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 19, Cited by 2]

Income Tax Appellate Tribunal - Mumbai

Ddit (It) 2(1), Navi Mumbai vs Swiwer Offshore Pte Ltd, Mumbai on 30 November, 2017

आयकर अपीलीय अिधकरण, अिधकरण मुंबई "एल एल " खंडपीठ Income-tax Appellate Tribunal "L"Bench Mumbai सव ी राजे , लेखा सद य एवं रिवश सूद, याियक सद य Before S/Sh. Rajendra,Accountant Member & Ravish Sood, Judicial Member आयकर अपील सं./I.T.A./7939/Mum/2011, िनधा रण वष /Assessment Year: 2008-09 आयकर अपील सं./I.T.A./4884/Mum/2012, िनधा रण वष /Assessment Year: 2009-10 आयकर अपील सं./I.T.A./3563/Mum/2015, िनधा रण वष /Assessment Year: 2010-11 Swiwar Offshore Pte. Ltd. Addl. DIT (International Taxation) C/o., Devesh K. Shah & Co., Range-2, Scindia House 106, Banaji House 1st Floor, Mumbai.

Vs. 361 Dr. D.N. Road, Flora Fountain Mumbai-400 001.

PAN:AALCS 3672 G
  (अपीलाथ  /Appellant)                                       (  यथ  / Respondent)

आयकर अपील सं./I.T.A./4994/Mum/2012, िनधा रण वष /Assessment Year: 2009-10 आयकर अपील सं./I.T.A./3680/Mum/2015, िनधा रण वष /Assessment Year: 2010-11 DDIT (International Taxation)4(2)(2) Swiwar Offshore Pte. Ltd.

Range-2, Scindia House                      Vs. C/o., Devesh K. Shah & Co.,
Mumbai.                                          Mumbai-400 001.
  (अपीलाथ  /Appellant)                                       (  यथ  / Respondent)
                       Revenue by: Shri M.V. Rajguru-Sr. DR
                       Assessee by: Shri Madhur Agarwal and Ms. Indira Anand-AR.s
                       सुनवाई क  तारीख / Date of Hearing:           05/09/2017
                       घोषणा क  तारीख / Date of Pronouncement: 30/11/2017
                     आयकर अिधिनयम,1961
                              अिधिनयम         क  धारा 254(1)केके अ
तग  त आदे श
                    Order u/s.254(1)of the Income-tax Act,1961(Act)
लेखा सद
य राजे
  के अनुसार/
                         ार PER RAJENDRA, AM-

Challenging the orders dated 2/9/2011, 31/5/2012 &13/3/2015 of CIT(A)-11 and 56, Mumbai the Assessee and the Assessing Officer(AO)have filed appeals for the above assessment years (AYs).Assessee-company is a tax resident of Singapore and the principal activities are of ship-owners,operators and charters.The details of dates of filing of date of filing of return of Income, returned income,date of assessment order, etc. can be summarized as under :-

A.Y. ROI filed on Returned Income Assessment dt. Assessed Income 2008-09 30.09.2008 Rs.2,24,58,118/- 22.02.2011 Rs.2,99,44,157/- 2009-10 24.09.2009 Rs.4,65,40,938/- 09.02.2012 Rs.6,88,57,928/- 2010-11 30.09.2010 Rs.4,88,71,609/- 23.05.2013 Rs.72,59,58,024/-
As the issues involved in all the appeals are almost similar, so we are adjudicating all the appeals together.
ITA/7939/Mum/2011-AY.2008-09:
2.Effective Ground of appeal,raised by the assessee,is about taxing its income u/s.44BB of the Act as against section 44B.During the assessment proceedings,the AO found that the assessee had provided three vessels,namely M.V.Swiwar Venturer,M.V. Swiwar Victor and 7939/M/11+4-Swiwar Offshore Pte.Ltd.

