 taxmann.com 284 (Ahmedabad - Trib.) [29-07- 2016] xii. Apsara Silks vs. Income-tax Officer, International Taxation, Ward 1(1), Bengaluru [2016] 69 taxmann.com 399 (Bangalore - Trib.) [29-04- 2016] xiii. Assistant Commissioner of Income-tax - 19(3), Mumbai vs. Pahilajrai Jaikishin [2016] 66 taxmann.com 30 (Mumbai - Trib.) [01-02-2016] xiv. Euroflex Transmissions (India) (P.) Ltd. vs. Assistant Commissioner of Income-tax Officer, Circle-2(2), Hyderabad [2017] 83 taxmann.com 32 (Hyderabad - Trib.) [01-04-2015] xv. Welspring Universal vs. Joint Commissioner of Income-tax, Range -27, New Delhi [2015] 56 taxmann.com 174 (Delhi - Trib.) [12-01-2015] xvi. Deputy Commissioner of Income-tax, Circle-4(2), Kochi vs. Transformers & Electricals Kerala Ltd. [2014] 50 taxmann.com 454 (Cochin - Trib.) [19-09-2014] xvii. Assistant Commissioner of Income-tax, Circle -4, Thane vs. Rapid Pack Engg. (P.) Ltd. [2014] 46 taxmann.com 330 (Mumbai - Trib.) [23-05- 2014] xviii. Income-tax Officer, Business Ward -V (4), Chennai vs. Trident Exports [2014] 44 taxmann.com 297 (Chennai - Trib.) [27-02-2014] xix. Joint Commissioner of Income-tax (OSD), Central Circle - IV (3), Chennai vs. V. Deenadayalavel [2012] 23 taxmann.com 125 (Chennai) [22-06-2012] xx. Deputy Commissioner of Income-tax, Spl. Range-23, Mumbai vs. Sandoz (P.) Ltd. [2012] 23 taxmann.com 430 (Mumbai) [09-05-2012]

15. Further honourable Delhi High court in [2014] 49 taxmann.com 412 (Delhi)/[2014] 227 Taxman 351 (Delhi)/[2014] 272 CTR 117 (Delhi) in DIT V Panalfa Autoelektrik Ltd has dealt with the identical issue about taxability of commission payment u/s 9 (1) 91) and ( (1) (vii) of the act and has decided the issue as under :-

"4. The Assessing Officer relying upon the decision of the Authority for Advance Rulings in In Re: Wallace Pharmaceuticals (P.) Ltd., In re [2005] 278 ITR 97/48 Taxman 347 (AAR) held that the commission payment to the non-resident company on procuring orders was taxable as 'fee for technical service' under sub-clause (b) to Section 9(1) (vii) of the Act. The initial direction that the tax should be deducted at source @ 20% recorded in the order dated 4th May, 2010, was modified/reduced to Page | 8 10% vide order dated 8th November, 2010 after recording that deduction at a higher rate would not be applicable in the present case.
5. The Commissioner of Income Tax (Appeals), however, reversed the aforesaid finding holding that the commission payment in the present case was not in the nature of 'fee for technical service' and he distinguished the decision in the case of Wallace Pharmaceuticals P. Ltd. (supra). The said finding has been affirmed by the Tribunal in the impugned order.
6. In order to appreciate the controversy, we would first like to refer and interpret Sections 5(2), 9(1)(i) and 9(1)(vii) of the Act, though, the Assessing Officer in the present case had not invoked Section 9(1)(i) of the Act. The relevant provisions read as under:--
'5. Scope of total income. --
** ** ** (2) Subject to the provisions of this Act, the total income of any previous year of a person who is a non-resident includes all income from whatever source derived which --
(a) is received or is deemed to be received in India in such year by or on behalf of such person; or
(b) accrues or arises or is deemed to accrue or arise to him in India during such year.

Explanation 1. -- Income accruing or arising outside India shall not be deemed to be received in India within the meaning of this section by reason only of the fact that it is taken into account in a balance sheet prepared in India.

