Income Tax Appellate Tribunal - Delhi
Qualcomm Incorported, Secunderabad vs Assessee on 20 February, 2015
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 1 of 71 IN THE INCOME TAX APPELLATE TRIBUNAL, DELHI 'C' BENCH, NEW DELHI [Coram: Pramod Kumar AM and C M Garg JM] I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment years: 2005-06, 2006-07, 2007-08 and 2008-09 Qualcomm Incorporated ....................Appellant 5775, More House Drive San Diego, California 92121, USA [PAN: AAACQ1484H] Vs. Assistant Director of Income Tax International Taxation Circle 2(1), New Delhi ...............Respondent Appearances by:
Soli Dastur and Nishant Thakkar , alongwith Naveen Agarwal, Divya Santhanam , Deepak Chopra, Jayesh Sanghvi, Harpreet Singh and Nitin Narang for the appellant G C Srivastava and Sanjeev Sharma, alongwith Vivek Kumar and Saurabh Srivastava for the respondent Dates of hearing the case : November 17, 18, 19, 21 and 27, 2014.
Date of pronouncing the order : February 20, 2015.
O R D E R
Per Pramod Kumar:
1. These four appeals pertain to the same assessee, involve some common issues arising out of the same set of facts and were heard together. As a matter of convenience, therefore, we will dispose of all these four appeals by way of this single consolidated order, though we will first take up the asse ssment years 2007-08.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 2 of 71 ITA No. 5343/Del/2010 Assessment year 2007-08
2. In this appeal, Qualcomm Incorporated [hereinafter referred to as 'the assessee'] has challenged correctness of the order dated 30 th September 2010 passed by the Assistant Director of Income Tax, International Tax Circle 2(1), New Delhi [hereinafter referred to as 'the Assessing Officer'] under section 143(3) r.w.s. 144C(13) of the Income Tax Act, 1961 [hereinafter referred to as 'the Act'] for the assessment year 2007-08.
3. Grievances raised by the assessee are as follows:
Each of the grounds below are independent and without prejudice to the other grounds of appeal preferred by the appellant.
On the facts and in the circumstances of the case, the Assessing Officer ('AO') in pursuance of the directions of the Dispute Resolution Penal ('DRP') -
1. Erred in applying the provisions of section 9(1)(vi)(c) of the Income-tax Act, 1961 ('the Act') and Article 12(7) of India -US tax treaty ('tax treaty') for taxing the royalty income of the Appellant earned from the Original Equi pment Manufacturers ('OEMs') situated outside India for the patents licensed to the OEMs for manufacture of CDMA mobile handsets outside India.
2. Erred in applying the provisions of section 9(1)(vi)(c) of the Act and Article 12(7) of the tax treaty for taxi ng the royalty income of the Appellant earned from the OEMs situated outside India for the patents licensed to the OEMs for manufacture of CDMA network equipment outside India.
3. Without prejudice to ground no. 2, the AO erred in computing the royalty income on network equipment on the basis of information provided by Reliance Communications Limited.
4. Erred in holding that the revenues received by the Appellant under the BREW Operator Agreement and BREW Carrier Agreement is taxable as royalty income in India under section 9(1)(vi) of the Act and Article 12 of the India -USA tax treaty.
In doing so, the AO has failed to appreciate that the provision I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 3 of 71 of BREW software to Tata and Tata Teleservices (Maharashtra) Limited and Reliance Communications Infrastructure Limited results in sale of 'Copyrighted Article' and not licensing of a 'Copyright'.
5. Erred in passing the order confirming taxability of the income in the hands of Appellant by totally disregarding the decisions of the Honourable Income Tax Appellate Tribu nals that are clearly applicable.
6. Erred in law in confirming the levy of interest under section 234B of the Act by completely disregarding the provisions of the Act and the Doctrine of Binding Precedents.
7. Erred in law on initiation of penalty proceeding s under section 271(1)(c) of the Act.
8. Erred in law in confirming the levy of interest under section 234D of the Act by completely disregarding the provisions of the Act.
4. So far as the first three grounds of appeal are concerned, which we will take together, the first issue that we need to adjudicate is whether or not, on the facts, and in the circumstances, of this case, royalty received by the assessee from the manufacturers of the CDMA handsets and infrastructure equipment manufactured outside India but used on the India based CDMA networks, is taxable in India.
5. Let us set out the facts of this case, as culled out from material on record, and the developments leading to this appeal before us. The assessee, a company incorporated in Delaware, is engaged in the business of design, development, manufacture and marketing of digital wireless communication products and services, based on CDMA technology, and has four principal business units. These business units are descri bed, by the assessee, as follows:
i. QUALCOMM CDMA Technologies ('QCT')- QCT develops and supplies CDMA based integrated circuits and system software for wireless voice and data communications, multimedia functions and global positioning system products.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 4 of 71 ii. QUALCOMM Technologies Licensing ('QTL') - QTL grants licenses to manufacture of wireless products for the right to use portions of Qualcomm's intellectual property portfolio, which includes certain patent rights essential to and/or useful in the manufacture and sa le of certain wireless products.
iii. QUALCOMM Wireless & Internet ('QWI') - QWI is comprised of:
* QUALCOMM Internet Services ('QIS') - QIS provides technology to support and accelerate the convergence of the wireless data market including BREW, QChat and QPoint Products and services;
* QUALCOMM Government Technologies ('QGOV') - QGOV provides development, hardware and analytical expertise to United States government agencies involving wireless communications technologies; and * QUALCOMM Wireless Business Solutions ('QWBS') - QWBS provides satellite and terrestrial based two way data messaging, position reporting and wireless application services to transportation companies, private fleets, construction equipment fleets and other enterprise companies.
iv. QUALCOMM Strategies Initiatives ('QST') - QST manages the company's strategic investment activities, and make strategic investments to promote the worldwide adoptions of CDMA based products and services.
6. During the course of the assessment proceedi ngs, the Assessing Officer took note of the following facts. QCT (i.e. Qualcomm CDMA Technologies unit) develops and supplies CDMA based integrated circuits and systems software for wireless, voice and data communication, multimedia functions and global positioning system products. QTL (i.e. Qualcomm Technologies Licensing unit) grants licence to manufacture the wireless products, for the right to use Qualcomm's intellectual property folio, including certain patent rights essential to and useful in the manufacture and sale of wireless products. It was also noted that as per the business model adopted by the assessee, "licensees typically pay a non-refundable licence fee in one or more instalments and ongoing royalties based on the sale of products incorporating or using the licensed property". It was in this backdrop that the assessee was, I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 5 of 71 inter alia, required to show cause as to why the royalty received by the QLT, from manufacturers of OEM who were doing business in India in the sense they were selling their products in India, should not be brought to tax in India as well. The stand taken by the assessee against the said taxability was summed up, in the assessment order, as follows:
Both the contracting entities are situated outside India;
The obligations arising out of the licencing agreements are outside India;
The OEMs using the patents is outside India;
The OEMs usage of patent is outside India; and The royalty received under the licencing agreement has already suffered tax outside India.