M.V.Swiwar Challenger to Indian companies - BGEPIL,ONGC and Reliance Industries and to carryout and conduct activities relating to exploration or extraction of mineral oil in Panna,Mukta and Tapti fields.The AO observed that it was not relevant for what purposes the ships hired by the Indian entities were used,that the assessee had provided the ship on hire, that the income was to be assessed as per the provisions of section 44B of the Act.He referred to the Agreements entered into by the assessee with the hirers and held that the vessels had been specifically supplied by the assessee to the co-ventures on hire, that the vessels were to be used in activities related to exploration and production of mineral oil, that the owner had not earned any income from carriage of passengers/goods/mail/livestock through the vessels, that the charterer of the vessel was not using the vessels in its business activities.Finally,he held that income of the assessee was to be assessed u/s. 44BB of the Act and not u/s. 44B of the Act.

2.1.Aggrieved by the order of the AO,the assessee preferred an appeal before the First Appellate Authority(FAA) and made detailed submissions.After considering the available material,he held that the assessee had given special type of vessels known as anchor handling /tug supply vessels on charter,that those vessels were self propelling small ships used for various jobs at sea, ports and off shore, that they would carry equipments like cranes, winches and long steel wires on boats for use in the sea, that vessels were used to pull other vessels to push big ships or to assist them in turning for berthing at port,that they would also carry fuel/fresh water in bulk to supply to other ships or rigs at sea/off shore, that they were used for lifting heavy anchors from sea, as well as transporting one anchor from other, that vessels were not normal transportation ships transporting man and material from one port to another, that same were special purpose ocean going vessels which had been prepared to be used in activities related to exploration, extraction of mineral oil, that hirer of ships had used them in business of exploration /extraction of mineral oil.The FAA reproduced the provisions of section 44BB of the Act and held that vessels of the assessee were no simple ships, that same were special purpose vessels fitted with various equipments, that hirers were using them for specific purposes at off shore location in India,that the assessee was engaged in business of providing services/facilities and supplied plant and machinery (a ship on hire) that was used by the hirer in exploration/extraction or production of mineral oils,that as per the Explana - tion to Sec.44B ship was a plant,that same was used by the hirer in its business of extraction / production of mineral oil.He made reference to the cases of Jindal Drilling and Industries Ltd(320 ITR 104); Hyundai Heavy Industries Co. Ltd.(291ITR 482); ONGC Ltd.(309 ITR 2 7939/M/11+4-Swiwar Offshore Pte.Ltd.

244);Wavefield Inseis ASA,in RE (320ITR290); Seabird Exploration FZ LLC,in RE (320 ITR 286);Wavefield Inseis ASA, in RE(322ITR645);Seabird Exploration FZ LLC,in RE (326 ITR558); Sundowner Offshore International (Bermuda) Ltd (183 taxman 365)and RBF Rig Corporation(313ITR369)and held that a service such as software maintenance transport,provision services used by a hirer in the activity of exploration, extraction and production of mineral oil would be taxable in the hands of the assessee u/s. 44BB of the Act.Finally,he upheld the order of the AO.

2.2.Before us,the AR argued that the assessee had provided the ship on hire, that even if the hirer used in the business/activity related to extraction or production of mineral oil provisions of section 44BB were not applicable,that the business of the assessee was limited to giving the ship on hire,that the vessels had been used in transportation of man and goods shipped from the ports of Mumbai to offshore locations in India,that the offshore locations were the places where the hirer was carrying the activities related to the exploration and production of mineral oils,that even if man and the goods so transported were used by the hirer in the activities of extraction/production of mineral oil section 44BB would not be applicable to it, that the provisions of section 44B would be applied as the assessee was engaged in shipping business.He relied upon the cases of Schlumberger Asia Services Ltd.(317 ITR 156), Manglore Refineries and Petrochemicals Ltd.(225taxman58)and Mitchell Drilling Internation

-al(P.)Ltd.(380 ITR 130).He further argued that assessee could opt for lower taxes by opting for application of the provisions of section 44B.In that regard he referred to the case of Bosotto Brothers Limited(8 ITR 41).The DR supported the order of the FAA and argued that the ships were used for activities related with exploration/production of mineral oil,that the AO had rightly taxed the assessee u/s.44BB of the Act.He relied upon the case of Halliburton offshore Service Inc.(300 ITR 265).

2.3.We have heard the rival submissions and perused the material before us.We have gone through the cases relied upon by the AR and DR.We have also perused the case of ONGC,as agent of Sea Horse Inc.,(29 ITD 422).