** ** **

9. Income deemed to accrue or arise in India.--(1) The following incomes shall be deemed to accrue or arise in India-

(i) all income accruing or arising, whether directly or indirectly, through or from any business connection in India, or through or from any property in India, or through or from any asset or source of income in India, or through the transfer of a capital asset situate in India. Explanation-1 -- For the purposes of this clause -

(a) in the case of a business of which all the operations are not carried out in India, the income of the business deemed under this clause to accrue or arise in India shall be only such part of the income as is reasonably attributable to the operations carried out in India;

          **                             **                              **


                                                                    Page | 9

Explanation 4 -- For the removal of doubts, it is hereby clarified that the expression "through" shall mean and include and shall be deemed to have always meant and included "by means of", "in consequence of" or "by reason of".

** ** **

(vii) income by way of fees for technical services payable by--

** ** **

(b) a person who is a resident, except where the fees are payable in respect of services utilised in a business or profession carried on by such person outside India or for the purposes of making or earning any income from any source outside India; or ** ** ** Explanation 2. -- For the purposes of this clause, "fees for technical services" means any consideration (including any lump sum consideration) for the rendering of any managerial, technical or consultancy services (including the provision of services of technical or other personnel) but does not include consideration for any construction, assembly, mining or like project undertaken by the recipient, or consideration which would be income of the recipient chargeable under the head "Salaries".'

7. Section 5(2) states that total income of a person, who is a non- resident, includes income from all sources which (a) is received or deemed to be received in India in such year by or on behalf of such person; (b) accrues or arises in India; or (c) is deemed to accrue or arise in such year in India. Explanation 1 of the aforesaid section clarifies that income accruing or arising out of India shall not be deemed to be received in India by reason of the fact that it is taken into account in a balance sheet prepared in India. We are required to decide, whether the commission paid to non-resident would be income deemed to be earned in India.

8. Section 9, as is clear from the heading itself, does not deal with income which is received or accrued or has arisen in India but deals with income which does not fall under any of the aforesaid categories. Section 9 creates a deeming fiction of income which is not received in India or accrues or arises in India but is deemed to accrue or arise in India. While interpreting a deeming clause, the courts have to be cautious that they should not expand the scope beyond what is mandated and required by the deeming clause. The deeming clause by its very nature enacts a fiction to treat what is unreal as real and, therefore, unless the situation is covered under the language of the provision, its scope should not be expanded and widened beyond what is clearly apparent and perceivable. In such cases, purpose should be ascertained why the legal fiction is created and then full effect should be given to it without being boggled down or bidden when it comes to the inevitable corollaries, because we imagine the unreal as real.

Page | 10

9. Section 9(1)(i) brings to tax income of a non-resident accruing or arising, whether directly or indirectly, through and from any business connection in India, or through or from any property in India etc.

10. What is meant by 'business connection' has been interpreted by the Supreme Court in the case of CIT v. R.D. Aggarwal & Co. [1965] 56 ITR 20 and subsequently in Barendra Prasad Ray v. ITO [1981] 129 ITR 295/6 Taxman 19 (SC). We need not dwell on the said aspect in detail for several reasons, though Circular No. 23 dated 23rd July, 1969 issued by the Central Board of Direct Taxes would not be applicable as it stands withdrawn with effect from 22nd October, 2009 vide Circular No.7 of 2009. Firstly, the Assessing Officer had not invoked the said provision; secondly, as per Explanation 1 clause (a) to Section 9, in case of a business of which all operations are not carried out in India, only such part of income as is reasonably attributable to the operations carried out in India is deemed to be accrued or arisen in India under clause 9(1)(i). By Finance Act, 2012, Explanation 4 has been added with retrospective effect from 1st April, 1962, clarifying the expression "through" to have always meant and included, "by means of", "in consequence of" or "by reason of". There is no finding by the Assessing Officer and there is no allegation that a non-resident was carrying on any operation whatsoever in India. Thus, there is no question of attributing any income to operations carried on by the non-resident in India. No such argument has been addressed.

11. The Assessing Officer in his order under Section 195/197 of the Act has relied upon the judgment in the case of Wallace Pharmaceuticals (P.) Ltd. (supra), which has been distinguished on facts by the first appellate authority and the Tribunal. The factual matrix, including the agreement between the assessee and the non-resident and the terms, have not been spoken of by the Assessing Officer. These have been referred to and examined by the Commissioner of Income Tax (Appeals). But first, we examine Section 9(1)(vii) of the Act.