(@ page 11 of the assessment order)
7. It was submitted by the assessee that QTL licences CDMA patents to OEMs outside India for manufacture of CDMA handsets, and that the licence arrangement permits OEMs to exploit the patents in manufacture of CDMA handsets. It was then pointed out that the OEMs are required to pay to QLT royalty "as a percentage of the sell ing price of products manufactured by the OEM" and that the royalty " is due when the handset is invoiced , shipped, sold, leased, or put to use - whichever is earlier".
8. On these factual submissions, it was contended that under section 9(1)(vii)(c) royalty could be brought to tax in India only when the royalty is utilized "for the purpose of business carried on in India " or "for the purpose of making or earning any income from any source in India ". It was submitted that, in the light of the judicial in terpretation given to the expression to 'the place where business is carried on', the business can be said to be carried on at a place where "the operations, from which profits arise, are I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 6 of 71 carried on". The assessee further pointed out that in the case of th e OEMs, which have been licenced by the assessee, the operations from which profits arise are carried on outside India on account of the following reasons:
The licencing agreement between Qualcomm and the OEMs is entered outside India;
The handsets are manufactured by the OEMs outside India; and The contract from sale between the OEMs and Tata Teleservices and Reliance Communications, both of which are the wireless carriers located in India (collectively, the 'Indian carriers') are on principal to principal basis and Qualcomm is not privy to the contract of sale between the OEMs and the Indian carriers.
9. The assessee further relied on the CBDT circular no. 23, issued on 23.7.1969 by the Central Board of Direct Taxes, to contend that " there is no business connection in India, and, consequently, there is no business in India carried on by the OEMs". It was contended that transactions between the OEMs and the Indian service providers were on 'principal to principal' basis, and, therefore, "there is not even circumstantial evidence to suggest/ prove that OEMs have any 'business connection' in India, which contributes to the royalty payable by the OEMs to Qualcomm ". It was again reiterated that "the OEMs conduct their business outside India and the contracts/ agreements for royalties are also entered outside India" and that "the OEMs have utilized the right, property or the information (licenced from Qualcomm) for the purpose of manufacturing handsets outside India". It was submitted that "the technology is used for manufacturing the handsets before they are shipped to India or elsewhere " and, therefore, the royalty payable by the OEM to Qualcomm arises much before the handsets reach Indian service providers. It was also pointed out that " the licence agreement between Qualcomm and the OEMs does not require the OEMs to enter into licensing agreement between the OEMs and the Indian carrier for selling the products manufactured by the OEMs ". The assessee further relied upon the decision of US Court of Appeal in the case of Ingram I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 7 of 71 Vs Bowers [(1931) 47F 2d 925] wherein it was held that "it seems that the place where work is done, and not the place where the later event fixing the compensation occurs, is the source of income, in cases where the income is from the exercise of a profession or vocation as in this case". The assessee then submitted that, in any event, the royalty paid by the OEMs to the Qualcomm was not taxable under the India US Double Taxation Avoidance Agreement [(1991) 187 ITR Statute 102], hereinafter referred to as 'Indo- US tax treaty', as well. It was pointed out that in order to fall within the purview of Article 12(7)(a) and 12(7)(b), the following conditions should be satisfied- namely (a) that the royalties should have been paid by a r esident in India or by a non-resident who has a permanent establishment in India; and
(b) that the royalties relate to the use of, or right to use, the right or property, in India. Since, according to the assessee, neither the OEM was resident in India nor there was any evidence on record to show that OEMs had a PE in India, the first condition was not satisfied. The assessee further submitted that, as for the satisfaction of the second condition, it was essential that "patent itself should be used in India " which cannot be equated with mere purchase of a product wherein such a patent is used. It was emphasized that Indian service providers have not independently acquired rights to exploit any patent as such. It was stated that "although the royalties paid by the OEMs to Qualcomm were determined (inter alia) on the 'sale proceeds' received by the OEMs from Indian carriers, they are 'separate payments'". The assessee submitted that, as is settled rule of interpretation, "'basis of computation' is irrelevant when determining the nature of a receipt or an expenditure". It was also submitted that "infact, this is a well settled proposition not only in India but also internationally, as is evident from the following observation by Klaus Vogel (at page 786 of his treatise 'Klaus Vogel on Double Taxation Conventions').... 'the formulae used for determining royalty should not be relevant for the purpose of deciding where the royalty arises". As to the taxability of royalty income from sale of infrastructure equipment by OEMs to I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 8 of 71 the Indian carriers, the submissions of the assessee were summarized as below:
The arguments for non-taxability of royalty income from the sale of CDMA handsets by the OEM to Indian carriers would equally apply to the royalty income from sale of infrastructural equipment by the OEMs to the Indian carriers.
Qualcomm licences CDMA patents to OEMs outside India for use in manufacture of CDMA infrastructure equipment. The licence agreement permits the OEMs to exploit the patents in the manufacture of CDMA infrastructure equipment.
The OEMs are required to pay to Qualcomm royalty for exploitation of such patents. Royalties are computed as a percentage of the selling price of certain components of the products manufactured by the OEMs. Royalty is du e when the infrastructure equipment is invoiced, shipped, sold, leased or put to use- whichever is earlier. The assessee licences CDMA patents to OEM "to make, sell, use or otherwise dispose" the licenced product generally worldwide.
The OEMs manufacture CDMA standard infrastructure equipment and the royalties are due from OEM on sale.
The definition of a sale is "invoiced, shipped, sold, leased or put into use" and the sale occurs upon first such occurrence.
The OEMs have a contractual obligation to pay royalty. The carriers have no contractual obligation to pay any royalty. If the OEM does not pay the royalty and is in default, Qualcomm has np contractual recourse to the carrier.
The assessee is not involved in the sale of handsets between the OEMs and the carriers and does not have any licences that are limited to sale of infrastructural equipment to India
10. The assessee then relied upon the decision of a special bench of this Tribunal, in the case of Motorola Inc Vs DCIT [(2005) 96 TTJ 1] , in support of the stand that mere sale of network equipment to the service providers in India will not result in royalties accruing or arising in India. It was submitted that Indian carriers own CDMA infrastructure equipment, which is located in I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 9 of 71 India and which operates with CDMA handsets, and it does not create a source of infrastructure royalty income in India for Qualcomm. The assessee then used an illustration, to support his contentions, which is reproduced below:
Further, CDMA handsets are equally interope rable with CDMA equipment located in any region of the world. A customer may purchase a handset from an Indian carrier and use his handset on CDMA networks in the US, Japan, Europe or elsewhere. A logical extension of the contention (is) that interoperability of the infrastructure and handsets gives rise to a source of income would mean that any patent holder for any standard on which any equipment operator would be taxable in each country in the world every time a piece of equipment is sold.