2.3.1.We find that the assessee had given three ships on hire,that the ships were used for transporting men/goods to offshore locations of India,that that the hirer was carrying the activities related to the exploration and production of mineral oil at offshore location,that the AO and FAA held that the assessee had to pay taxes as per the provisions of section 44BB(@10%),whereas the assessee claimed that tax should be levied as per section 44B 3 7939/M/11+4-Swiwar Offshore Pte.Ltd.

(@7.5%).Thus,the basic issue to be decided is as to whether the provisions of section 44B of the Act can be applied to the income earned by the assessee.

2.3.2.In our opinion,it will be useful to take notice of the history and background of both the sections i.e.section 44B and 44BB of the Act.These sections were not part of the original Act. By way of amendments,they were incorporated in the Act.Section 44B became effective from AY.1975-76, whereas section 44BB was made applicable retrospectively from AY. 1983-84. Circular 169,Dtd.23/06/1975 talks of 'taxation of shipping profits derived by non-residents'. Explanatory notes on the provisions of the Finance Act,1975 read as follow:

37. Under the existing law, taxable profits of foreign shipping enterprises are determined by suitably apportioning their global profits between their Indian business and foreign business or on the basis of "voyage accounts".Difficult and complicated issues arise in such assessments, particularly in relation to depreciation (including unabsorbed depreciation of earlier years), the balancing charge/allowance and the apportionment of overhead expenses.

With a view to simplifying and rationalising the assessments in such cases, the Finance Act has made a special provision in s. 44B of the IT Act for the computing profits and gains of shipping business in the case of non-residents.Under this provision, profits and gains of a non-resident from the business of operation of ships will not be calculated in accordance with the provisions of ss. 28 to 43A of the IT Act but will instead be taken at 7.5 per cent of the aggregate of the following amounts, namely--

(i) the amount paid or payable (whether in or out of India) to the assessee or to any person on his behalf on account of carriage of passengers, livestock, mail or goods shipped at any port in India; and

(ii) the amount received or deemed to be received in India by or on behalf of the assessee on account of the carriage of passengers, livestock, mail or goods shipped at any port outside India.

38. It should be noted that the new s. 44B override the provisions of ss. 28 to 43A only and accordingly other provisions (including those relating to aggregation of income and set off or carry forward and set off of losses) will continue to apply in the case of non-residents deriving profits from shipping business. In this connection, it may be mentioned that unabsorbed depreciation allowance is carried forward under s. 32(2) of the IT Act and the unabsorbed depreciation allowance of earlier years is treated as part of the depreciation allowance admissible in the relevant previous year. Since the provisions of s. 32 are specifically overriden by the new s. 44B, the unabsorbed depreciation for earlier years will not be allowed in determining the profits and gains for the asst. yr. 1976-77 and subsequent years. Losses incurred in earlier years, other than the losses due to depreciation, will, however, be allowed to be set off against the profits for the asst. yr. 1976-77 and subsequent years subject to the fulfilment of the existing conditions in this behalf. Circular 495,Dtd.22/09/1987 deals with section 44BB.Explanatory notes on the provisions of the Finance Act,1987,pertaining to section read as under:

"New provisions for computing taxable income from activities connected with exploration of mineral oils.
21.1 A number of complications are involved in the computation of taxable income of a taxpayer engaged in the business of providing services and facilities in connection with or supply of plant and machinery on hire, used or to be used in the exploration for and exploration of mineral oils. With a view to simplifying the provisions the Amending Act has inserted a new s. 44BB which provides for the determining of the income of such taxpayers at 10 per cent of the aggregate of certain amounts which have been specified. This amount will 4 7939/M/11+4-Swiwar Offshore Pte.Ltd.
include the amounts received or due to be received in India on account of such services or facilities or supply of plant and machinery.
21.2 The amendment will not apply to any income to which the provisions of ss. 42, 44D, 115A or 293A of the IT Act apply.
21.3 This amendment will come into force retrospectively from 1st April, 1983 and will, accordingly, apply in relation to asst. yr. 1983-84 and subsequent years."

Clearly,section 44B deals with computing of profits and gains of a non-resident from the business of operation of ships,whereas section 44BB is about computation of taxable income of a taxpayer engaged in the business of providing services and facilities in connection with or supply of plant and machinery on hire,used or to be used in the exploration for and exploration of mineral oils.