12. In the present case, clause (b) to Section 9(1)(vii) would be applicable as the respondent-assessee, the payer was a resident of India. The exceptions carved out under clause (b) are not applicable as it is not the case of the respondent-assessee that the fee paid was in respect of services to be utilised in business or profession carried out by the payer outside India, or for the purpose of making or earning of any income from any source outside India. The respondent-assessee's manufacturing unit was in India and it would be proper to hold that the source of income would be the manufacturing unit of the respondent-assessee in India, even if the sale proceeds were on account of exports.

13. The main question and issue, which would arise is whether the payment made to the non-resident would be covered under the expression, "fee for technical services" as defined in Explanation 2 quoted above. There are three categories of technical services as per Explanation 2; managerial services, technical services and consultancy services, and it includes provisions for services of technical and other personnel albeit there are specific exclusions, but we are not concerned with the same in the present appeal.

Page | 11

14. The expressions "managerial, technical and consultancy services"

have not been defined either under the Act or under the General Clauses Act, 1897. The said terms have to be read together with the word 'services' to understand and appreciate their purport and meaning. We have to examine the general or common usage of these words or expressions, how they are interpreted and understood by the persons engaged in business and by the common man who is aware and understands the said terms. The expression "management services" was elucidated upon by this Court in J.K. (Bombay) Ltd. v. CBDT, [1979] 118 ITR 312/1 Taxman 537 in the following terms:--
'6. It may be asked whether management is not a technical service. According to an Article on "Management Sciences", in 14 Encyclopaedia Britannica 747, the management in organisations include at least the following:
"(a) discovering, developing, defining and evaluating the goals of the organization and the alternative policies that will lead toward the goals,
(b) getting the organization to adopt the policies,
(c) scrutinizing the effectiveness of the policies that are adopted,
(d) initiating steps to change policies when they are judged to be less effective than they ought to be."

Management thus pervades all organisations. Traditionally administration was distinguished from management, but it is now recognised that management has a role even in civil services. According to the Fontana Dictionary of Modern Thought, page 366, management was traditionally identified with the running of business. Therefore, management as a process is practised throughout every organization from top management through middle management to operational management.' Recently this Court in CIT v. Bharti Cellular Ltd., [2009] 319 ITR 139/[2008] 175 Taxman 573 had observed:--

'The word "manager" has been defined, inter alia, as: "a person whose office it is to manage an organization, business establishment, or public institution, or part of one; a person with the primarily executive or supervisory function within an organization, etc., a person controlling the activities of a person or team in sports, entertainment, etc." It is, therefore, clear that a managerial service would be one which pertains to or has the characteristic of a manager. It is obvious that the expression "manager" and consequently "managerial service" has a Page | 12 definite human element attached to it. To put it bluntly, a machine cannot be a manager.' Reference can be also made to the decision of the Authority for Advance Rulings in Intertek Testing Services India (P.) Ltd., In re [2008] 307 ITR 418/175 Taxman 375, wherein it was elucidated:--
'First, about the connotation of the term "managerial". The adjective "managerial" relates to manager or management. Manager is a person who manages an industry or business or who deals with administration or a person who organizes other people's activity [New Shorter Oxford Dictionary]. As pointed out by the Supreme Court in R. Dalmia v. CIT [1977] 106 ITR 895, "management" includes the act of managing by direction, or regulation or superintendence. Thus, managerial service essentially involves controlling, directing or administering the business.'

15. The services rendered, the procurement of export orders, etc. cannot be treated as management services provided by the non-resident to the respondent-assessee. The non-resident was not acting as a manager or dealing with administration. It was not controlling the policies or scrutinising the effectiveness of the policies. It did not perform as a primary executor, any supervisory function whatsoever. This is clear from the facts as recorded by the Commissioner of Income Tax (Appeals), which have been affirmed by the Tribunal. The Commissioner of Income Tax (Appeals) has quoted excerpts of the agreement between the respondent-assessee, who has been described as 'PAL', and the non- resident, who has been described as 'AGENTA'. The relevant portions thereof read as under:--