11. It was in the light of the above submissions that the assessee contended that the royalty received by the assessee, in respect of sale of CDMA infrastructure equipment by the OEMs to Indian carriers, cannot be subjected to tax in India.
12. None of these submissions, however, impressed the Assessing Officer.
Relying upon the order of the learned Commissioner (Appeals), in assessee's own case for the immediately preceding years, he proceeded to hold taxability of the royalty paid by the OEMs to Qualcomm, in respect of handsets and infrastructure equipment sold to Indian carriers, by observing as follows:
I have perused the submissions made by the assessee and .the order of the CIT (A) for the earlier assessment years on the same issue. In my view the assessee's contentions are not acceptable. Further, the assessments for the previous years on similar issu es have been confirmed by the CIT (A). I therefore, do not find any merit in the assessee's contentions for reasons discussed below;
Under the provisions of section 9(1) (vi)(c) of the income -tax Act income by way of royalty payable by a person who is a non resident will be taxable in India if, where the royalty is payable in respect of any right, property or information used or services utilized for the purposes of a business or profession carried on by such person I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 10 of 71 in India, or for the purposes of making or earning any income from any source in India.
Section 9(1)(vi) of the I.T. Act is a deeming provision seeking to tax royalty payable by one non resident to another non resident in relation to income earned from a source in India. Under the provisions of section 9(1)(vi)(c) of the I.T. Act, it is not mandatory to bring the payer to tax before initiating the proceedings against the person receiving royalty income. Therefore, this arguments of the assessee is frivolous and without any basis.
In this case, we are concerned only with the royalty paid by the EMs to Qualcomm based on network equipment/ handsets sold by them to parties in India. It is not the Department's case to tax the royalty arising out of the global contract between OEM's and Qualcomm bu t only so much of royalty which pertains to sales made in India. The source of income of GEM's is sales made to parties in India based on which royalties are paid to Qualcomm. Thus in terms of section 9(1) (vi)(c ) of the I.T. Act royalties payable to Qual comm are deemed to accrue or arise in India.
In terms of Article 12(7) (b) of the DTAA between India and USA, the royalty arising to Qualcomm is clearly taxable in India. The relevant article is reproduced as under: -
"Where under sub-paragraph (a), royalties or fees for included services do not arise in one of the contracting states, and the royalties relate to the use of, or the right to use, the right or property, or the fees for included services relate to services performed, in one of the contracting states, the royalties or fees for included services shall be deemed to arise in that contracting state."
This is because as per assessee's submission it is apparent that the payment of royalty is based upon the sale of the licensed products and not merely on its manufacturing. It is not a case, where the royalty has been paid lump sum for the use of CDMA technology but is an ongoing payment dependent on the volume of sales. The relevant clause of the agreement is as under:
"Sold", "Sale", "Sell" means sold, leased or otherwise transferred or put into use and a sale shall be deemed to have occurred upon first shipment, invoicing or putting into use, which ever shall first occur. Notwithstanding the forgoing, a Licensed Product shall not be deemed to have been sold by ............... Licensee................ for purposes of paying royalties to Qualcomm under this Agreement until such time as such I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 11 of 71 Licensed Product has been (a) sold, leased, shipped or otherwise transferred to a person or entity outside of the definition of ........ Licensee...... or (b) put into use by anyone, including but limited to by .......... Licensee whichever shall first occur."
It has been stated that the definition of sale could mean invoiced, shipped etc. and sale would occur upon the first such occurrence. The fact that sale means invoiced shipped etc. by itself implies that a party has been recognized to which the goods are invoiced or shipped. In this case, unless the OEM has raised a bill/ shipped the goods to a party in India i.e. Tata or other Indian carriers no royalty would be payable to Qualcomm. The assessee's submission that the royalty received by Qualcomm is independent of whether the network equipment/ handsets are sold into India is therefore, incorrect and royalty clearly arises at the time of goods are sold to a particular customer, in this case customers in India. The method of computation cannot be a basis for levy of royalty is not correct. The method of computation has been laid down separately as per the definition of "net selling price" and the clause on "Royalties". The point at which royalties accrue or become payable is clearly when the product is sold or put to use whichever is first. Accordingly, the arguments of the assessee are not tenable and royalty clearly arises at the time the handsets are sold to a particular customer, in this case customers in India.
Lastly it may be said that the royalty for the use of CDMA technology is arising in India because the subscriber unit (handsets) and the infrastructure equipment in which the CDMA technology is embedded are utilized in India. The handsets by themselves will be of no use unless the network service provider also installs the infrastructure equipment.
Regarding the contentions raised by the assessee on factual inaccuracies contained in the CIT (A)'s order, I have gone through the submissions and am of the view that the same does not alter the position of taxability of the royalty income in India under the provisions of Section 9(1)(vi)(c) of the Act as i t is still an admitted fact that royalty arises to Qualcomm only when the customer is identified by the OEMs. In the Indian' situation since the customers (Tata and Reliance) are based in India, they necessarily constitute a source of income for the OEMs in India and the taxability under the deeming provisions of Section 9(1)(vi)(c) cannot be denied/ overlooked.
The above position is strengthened in the view of the assessee's own submissions that the Indian Carriers may request specific I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 12 of 71 features to be incorporated in the phones to be sold in India. Therefore, whether the specific features are driven by the assessee's technology or not is immaterial since the phone will then unequivocally be saleable only to India thereby bringing creating a strong Indian nexus for source based taxation.
In view of the above discussions, royalties arising to Qualcomm from the sale of infrastructure equipment and handsets by the OEMs to Indian customers is taxable in India as per section 9(1) (vi) and article 12(7) (b) of the India- US tax treaty.
13. The assessee did raise the objections before the Dispute Resolution Panel but without any success.
14. The Assessing Officer, therefore, proceeded to frame the assessment order on the above lines. As the assessee, instead of parting with precise information about the quantity and price of handsets sold in India, requested the Assessing Officer to "adopt the information available on your records and apply the rate of royalty as determined in the assessment order for the AY 2006-07 for computing the royalty income on handsets for AY 2007-08", the Assessing Officer to estimate the royalty income, by adopting 75,00,000 handset units at average rate of US $ 50 each, @ 5%, which worked out to Rs 81,45,00,000. As far as the quant um of royalty on infrastructure equipment sold to Indian carriers is concerned, the assessee submitted that "licensees reporting royalties on CDMA infrastructure equipment donot report sales in sufficient details to enable Qualcomm to provide amount of roy alty received for sale of CDMA infrastructure equipment by the OEMs to Indian carriers". When Assessing Officer collected the information on infrastructure equipment purchase by one of the carriers, i.e. Reliance Communications Ltd, which showed that such equipment worth Rs 426,13,40,907 were purchased by this carrier, the assessee submitted that "the information provided by the Reliance is not sufficient to make a determination of what products purchased by them from OEMs were manufactured using assessee' s patents". The Assessing Officer proceeded to assume that entire amount billed by the OEMs of the assessee as relatable to royalty income to the assessee, and computed 5% I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 13 of 71 royalty thereon which worked out to Rs 21,30,67,045. The assessee is aggrieved by the additions so made by the Assessing Officer and is in appeal before us.