The Parliament engrafted the aforesaid provision in the Act as a measure of simplification providing for determination of income of such taxpayers at 10% of the aggregate of certain amount.Because of the non obstante clause,section 28 of the Act has no application.In other words,section 44BB is applicable where the assessee,being a non-resident,is engaged in the business of providing services or facilities in connection with or supplying plant and machinery on hire used,or to be used, in the prospecting for,or extraction or production of, mineral oils.Some of the general principles,governing the section,culled out from various judgments can be summarised as under:

i.Once section 44BB is applied,two conclusions become inescapable.The first conclusion is that 10% of the receipts by the foreign resident is chargeable to tax and the other conclusion is that 90% of the receipts of that foreign resident as well as receipts or gains other than those mentioned in the section is not chargeable to tax.
ii.It would be logically fallacious to use the taxability of 10% which is expressly provided in section 44BB and to pass over or fail to recognise the exemption from tax as to the balance 90% of the receipts and 100% of other profits and gains,which is also provided for in section 44BB by necessary and inescapable conclusion.
iii.The section provides for taxation with reference to pre-ordained criteria which are mention
-ed in provision itself-amounts received or payable to an assessee-non-resident, whether in India or outside India,had to be included for purpose of calculating income u/s.44 BB.
iv.There is no compelling reason to assign a narrow and restricted meaning to the expression 'services' in section 44BB and confine it to services other than technical,consultancy or managerial services.In the absence of any words of limitation or exclusion, the word 'services' shall be understood in its plain and ordinary sense.If the legislature wanted to give a restricted 5 7939/M/11+4-Swiwar Offshore Pte.Ltd.
meaning to the expression 'services',explicit words to that effect would have been deployed. The contextual setting and the company in which the expression 'services' is found is suggestive of inference that far from excluding technical/consultancy services, they were also intended to be brought within the ambit of section 44BB.The word 'services' followed by an expansive phrase 'in connection with' are relatable to prospecting for and exploration of mineral oil.That means, all services associated with prospecting for and exploration activities are brought within the scope and reach of section 44BB.
v.Another category of assessees governed by section 44BB are those supplying plant and machinery on hire.Both these two categories of assessees covered by section 44BB engage themselves in core activities pertaining to prospecting and exploration of oil and gas and the Parliament thought it fit to accord a special treatment to the income derived by these two categories of non-residents in India.
vi.Between the competing provisions,namely section 9(1)(vii) r/w ss. 44DA and 44BB, section 44BB being a more specific provision,will prevail for the purposes of computation. Sec.44DA provides for method of computation of income by way of fees for technical services received by a non-resident or a foreign company carrying on business through a PE in India.If the non-resident is engaged in the business of providing services in connection with the prospecting etc.of mineral oils,the computation provisions relating to fees for technical services will have to yield to section 44BB.In a case of business governed by section 44BB,normally,the enterprise concerned would be having a PE in India.It is difficult to envisage a situation of a person being engaged in providing services or facilities in connection with prospecting and extraction of mineral oils not having a fixed place of business from where the operations are carried on.Thus, the existence of PE is a common feature in both the sections,though there is an explicit reference to PE under section 44DA. Rendering of technical services through PE may be a common feature of both the sections, although in the case of section 44DA,it is explicitly mentioned. But,what is important is the nature of business and it is that factor which serves as an indicator to apply one of the two sections.If the business is of the specific nature envisaged by section 44BB,the computation provisions therein would prevail over the computation provisions in section 44DA.In other words,the income received by a non-resident entity for the technical services provided in relation to prospecting and extraction of mineral oil,will be wholly governed by section 44BB for the purposes of computation.
6
7939/M/11+4-Swiwar Offshore Pte.Ltd.
vii.Explanation appended to section 44BB provides that for the purpose of this section,plant includes ships, aircrafts, apparatus and equipments used for the purpose of said business and mineral oils include petroleum and natural gas.Thus, the amount received by the assessee on account of supply of spare parts of ships, aircrafts, apparatus and equipments used for the purpose of the business is squarely covered u/s. 44BB.
viii.If an assessee does not claim benefit of section 44BB(3),it cannot claim that amount, which it receives by way of mobilization advance outside India,should not be included for purpose of calculating income u/s.44BB.
ix.Services provided by non-resident in connection with movement of offshore rigs set up by assessee on high seas for exploration, prospecting and production of mineral oil from the sea bed is assessable u/s.44BB and not as fees for technical services u/s.9(1)(vii).
x.The Hon'ble Calcutta High Court in the case of Schlumberger Sea Co.Inc.(157 CTR 538) has held that once a non-resident supplier of machinery comes within the purview of section 44BB,then it cannot come again under the purview of the other parts of the Act,dealing with profits and gains of business or profession.
xi.Section 195A is not applicable to it and concept of multiple-stage grossing up of income is also not applicable to deemed profits to be computed u/s.44BB.
xii.It is open to an assessee to claim lower profits and gains,if he kept and maintained books of account and other documents as required u/s 44AA(2)and get accounts audited and furnish report.
2.3.4.Considering the above,we hold that section 44BB provides complete code of computation of income from business of a non resident entity of the nature specified in section 44BB(1),that if an assessee earns income from the business of operation of ships,it would be taxed as per the provisions of section 44B of the Act,that if the same activities are connected with the activities mentioned in section 44BB of the Act,then it cannot claim that income arising to it from such activities cannot be taxed u/s.44BB of the Act.In short,section 44BB will prevail over section 44B,as it is a special section which came on statute later and deals with specific activities.If the services provided by the assessee are excluded very little purpose will be served of incorporating section 44BB for computing the profits in relation to the services connected with exploration and extraction of mineral oils.The provision will then operate in a very limited field.In our opinion,the Parliament intent was not to give a limited field to the section 44BB.That is why for taking care of the activities related with oil 7 7939/M/11+4-Swiwar Offshore Pte.Ltd.