"2. Appointment (1) PAL hereby appoint AGENTA as its commission agent for sale of its products within the territory to the purchaser(s) during the terms of this agreement, subject to and in accordance with terms and conditions set out herein and AGENTA agrees to and accepts the same. (2) It is agreed by and between the parties that AGENTA'S representations and acts on behalf and for PAL viz-a-viz any third party shall be legally binding on PAL only when the same are authorized by virtue of a written and signed authorisation executed by PAL in favour of AGENTA.
          **                             **                              **

4. Commission

(a)                    PAL agrees and AGENTA accepts that the amount
of commission payable to it shall be the difference between consideration which PAL receives in terms of the purchase contract/order form the purchaser(s) and the pre determined guaranteed consideration settled and agreed between the parties, as described in Annexure 1 annexed Page | 13 hereto;
(b) The parties agree that all the taxes applicable and required to be deducted in India to the transaction contemplated herein at the date of execution of this agreement and at any time in future during the terms of this agreement shall be deducted from the commission (as described herein above) before the same is paid and transferred to the bank account of AGENTA (herein referred to as the commission payable)"

16. The non-resident, it is clear was appointed as a commission agent for sale of products within the territories specified and subject to and in accordance with the terms set out, which the non-resident accepted. The non-resident, therefore, was acting as an agent for procuring orders and not rendering managerial advice or management services. Further, the respondent-assessee was legally bound with the non-residents' representations and acts, only when there was a written and signed authorization issued by the respondent-assessee in favour of the non- resident. Thus, the respondent-assessee dictated and directed the non- resident. The Commissioner of Income Tax (Appeals) has also dealt with quantification of the commission and as per clause 4, the commission payable was the difference between the price stipulated in the agreement and the consideration that the respondent-assessee received in terms of the purchase contract or order, in addition to a predetermined guarantee consideration. Again, an indication contra to the contention that the non-resident was providing management service to the respondent- assessee.

17. The Revenue, which is the appellant before us, has not placed copy of the agreement to contend that the aforesaid clauses do not represent the true nature of the transaction. The Assessing Officer in his order had not bothered to refer and to examine the relevant clauses, which certainly was not the right way to deal with the issue and question.

18. It would be incongruous to hold that the non-resident was providing technical services. To quote from Skycell Communications Ltd. v. Dy CIT [2001] 251 ITR 53/119 Taxman 496 (Mad), the word 'technical' has been interpreted in the following manner:--

'Thus while stating that "technical service" would include managerial and consultancy service, the Legislature has not set out with precision as to what would constitute "technical" service to render it "technical service". The meaning of the word "technical" as given in the New Oxford Dictionary is adjective 1. of or relating to a particular subject, art or craft or its techniques: technical terms (especially of a book or article) requiring special knowledge to be understood: a technical report. 2. of involving, or concerned with applied and industrial sciences: an important technical achievement. 3. resulting from mechanical failure: a Page | 14 technical fault. 4. according to a strict application or interpretation of the law or the rules: the arrest was a technical violation of the treaty. Having regard to the fact that the term is required to be understood in the context in which it is used, "fee for technical services" could only be meant to cover such things technical as are capable of being provided by way of service for a fee. The popular meaning associated with "technical" is "involving or concerning applied and industrial science".'

19. The said term was also interpreted by this Court in case of Bharti Cellular Ltd. (supra) where emphasis was laid on the element of human intervention, but we are not concerned with the said aspect in the present case. The non-resident had not undertaken or performed "technical services", where special skills or knowledge relating to a technical field were required. Technical field would mean applied sciences or craftsmanship involving special skills or knowledge but not fields such as arts or human sciences (see paragraph 24 below).

20. The moot question and issue is whether the non-resident was providing consultancy services. In other words, what do you mean by the term "consultancy services"? This Court in Bharti Cellular Ltd. (supra) had referred to the term "consultancy services" in the following words:--