15. We have heard the rival contentions, perused the material on record and duly considered facts of the case in the light of the applicable legal position.
16. The legal question that really requires to be adjudicated is that when a non-resident earns royalty income from licensing manufacture of a product which is used by subscribers to Indian mobile service operators, in the circumstances set out in preceding se ntences, earnings from such a royalty income are hit by the deeming fiction of 'income deemed to accrue or arise in India' under section 9(1)(vi) of the Indian Income Tax Act, 1961. On a conceptual note, this question examines the contours of source rule in international taxation, but, on a more practical note, the answer to this question lies in the fact whether the provisions of the Income Tax Act, 1961, can be invoked to bring to tax, in a complex web of interconnected and interdependent transactions, i ncome of such a nature.
17. To adjudicate on this issue, the first factual aspect, which is the most crucial aspect to be taken note of in this adjudication process, is about the CDMA technology vis-à-vis broad business model of the assessee before us , i.e. Qualcomm Inc., so far as relevant to our adjudication. On this aspect, it is useful to take note of some basic facts at the threshold itself. CDMA is an acronym for 'Code Division Multiple Access' - an access method for fully digital wireless data transmission system. It is only an access method and, unlike its competitor GSM 1, which is a standard developed to describe protocols for digital cellular networks used by mobile phones, it is not a complete protocol 1 (Groupe Spécial Mobile, in french originally, or as Global System for Mobile communications, as it is referred to now) I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 14 of 71 or platform for mobile communications. In 1995, IS-95 i.e. CDMAOne, the first operating system to use CDMA, was invented and produced by Qualcomm Inc.
18. While the expression CDMA technology, in everyday use as indeed in most of the discussions in the present context, refers to "operating syst ems using CDMA technology", which are invented and produced by Qualcomm, the precise technical meaning of CDMA technology is restricted to an "access method for wireless data transmission system". It is very important to bear in mind this distinction between colloquial use of the expression 'CDMA technology' and its technical meaning.
19. It is also important to bear in mind that unless a CDMA handset, whether manufactured in India or abroad, is whitelisted by a network, it cannot be used by a subscriber on that network. In other words, the use of a CDMA phone instrument, whether locked or unlocked, by a subscriber is dependent on the network's permission to do so. That means a consumer can only use or switch phones with his carrier's permission, and a carrier doesn't have to accept any particular phone onto its network. It could, but typically, many carriers choose not to. Of course, in the case of an instrument whi ch is locked for use on a service provider, no further whitelisting is usually needed inasmuch as practically the locking process itself takes care of the whitelisting as well.
20. That's quite unlike a GSM handset, in the sense that subscriber identity in the GSM is based on the information embedded in the SIM 2 card, and any GSM handset, unless it is locked to some other specific service provider's network, can be used to access the service provider. A GSM handset is not 2 Subscriber Identity Module I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 15 of 71 required to be whitelisted by the service provider, and any unlocked GSM set can be used to access the service provider.
21. It was this limitation of the CDMA handsets which was one of the factors which restricts growth of market for CDMA technology and lead to a significant change in technology in introducing open market handset (OMH). Reporting the launch of this open market handset or OMHG, The Hindu newspaper stated as follows:
http://www.thehindu.com/sci-tech/technology/gadgets/samsung- launches-open-market-cdma-handset/article10841.ece SAMSUNG LAUNCHES OPEN MARKET CDMA HANDSET Kolkata 28th August 2009 Samsung on Friday launched the country's first open market handset (OMH) phone Mpower 699 in co-operation with Qualcomm at an event in Kolkata.
The OMH technology gives mobile customers the flexibility to buy a CDMA handset and SIM cards from various CDMA operators of their choice.
Announcing the launch of Samsung MPower 699 in the Indian market, Jung Soo Shin, president & CEO Samsung South West Asia, said that the launch marked a paradigm shift in the dynamics of the CDMA ecosystem with consumers now having the flexibility to choose an operator.
Sunil Dutt, country head Samsung Telecom Division, Samsung India Electronics Ltd said that last year, Samsung took the first step towards giving consumers flexibility in CDMA by launching MPower series handsets to work with CDMA connections from operators, Reliance Mobile, Tata Indicom and Virgin Mobile.
Mr Shin said that the introduction of OMH will lead to common development standards and inter-operability for all CDMA networks globally.
A company release said that MPower 699 will support Tata Indicom, Reliance Mobile, MTS and Virgin Mobile services on their OMH SIM cards. It was also stated that the switch-over process to new OMH SIM cards from existing R-UIM/SIM connections was very easy and the new OMH phone also supports the existing SIM for voice and SMS as well as data services.
(Emphasis by underlining supplied by us) I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 16 of 71
22. In the light of the above press report, referring to an event taking place beyond the period covered by any of these assessment years, the illu stration given by the assessee, which we have re produced at the bottom of paragraph 10 earlier in this order, does not seem correct. If a consumer could simply chose, at his sweet will, any service providers of his choice, the invention of OMH would not have been necessary at all.
23. Let us, in this light, take a look at the following significant factual submissions made by the assessee in assessee's own case for the assessment years 200-01 to 2004-05 - reported as Qualcomm Inc Vs ADIT [(2013) 23 ITR Tribunal 239] which were accepted by a coordinate bench:
iv. Customisation such as locking the handset to enable operation only with a specific operator and other operators with whom reciprocal or other arrangements are available, inclusion of Hindi or other regional languages, calculator, music, ring tones, browsers and numerous other features are no way connected with patents of Qualcomm in these 16 agreements which are for manufacture of CDMA handsets and equipment. In fact in each hand set a number of patented technologies other than patents with respect to CDMA connectivity are also used. Hence the argument that patents relating to CDMA technology are customer specific, service provider specific or country specific is factually incorrect. There is no customization of hand set qua the CDMA connectivity.
v. Coming to the argument that hand set are programmed to a particular network service provider and hence it is India specific is not tenable. As rightly pointed out by Mr. Dastur, locking of a handset to network is a requirement of the network service provider depending upon its business plans and exigencies and does not affect the ability of the handset to operate on any CDMA telecom network, which is evident from the fact that once the network lock is broken the handset can operate on any network. This fact is also supported by the decision of the AP High court in the case of Asifuddin and others (Supra).Hence it cannot be concluded that CDMA technology was service provider specific.