exploration and to segregate the general shipping activities mentioned in section 44B,a special provision i.e. 44BB was introduced.The ships were hired by the user for transporting men/machines to locations where it was doing exploration/production of mineral oil.Thus,it was not a case of transporting goods or livestock by ships simplicitor.The activity was directly and closely related with 'services'rendered by plant and machinery and the ships for the purpose of section 44BB have been treated as plant.As the services were rendered 'in connection with' prospecting for and exploration activities,so,in our opinion,the income arising out of such activities has to be assessed u/s.section 44BB and not u/s.44B of the Act.

2.3.5.Now we will deal with argument of opting of lower tax rates by an assessee.We are of the humble opinion, that no choice has been given to the assessees for opting a particular section under which they can offer their taxable income as far section 44B and 44BB are concerned. Like section 90(2)of the Act,which gives an option to the assessee to prefer for lower tax rates,sections 15-17,22-57 of the Act do not provide that the assesee can opt for a preferential treatment for particular income.i.e.claiming lower rate of tax.Income arising from particular activities has to be assessed under particular manner and at a particular rate. Because of the international treaties,tax-payers have been given choice to opt for a beneficial provision,but same concession is not available to the assessees who are not having international income.Beneficial treatment of one section cannot be extended to other sections the case of without explicit mandate of the parliament.We have gone through .In our opinion,facts of the matter under appeal are different from the case of .The matter deals with 1922 Act and is not about shipping industry. Law is not a static thing-rather it is a dynamic concept.It evolves with time and changed circumstances bring new concepts and new ideas in law.Tax laws,especially the Act,is not an exception to this general rule.Considering the fast changing economic developments,sections 44B and 44BB were introduced in the Act with specific purposes.Both operate in totally different fields,as stated earlier.We hold that section 44BB is special provision and section 44B is a general section,if both are to be compared.In a way,the matter helps the cause of revenue,as it holds that special provision should prevail over general provison.We are of the opinion that section 44BB is a special provision as compared to section 44B.The cases relied upon by the assessee i.e. Schlumberger Asia Services Ltd.,Manglore Refineries and Petrochemicals Ltd.and Mitchell Drilling International (P.)Ltd.(supra)do not deal with the real issue i.e.in case of conflict which of the section, Sec.44 B or 44BB,will prevail.Thus,the cases do not help the cause of the assessee. We have in paragraph 2.3.4 specially dealt with the issue.

8

7939/M/11+4-Swiwar Offshore Pte.Ltd.

In light of the above discussion,we hold that the order of the FAA does not suffer from any legal or factual infirmity.So,confirming the same,we decide the effective ground of appeal against the assessee.