'14. Similarly, the word "consultancy" has been defined in the said Dictionary as "the work or position of a consultant; a department of consultants." "Consultant" itself has been defined, inter alia, as "a person who gives professional advice or services in a specialized field." It is obvious that the word "consultant" is a derivative of the word "consult" which entails deliberations, consideration, conferring with someone, conferring about or upon a matter. Consult has also been defined in the said Dictionary as "ask advice for, seek counsel or a professional opinion from; refer to (a source of information); seek permission or approval from for a proposed action". It is obvious that the service of consultancy also necessarily entails human intervention. The consultant, who provides the consultancy service, has to be a human being. A machine cannot be regarded as a consultant.' The AAR in the case of Advance Ruling P. No. 28 of 1999, In re [1999] 242 ITR 208/105 Taxman 218 (AAR - New Delhi) had observed:--
"By technical services, we mean in this context services requiring expertise in technology. By consultancy services, we mean in this context advisory services. The category of technical and consultancy services are to some extent overlapping because a consultancy service could also be technical service. However, the category of consultancy services also includes an advisory service, whether or not expertise in technology is required to perform it."

21. The word 'consultant' refers to a person, who is consulted and who advises or from whom information is sought. In Black's Law Dictionary, Eighth Edition, the word 'consultation' has been defined as an act of asking the advice or opinion of someone (such as a lawyer). It may mean a meeting in which parties consult or confer. For consultation service under Explanation 2, there should be a provision of service by the non-

Page | 15 resident, who undertakes to perform it, which the acquirer may use. The service must be rendered in the form of an advice or consultation given by the non-resident to the resident Indian payer.

22. In the present, case commission paid for arranging of export sales and recovery of payments cannot be regarded as consultancy service rendered by the non-resident. The non-resident had not rendered any consultation or advice to the respondent-assessee. The non-resident no doubt had acquired skill and expertise in the field of marketing and sale of automobile products, but in the facts, as notice by the Tribunal and the Commissioner of Income Tax (Appeals), the non-resident did not act as a consultant, who advised or rendered any counselling services. The skill, business acumen and knowledge acquired by the non-resident were for his own benefit and use. The non-resident procured orders on the basis of the said knowledge, information and expertise to secure "their" commission. It is a case of self-use and benefit, and not giving advice or consultation to the respondent-assessee on any field, including how to procure export orders, how to market their products, procure payments etc. The respondent-assessee upon receipt of export orders, manufactured the required articles/goods and then the goods produced were exported. There was no element of consultation or advise rendered by the non-resident to the respondent-assessee.

23. Decision in the case of Wallace Pharmaceuticals (P.) Ltd. (supra) is clearly distinguishable as in the said case the non-resident consultant had to perform several services in the nature of attending meetings on mutually agreeable dates and providing advice and counselling, which were in the nature of consultancy services as they entailed support from a product team, compliance with all legal and administrative formalities, including registration and marketing strategy, creation of entry into new markets, development and distribution channels, etc. The work being rendered was in the nature of services as a consultant to the Indian assessee. It included an element of advice and was certainly recommendatory in nature.

24. The OECD Report on e-commerce titled, Tax Treaty Characterisation Issues arising from e-commerce: Report to Working Party No.1 of the OECD Committee on Fiscal Affairs dated 01st February 2001, has elucidated:--