(Emphasis by underlining supplied by us)
24. Hon'ble Andhra Pradesh High Court's judgment in the case of Asifuddin & Others Vs State of Andhra Pradesh [(2005) Criminal Law Journal 4314 I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 17 of 71 AP] throws some light on the working of CDMA handsets. This decision, inter alia, observes as follows:
All cell phone service providers like Tata Indicom and Reliance India Mobile (i.e. using CDMA operating systems) have special codes dedicated to them and these are intended to identify the phone, the phone's owner and the service provider. To understand how the cell phone works, we need to know certain terms in cell phone parlance. System Identification Code (SID) is a unique 5- digit number that is assigned to each carrier by the licensor. Electronic Serial Number (ESN) is a unique 32-bit number programmed into the phone when it is manufactured by the instrument manufacturer. Mobile Identification Number (MIN) is a 10-digit number derived from cell phone number given to a subscriber. When the cell phone is switched on, it listens for a SID on the control channel, which is a special frequency used by the phone and base station to talk to one another about things like call set-up and channel changing. If the phone cannot find any control channels to listen to, the cell phone displays "no service" message as it is out of range. When cell phone receives SID, it compares it to the SID programmed into the phone and if these code numbers match, cell knows that it is communicating with its home system. Along with the SID, the phone also transmits registration request and MTSO which keeps track of the phone's location in a database, knows which cell phone you are using and gives a ring.
(Emphasis, by underlining, supplied by us)
25. It could be useful to carefully analyse the facts of Asiffudin's case (supra), in a little more detail, to understand some relevant aspects of the working of the CDMA industry as appreciated by Their Lordships.
26. It was a case in which a police complaint was lodged by Reliance Infocomm Limited alleging that "certain vested elements of the trade of mobile telephone services began to woo the subscribers of Reliance India Mobile (RIM) into various other schemes promoted by other similar service providers, which would have the impact on the image as well as the revenues of the second respondent". RIL, under Dhirubhai Ambani Pioneer Offer, had launched CDMA telephone services named as 'Reliance India Mobile', under which the subscriber gets a digital handset worth Rs.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 18 of 71 10,500 as well as service bundle for three years with an initial payment of Rs. 3,350 and monthly outflow of Rs 600. The subscriber also gets one year warranty and insurance for three years. The handset given to the subscriber was a third generation digital handset with a host of features which are of first of its kind coupled with attractive tariff options. According to the complainant, this offer was so attractive that it affected business of the other CDMA operator, namely Tata Teleservices, so much so that Tata Teleservices, in connivance with some individuals, started wooing away the RIL customers by allowing them to use these handsets, on payments on some nominal amounts, on their network, and, for that purpose, hacking into the RIL handsets and reprogramming them. As to what happened after the receipt of this police complaint, Hon'ble High Court has summed up the same as follows:
4. After receiving above written complaint lodged by the second respondent through its Head of Sales and Marketing Wing, the senior executive officer of Criminal Investigation Department, on instructions of the Additional Director General of Police, CID, registered crime No. 20 of 2003 under various provisions of IPC, IT Act and Copyright Act as mentioned hereinabove and took up investigation. The crime was registered on 31-5-
2003. Investigation revealed that all the handsets of Reliance India Mobile are being migrated to TATA Indicom network at the behest of TATA Indicom staff members and that same is illegal as there is an agreement between the manufacturers of the Reliance handsets and Reliance India Mobile Limited. In view of the statements given by the witnesses, the investigating officer came to a conclusion that prima facie case is made out against the staff members of TATA Indicom and directed two inspectors to conduct raids at the Head Office of TATA Indicom situated in Khan Lathif Khan Estate, Hyderabad. This was ordered in view of specific information received about tampering of Reliance handsets by the staff members of TATA Indicom. Further on specific information about similar such practices going on at TATA Indicom centre opposite to Harihara Kala Bhavan, Secunderabad, the investigating officer along with two other inspectors and panch witnesses proceeded to LM counter at the above place when one Raj Naren, Officer of TATA Indicom revealed that the General Manager (Marketing), Madhavan and Anil Ambati, Manager (Marketing) of TATA Indicom are accepting the handsets belonging to Reliance Infocomm Limited and re-programming with their network with different tariff packages. At the time of conducting raid in Secunderabad Office of TATA Indicom, the investigating officer also came across one Shaik Mustaffa who stated that he purchased handset from Reliance Infocomm network. Therefore, the investigating officer arrested Raj Naren and Shaik Mustaffa, and seized two mobile telephone handsets, I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 19 of 71 one each from the possession of the two arrested persons. On examination, it was found that the handset recovered from Raj Naren is Samsung N191 co- branded with Reliance with ESN No. 3F7AB 832. The said set was migrated to TATA Indicom with No. 56376361 allotted by TATA Indicom. Its original Reliance India Mobile number was 31086523. The two accused along with mobile sets were brought to the office of C. I. D., and kept under surveillance of C. I. D., staff. The team of inspectors sent to the Office of TATA Indicom at Khan Lathif Khan Estate also arrested Syed Asifuddin, Patlay Navin Kumar and Khaja/Gareed Nawaj (petitioners in Criminal Petition No. 2601 of 2003) and Manoj (petitioner No. 2 in Criminal Petition No. 2602 of 2003). Two Samsung N191 co-branded with Reliance re-programmed handsets with distinct ESN and serial numbers were also seized along with 63 application forms of persons who migrated from Reliance India Limited to TATA Indicom along with the affidavits. After getting the details of the search team, the investigating officer filed remand report before the Court of IX Metropolitan Magistrate, Hyderabad on 3-6-2003. In the remand report, it is further stated as under :
The investigation made so far revealed that the Reliance Infocomm is offering under Dhirubhai Ambani Pioneer Scheme a third generation digital handset costing about Rs. 10.500/- for a mere payment of Rs. 3.350/- with a condition to sail with their network for a period of 3 years with option to exit either by surrendering the handset or paying the cost of the handset to the company. Investigation also reveals that there is an agreement existing between the Samsung manufacturers and LG manufacturers With Reliance Infocomm regarding their exclusive models Samsung N191 and LG-2030. These model handsets are to be exclusively used by Reliance India Mobile Limited only. In contravention to the above contract the TATA Indicom staff members who are figured as an accused are tampering with pre- programmed CDM-A digital, handsets belonging to Reliance Infocomm and activating with their network with all dubious means which is an offence under Section 65, I.T. Act. Secondly, the customer is not barred from exiting from the Reliance network as such and to quit from that network he has to fulfil the obligations laid down in the terms and conditions of the Reliance company. Till the lock in period of 3 years is over, the handset supplied to the customer by Reliance Infocomm is a joint property of the company and any kind of transaction on the part of the subscriber without fulfilling the obligations laid down in the terms and conditions is clear case of Breach of Trust since the customer has not settled the accounts with the company. Further as the competition between the CDMA service providers blown out of proportions, the TATA Indicom has hatched a conspiracy to hijack the customers of Reliance Infocomm by all fraudulent means and as a part of their Infocomm by all fraudulent means and as a part of their conspiracy trying to woo the customers of Reliance Infocomm with different tariff packages and trying to trap gullible customers and succeeded in their attempt to attract their customers and so far as many as 63 customers I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 20 of 71 belonging to Reliance Infocomm so far migrated to TATA Indicom by illegal means.