ITA.s/4884/2012 & 3563/Mum/2015,AY.s 2009-10 & 2010-11:

3.Following our order for the AY.2008-09,effective grounds of appeal,for both the years,are decided against the assessee.

ITA.s/4994 /Mum/2012 ,3680/Mum/2015,AY.s 2009-10&2010-11

4.Effective grounds of appeal filed by the AO for both the AY.s is deleting the addition,made by the AO,on account of service tax payable to the Government by the assessee.During the assessment proceedings,the AO found that the assessee had charged service tax,to BGEPIL as a part of the billing for the charter hire charges.In that regard,the assessee contended that such service tax collected by the assessee was on behalf of the Government,that same had been paid to the Government account as and when the liability arose,that it acted as a trustee for the Government for the service tax collected and paid,that the same could not be included in the gross receipts of the assessee for computing its income chargeable to tax. The AO had relied on the decision of the Delhi Bench of the Tribunal in the Technip Offshore Contracting (ITA No.4613/D/07),dated 16.01.2009 and held that such service tax receipts would be a part of the gross receipts of the assessee chargeable to tax u/s.44BB of the Act.

4.1.In the appellate proceedings,the FAA referred to the order of the Mumbai Bench of the Tribunal in the case of Islamic Republic of Iran Shipping Lines (11 taxmann.com 349) wherein it was held that the Delhi Bench of the Tribunal in the Technip case had not taken note of the Bombay High Court decision in the case of Sudharshan Chemical Industries.The Mumbai Bench of the Tribunal further noted that the Uttarakhand High Court in the case of Schlunberger Asia Services Ltd.(317 ITR 156),had held that customs duty, unlike amounts received towards reimbursement,would not be includible in the total turnover for computing profits u/s.44BB of the Act.He further held that in the matter of Orient Overseas Container Line(35 taxmann.com 342),the Tribunal has held that the amount of service tax being in the nature of a statutory payment cannot be included in the gross receipts for the purpose of computing the presumptive income of the assessee u/s.44BB of the Act.Accordingly, he directed the AO to delete the said amount of service tax collection from the gross receipts while computing the profit chargeable to tax in terms of the provisions of section 44BB of the Act.

9

7939/M/11+4-Swiwar Offshore Pte.Ltd.

4.2.Before us,the DR stated that matter could be decided on merits.The AR supported the order of the FAA.

We find that the FAA has decided the issue after considering the judgments of High Courts and orders of the Tribunal.Service tax collected by the assessee has to be deposited in the government by all the service-tax-collectors.On behalf of the State they collect the tax and deposit in the treasury.There is element of income in it.We hold that the order of the FAA does not suffer from any legal or factual infirmity.So, confirming the same we decide the effective ground of appeal against the AO for both the AY.s.

As a result,all the appeals,filed by the assessee and the AO,stand dismissed. फलतः िनधा रती और िनधा रती अिधकारी ारा दािखल क गई सभी अपील नामंजूर क जाती ह Order pronounced in the open court on 30th November, 2017.

आदेश क घोषणा खुले यायालय म !दनांक 30 नवंबर, 2017 को क गई ।

               Sd/-                                              Sd/-
        रिवश सूद /Ravish Sood)
       (रिवश                                                (राजे   / RAJENDRA)
    याियक सद य / JUDICIAL MEMBER                    लेखा सद
य / ACCOUNTANT MEMBER
मुंबईMumbai; !दनांक/Dated :30.11.2017.
Jv.Sr.PS.
आदेश  क   ितिलिप अ	ेिषत/Copy of the Order forwarded to :
1.Appellant /अपीलाथ#                                   2. Respondent /$%यथ#

3.The concerned CIT(A)/संब' अपीलीय आयकर आयु*, 4.The concerned CIT /संब' आयकर आयु*

5.DR " L" Bench, ITAT, Mumbai /िवभागीय $ितिनिध, खंडपीठ,आ.अिध.मुंबई

6.Guard File/गाड फाईल स%यािपत $ित //True Copy// आदेशानुसार/ BY ORDER, उप/सहायक पंजीकार Dy./Asst. Registrar आयकर अपीलीय अिधकरण, मुंबई /ITAT, Mumbai.

10