'Technical services
39. For the Group, services are of technical nature when special skills or knowledge related to a technical field are required for the provision of such services. Whilst techniques related to applied science or craftsmanship would generally correspond to such special skills or knowledge, the provision of knowledge acquired in fields such as arts or human sciences would not. As an illustration, whilst the provisions of engineering services would be of a technical nature, the services of a psychologist would not.
40. The fact that technology is used in providing a service is not indicative of whether the service is of a technical nature. Similarly, the delivery of a service via technological means does not make the service Page | 16 technical. This is especially important in the e-commerce environment as the technology underlying the internet is often used to provide services that are not, themselves, technical (e.g. offering online gambling services through the internet).
41. In that respect, it is crucial to determine at what point the special skill or knowledge is used. Special skill or knowledge may be used in developing or creating inputs to a service business. The fee for the provision of a service will not be a technical fee, however, unless that special skill or knowledge is required when the service is provided to the customer. For example, special skill or knowledge will be required to develop software and data used in a computer game that would subsequently be used in carrying on the business of allowing consumers to play this game on the internet for a fee. Similarly, special skill or knowledge is used to create a troubleshooting database that customers will pay to access over the Internet. In these examples, however, the relevant special skill or knowledge is not used when providing the service for which the fee is paid, i.e. allowing the consumer to play the computer game or consult the troubleshooting database.
42. Many categories of e-commerce transactions similarly involve the provision of the use of, or access to, data and software (see, for example, categories 7, 8, 9, 11, 13, 15, 16, 20 and 21 in annex 2). The service of making such data and software, or functionality of that data or software, available for a fee is not, however, a service of a technical nature. The fact that the development of the necessary data and software might itself require substantial technical skills is irrelevant as the service provided to the client is not the development of that data and software (which may well be done by someone other than the supplier) but rather the service of making the data and software available to that client. For example, the mere provision of access to a troubleshooting database would not require more than having available such a database and the necessary software to access it. A payment relating to the provision of such access would not, therefore, relate to a service of a technical nature. Managerial services
43. The Group considers that services of a managerial nature are services rendered in performing management functions. The Group did not attempt to give a definition of management for that purpose but noted that this term should receive its normal business meaning. Thus, it would involve functions related to how a business is run as opposed to functions involved in carrying on that business. As an illustration, whilst the functions of hiring and training commercial agents would relate to management, the functions performed by these agents (i.e. selling) would not.
44. The comments in paragraphs 40 to 42 above are also relevant for the purposes of distinguishing managerial services from the service of making data and software (even if related to management), or functionality of that data or software, available for a fee. The fact that this data and software could be used by the customer in performing management functions or that the development of the necessary data Page | 17 and software, and the management of the business of providing it to customers, might itself require substantial management expertise is irrelevant as the service provided to the client is neither managing the client's business, managing the supplier's business nor developing that data and software (which may well be done by someone other than the supplier) but rather making the software and data available to that client. The mere provision of access to such data and software does not require more than having available such a database and the necessary software. A payment relating to the provision of such access would not, therefore, relate to a service of a managerial nature. Consultancy services
45. For the Group, "consultancy services" refer to services constituting in the provision of advice by someone, such as a professional, who has special qualifications allowing him to do so. It was recognised that this type of services overlapped the categories of technical and managerial services to the extent that the latter types of services could well be provided by a consultant.' We broadly agree with the aforesaid observations. However, in the case of selling agents, we add a note of caution that taxability would depend upon the nature of the character of services rendered and in a given factual matrix, the services rendered may possibly fall in the category of consultancy services. Paragraphs 41 and 42 do not emanate for consideration in the present case, and effect thereof can be examined in an appropriate case [However, see CIT v. Estel Communication (P.) Ltd. [2009] 318 ITR 185 (Del) and Skycell Communications Ltd. (supra)].

25. Thus, the technical services consists of services of technical nature, when special skills or knowledge relating to technical field are required for their provision, managerial services are rendered for performing management functions and consultancy services relate to provision of advice by someone having special qualification that allow him to do so. In the present case, the aforesaid requisites and required necessities are not satisfied. Indeed, technical, managerial and consultancy services may overlap and it would not be proper to view them in watertight compartments, but in the present case this issue or differentiation is again not relevant."

16. Further LD DR could not show us any infirmity in the order of the LD CIT (A), we also do not find any infirmity in the order of the LD CIT (A), and hence, the disallowance made by the LD AO has correctly been deleted by the LD CIT (A). Hence we confirm the order of the LD CT (A). Accordingly the entire three grounds rose in appeal for AY 2011-12 is dismissed.

17. Coming to the appeal for AY 2012-13, as we have already stated that facts and circumstances in AY 2012-13 are similar to the facts and circumstances for AY 2011-12 except the amount of disallowance. Grounds Page | 18 of appeal raised by the dl AO are also similar to that year. Therefore for the reason given by us for AY 2011-12, we also dismiss the appeal of the dl AO for this year too.

18. Accordingly appeals filed by the ld AO for both the years are dismissed.

Order pronounced in the open court on 28/05/2019.

             -Sd/-                                             -Sd/-
        (AMIT SHUKLA)                                   (PRASHANT MAHARISHI)
       JUDICIAL MEMBER                                   ACCOUNTANT MEMBER

Dated: 28/05/2019
A K Keot

Copy forwarded to

  1.   Applicant
  2.   Respondent
  3.   CIT
  4.   CIT (A)
  5.   DR:ITAT
                                                            ASSISTANT REGISTRAR
                                                              ITAT, New Delhi




                                                                             Page | 19