......
20. The main allegation against the petitioners is that the MIN of Reliance phone is irreversibly integrated with ESN and the petitioners hacked ESN so as to wean away RIM customers to TATA Indicom service. The question is whether the manipulation of this electronic 32-bit number (ESN) programmed into Samsung N191 and LG-2030 cell phone instrument exclusively franchised to second respondent amounts to altering source code used by these computer handsets i.e., cell phone instruments. In the background facts, a question would also arise whether such alteration amounts to hacking with computer system? If the query answered in the affirmative, it is always open to the police to alter the F. I. R., or it is always open to the criminal Court to frame a charge specifically with regard to hacking with computer system, which is an offence under Section 66 of the IT Act. At this stage, we may read Sections 65 and 66 of the IT Act.
65. Tampering with computer source documents :- Whoever knowingly or intentionally conceals, destroys or alters or intentionally or knowingly causes another to conceal, destroy, or alter any computer source code used for a computer, computer programme, computer system or computer network, when the computer source code is required to be kept or maintained by law for the time being in force, shall be punishable with imprisonment up to three years, or with fine which may extend up to two lakh rupees, or with both.
Explanation.- For the purposes of this, "computer source code" means the listing of programmes, computer commands, design and layout and programme analysis of computer resource in any form.
66. Hacking with Computer System :- (1) Whoever with the intent to cause or knowing that he is likely to cause wrongful loss or damage to the public or any person destroys or deletes or alters any information residing in a computer resource or diminishes its value or utility or affects it injuriously by any means, commits hacking.
(2) Whoever commits hacking shall be punished with imprisonment up to three years, or with fine which may extend up to two lakh rupees, or with both.
21. The offence of tampering with computer source documents under Section 65 of the IT Act is made out when a person,
(i) intentionally conceals, destroys or alters a computer source code used for a computer, computer programme, computer system or computer network;
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 21 of 71
(ii) intentionally or knowingly causes another to conceal, destroy or alter any computer source code used for a computer, computer programme, computer system or computer network; and
(iii) (a) However, the offence is made out only when computer source code is required to be kept or
(b) when computer source code is maintained by law for the time being in force.
22. The punishment prescribed by law for the above offence is imprisonment up to three years or a fine of Rs. 2,00,000/- or both.
23. What is a computer source code is also defined in the Explanation to Section 65 of IT Act, which reads as under :
Explanation: For the purposes of this, "computer source code" means the listing of programmes, computer commands, design and layout and programme analysis of computer resource in any form.
24. By the very definition of 'computer source code,' a) list of programmes;
b) computer commands; (c) design and layout and d) programme analysis of computer resource in any form, is a 'computer source code' for the purpose of Section 65 of I.-T. Act. Going by the definition, ESN of Samsung N191 model cell phone handset or ESN of LG-2030 model cell phone handset exclusively used by the second respondent as well as SID of second respondent come within the definition of computer source code. Every cell phone operator is required to obtain SID from the licensor i.e., Government of India. Further, ESN is a permanent part of the phone whereas MIN and SID are programmed into phone when one purchases a service plan and have the phone activity. When a customer of second respondent opts for its services, the MIN and SID are programmed into the handset. If someone manipulates and alters ESN, as per the case of second respondent, Samsung/LG handsets which are exclusively used by them become usable by other service providers like TATA Indicom. Therefore, prima facie, when the ESN is altered, the offence under Section 65 of I.T. Act is attracted because every service provider like second respondent has to maintain its own SID code and also gives a customer specific number to each instrument used to avail the services provided. The submission that as there is no law which requires a computer source code to be maintained, an offence cannot be made out, is devoid of any merit. The disjunctive word "or" is used by the Legislature between the phrases "when the computer source code is required to be kept" and the other phrase "maintained by law for the time being in force" and, therefore, both the situations are different. This Court, however, hastens to add that whether a cell phone operator is maintaining computer source code, is a matter of evidence. So far as this question is concerned, going by the allegations in the complaint, it becomes clear that the second respondent is in fact maintaining the computer source code. If there is allegation against any person including the petitioners, certainly an offence under Section 65 I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 22 of 71 of I.-T. Act is made out. Therefore, the crime registered against the petitioners cannot be quashed with regard to Section 65 of the I.-T. Act.
25. That takes me to the allegation that the petitioners violated Section 63 of Copyright Act, 1957. So as to keep pace with the advancement in science and technology especially in the field of communication and data processing, Parliament has amended Copyright Act, 1957 in 1995 bringing within its fold computer programme also as literary work to be protected by Copyright Act.
26. Section 2(ffb), (fie) and 2(o) of Copy-right Act read as under.
2(ffb) "computer" includes any electronic or similar device having information processing capabilities;
2(ffc) "computer programme" means a set of instructions expressed in words, codes, schemes or in any other form, including a machine readable medium, capable of causing a computer to perform a particular task or achieve a particular result;
2(o) "literary work" includes computer programmes, tables and compilations including computer databases;
27. Section 14 defines the copyright as exclusive right subject to provisions of the Copyright Act, to do or authorise the doing of any of the Acts enumerated in respect of the work or substantial part thereof. Section 14(b) of the Copyright Act reads as under :
14. Meaning of copyright.- For the purposes of this Act, "copyright" means the exclusive right subject to the provisions of this Act, to do or authorise the doing of any of the following acts in respect of a work or any substantial part thereof, namely :-
(a) omitted.
(b) in the case of a computer programme,-
(i) to do any of the acts specified in Clause (a); (ii) to sell or give on commercial rental or offer for sale or for commercial rental any copy of the computer programme :
Provided that such commercial rental does not apply in respect of computer programmes where the programme itself is not the essential object of the rental;
(c) and (d) omitted.
28. Therefore, reading Section 2(o), (ffc) and Sections 13 and 14 together, it becomes clear that a computer programme is by very definition original literary work and, therefore, the law protects such copyright. Under Section 63 of the Copyright Act, any infringement of the copyright in a computer I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 23 of 71 programme/source code is punishable. Therefore, prima facie, if a person alters computer programme of another person or another computer company, the same would be infringement of the copyright.
(Emphasis by underlining supplied by us)
27. Clearly, therefore, not only some CDMA handsets supplied by the OEM to the Indian service providers were programmed to be service provider specific and even altering with such programming was prima facie a cognizable offence, but the use of any CDMA handset, until the advent of OMH - which happened much after the end of the relevant financial period, was entirely dependent on the permission of the service providers to do so .
28. In the extracts that we have reproduced at the end of paragraph 20 earlier in this order, all CDMA handsets, at that point of time, "had special codes dedicated to them and these are intended to identify the phone, the phone's owner and the service provider". The SID (i.e. System Identification Code), as noted by Their Lordships, is a unique 5-digit number that is assigned to each service provider and the ESN (Electronic Serial Number) is a unique 32-bit number programmed into the phone when it is manufactured by the instrument manufacturer, and it is on the basis of the ESN that the handset is recognized. When the CDMA phone is switched on, it listens for a SID on the control channel and when phone cannot find any control channels to listen to, the cell phone displays "no service" message as it is out of range . "When cell phone receives SID", as noted by Their Lordships, "it compares it to the SID programmed into the phone and if these code numbers match, cell knows that it is communicating with its home system ".
29. In other words, as appreciated by Their Lordships, when SID programmed into the handset does not match with SID of a service provider, the handset cannot work. Their Lordships further noted that, " Along with the SID, the phone also transmits registration request and MTSO which keeps I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 24 of 71 track of the phone's location in a database, knows which cell phone you are using and gives a ring".
30. It would, therefore, appear to us that, in the understanding of Hon'ble AP High Court, the CDMA handsets were service provider specific.
31. Once a higher tier of the judiciary, i.e. Hon'ble Andhra Pra desh High Court, expresses the views so set out above - particularly to the effect that the CDMA handsets, by the virtue of SID control mechanism inbuilt therein - as at the relevant point of time, were service provider specific , it cannot ordinarily be open to a lower tier of the judicial system, i.e. this Tribunal, to conclude that the CDMA handsets supplied by the OEMs, at the relevant point of time and before the advent of OMH, could not have been service provider specific and all these handsets could be used on networks of any of the service provider at the sweet will of the end user. There has to be some material before us to demonstrate that the findings of Hon'ble Andhra Pradesh High Court were not valid in the present context, to demonstrate t hat the technical parameters were different in the present context or that the understanding of Their Lordships is at variance with the actual facts of the case before us. There is no material before us to come to such conclusions.
32. In any case, as a corollary to the working of handsets as explained above as well, unless ESN of a CDMA handset was registered with a service provider as belonging to a particular subscriber, and approved by the service provider as such, such a CDMA handset could not have been used by any subscriber.
33. Whether a CDMA handset, at that point of time, could be used on any CDMA network, in the unfettered discretion of the subscriber, or not, is a purely factual matter. Even as learned counsel for the assessee has relied upon the stand taken by the coordinate bench, which was given on the facts before the coordinate bench, we are unable to find any material to come to the same I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 25 of 71 conclusion. In view of the discussions above - particularly the observations made by Hon'ble AP High Court in Asifuddin's case (supra), we have our reservations on the contentions of the assessee, even though these contentions have, in some other assessment years, have met approval of the coordinate bench. However, aware of our limitation on the face of a categorical finding by a coordinate bench of equal strength, we are not deviating , nor can we deviate, from that stand either. Yet, given the reasons set out earlier and in the light of observations made by Hon'ble AP High Court, we are of the considered view that this aspect of the matter needs to be examined in detail. Our respect for the coordinate bench is one thing and our decision to take necessary precautions is quite another. As is a proverbial saying in Arabic, even those who trust in Allah, tie their camel to the tent, and as Oliver Cromwell once said 'Trust in God, but keep your powder dry'. All these statements basically highlight the basic fact that while faith is very important in any system, even such a faith has to be sustained on the basis of actions and that the facts should be verified." Judicial system cannot be an exception to this universal rule particularly when, unlike a binding judicial precedent from Hon'ble Courts above, a coordinate bench decision has only a persuasive value which cannot, and should not, take away our right, as indeed the corresponding duty, to ascertain the true facts in a comprehensive manner at this final fact finding forum.
34. All these aspects, as are the subject matter of these varying perceptions, are purely factual, but highly technical, aspect s and we must have the benefit of unbiased opinion of technical experts, much more than smooth generalizations from the legal luminaries, to come to a definite conclusion. There cannot be a room for tentative conclu sion, based on hypothetical presumptions, on a fundamental aspect which has been so strenuously argued by the parties and which goes to the root of the matter.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 26 of 71
35. In view of all these factors, as also bearing in mind entirety of the case, we deem fit and proper to remit the matter to the file of the Assessing Officer for recording categorical findings in this regard by obtaining expert technical opinion, by recording witnesses, if necessary, of experts and after confronting the assessee with whatever material he brings on record in this respect. It is only after such an exercise has been carried out that a call can be taken on whether the stand of the assessee, on this purely factual but highly technical aspect, can be accepted.
36. Undoubtedly, the CDMA handsets being Indian carrier specific cannot be an excuse enough for taxability of profits on manufacturing of these handsets. The profits so earned by the OEM has to be essentially taxed in the tax jurisdiction where the manufacturing activity is c arried. However, we are not really concerned with the taxability of those profits either.
37. As one of the fundamental issues requiring our adjudication in this case is whether or not the OEMs were carrying out business in India, and as it is one of the contentions of the revenue authorities before us that the OEMS were carrying on business in India through their permanent establishments (PEs) which are de facto projections of the OEMs in India, the CDMA handsets being service provider specific assumes significance. When the product in India specific and the business of the OEM, producing that product, is carried on through its PE in India, the natural corollary of this position is that the OEMs can be held to be carrying on business in India, partly if not wholly. That is one aspect of the matter. The other aspect of the matter is that taxability of royalties paid by one enterprise to the other enterprise so far as it relates to the CDMA handsets which are meant for, and even customized for, Indian service providers, and which were sold in India with the help of engaging Indian service providers on a commercial and somewhat continuous basis. As a matter of fact the issue before us could possibly be viewed as even more specific in the sense that it is also not a question before us whether royalties I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 27 of 71 for use of patents in the manufacturing process be taxed in India , even as this aspect of the matter has been hammered again and again by the assessee, and it has been extensively discussed in the order pass ed by the coordinate bench as well.
38. As the coordinate bench has very rightly held, and we are in full and considered agreement with the coordinate bench on that issue, as long as patents are used in the manufacturing process which has taken place out side India, such a royalty cannot have tax implications in India.
39. However, that is not the point here. As a careful analysis of facts before us would show, the subject matter of dispute, in our humble understanding, is the taxation of royalty in respect of use of patents in handsets which have been sold in India. It appears that the royalty which has been paid by the OEM of CDMA handsets is not only royalty for patents used in the manufacturing process, even if any, but predominantly, even if not wholly, for the use of the handsets so manufactured. That aspect of the matter is even more glaring when we realize that the royalty is charged on each handset sold or used and not each handset manufactured. We will, however, come to that aspect of the matter in detail a little later.
40. The actual controversy, therefore, is with respect to the royalties for use of the handsets rather than for the manufacturing of the handsets . This aspect becomes all the more glaring as we see that the roya lties is not with respect to the handset units manufactured by the assessee but with respect to the handset units actually sold by the assessee.
41. The question that really arises therefore is whether the royalty paid by the assessee with respect to commercial use of the handsets which are sold by the assessee will be taxable in the tax jurisdiction in which the handsets are I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 28 of 71 manufactured, i.e. the situs of manufacture of handsets, or in the tax jurisdiction where the handsets are used, i.e. the situs of use of handsets.
42. As we will see as we go along, the taxation of royalties for use of a technology, on the first principles, is the situs where the technology is used. Accordingly, when the royalty is for use of a technology in manufacturing, it is to be taxed at the situs of manufacturing the product, and, when the royalty is for use of technology in functioning of the product so manufactu red, it is to be taxed at the situs of use.
43. While we examine taxability of the royalty in respect of the CDMA handsets which were meant for and customized for Indian service providers, and used in India, it will be useful to begin by taking a look at the conceptual framework for taxation of royalties and the legal provisions in respect of the same.
44. In 'Tax Law Design and Drafting', originally published by International Monetary Fund [ISBN 90-411-9784-2], Richard J Vann, in his paper 'International Aspects of Income Tax' and at page 740 in volume II of this book, has made following interesting observations:
Royalties donot have a detailed source rule in the OECD Model, given that taxation is exclusively reserved for the residence country, but almost half of the OECD countries and the UN Model donot follow this pattern. Rather, they replicate interest source rule for royalties, that is, residence of the payer with the permanent establishment qualification. The United States has a sourcing rule of where the property is used [USA IRC 861 (a)(4)] and can usually have this accepted in its treaties, but less powerful countries may find it difficult to go their own way. Certainly, domestic law should contain a clear rule for sourcing royalties, as they are one of the most important forms of income internationally- especially so in a world that is coming to be dominated by trade in technological innovation and services rather than goods.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 29 of 71
45. Section 861 (a)(4) of US Internal Revenue Code (a) Gross income from sources within United State provides that, amongst other things, " royalties from property located in the United States or from any interest in such property, including rentals or royalties for the use of or for the privil ege of using in the United States patents, copyrights, secret processes and formulas, good will, trade-marks, trade brands, franchises, and other like property" shall be treated as income from sources within the United States.
46. We have referred to this provision to demonstrate that the taxability of royalty, in connection with the products used in a tax jurisdiction, in the jurisdiction of usage of product is not alien to the tax policy and tax laws. Not only that such a source taxation is in accordance with what the first principles of tax policy making, as evident from the extracts from International Monetary Fund's publication reproduced in the preceding paragraph, such an approach is also an unambiguous prescription of the US Internal Revenue Code .
47. In view of the above discussions, source taxation of royalties, in the jurisdiction in which the related intellectual property, including, inter alia, by way of patents and copyrights etc, is used, is quite in consonance with the sound principles of taxation and acceptable global norms. The residence tax jurisdiction of this very assessee has consistently, and rather aggressively, followed this norm.
48. We now move on to the fundamental question, which is the core issues requiring our adjudication in this case, and that question is whether the provisions of the Indian Income Tax Act, 1961, enable source taxation of royalties in India when the products, in respect of which the royalty is paid, are used in India.
49. Section 9 of the Income Tax Act, 1961, which is an unambiguous extension of source rule, deals with the 'incomes which are deemed to accrue I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 30 of 71 or arise in India'. Clearly, therefore, an income, in order to be taxed in India under section 9, need not accrue or arise in India.
50. Let us take a pause here. While on this aspect, i.e. the deeming fiction of income accruing or arising in India, it will be useful to take a note that Prof Michael Lang, a well known contemporary commentator on international taxation and renowned international tax academician, has made following interesting observations, in the context of s. 9 in his book 'Introduction to the Law of Double Taxation Conventions' (an IBFD Publication by Linde, Austria; ISBN 978-90-8722-082-2) :
"In international law practice, there are no significant limits on the tax sovereignty of States. In designing the domestic personal tax law, the national legislator can even tax situations when, for example, only a "genuine link" exists. It is only when neither the person nor the transaction has any connection with the taxing S tate that tax cannot be levied."
51. Coming back to Section 9, by the virtue of an amendment vide Finance Act, 1976, a new sub clause was added to Section 9(1)(vii) which provided that the income deemed to accrue or arise in India will, inter alia, include "a person who is a non-resident, where the royalty is payable in respect of any right, property or information used or services utilised for the purposes of a business or professio n carried on by such person in India, or for the purposes of making or earning any income from any source in India". Explaining the import of this amendment, CBDT circular no. 202 dated 5 th July 1976 stated as follows:
15.3 Under the new provisions, royalty income of the following types will be deemed accrue or arise in India;
(a) royalty payable by the Central Government or any State Government;
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 31 of 71
(b) royalty payable by a resident, except where the payment is relatable to a business or profession car ried on by him outside India or to any other source of his income outside India; and
(c) royalty payable by a non-resident if the payment is relatable to a business or profession carried on by him in India or to any other source of his income in India (Emphasis by underlining supplied by us to highlight the relevant portion)
52. Post 1976 amendment thus, the scope of deeming fiction under section 9 extended to royalties not only paid by an Indian resident, unless such a payment extended to a business carried out or to any source outside India, but also to royalties paid by the non-residents as long as it was relatable to a business carried on in India or to any source in India. The clear emphasis on taxation on the basis of usage in business rather than on the basis of residence of the payer, so far as taxation of royalties is co ncerned, was thus clearly discernible from the post amendment lega l position in Section 9 (1)(vi).
53. As we look at this foundational aspect of the taxation of royalties, it will also be useful to take a careful look at the definition of royalties , under the Income Tax Act, which is reproduced below:
Explanation 2: For the purposes of this clause, "royalty" means consideration (including any lump sum consideration but excluding any consideration which would be the income of the recipient chargeable under the head "Capital gains") for--
(i) the transfer of all or any rights (including the granting of a licence) in respect of a patent, invention, model, design, secret formula or process or trade-mark or similar property;
(ii) the imparting of any information concerning the working of or the use of, a patent, invention, model, design, secret formula or process or trade-
mark or similar property;
(iii) the use of any patent, invention, model, design, secret formula or process or trade-mark or similar property;
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 32 of 71
(iv) the imparting of any information concerning technical, industrial, commercial or scientific knowledge, experience or skill;
(iva) the use or right to use any industrial, commercial or scientific equipment but not including the amounts referred to in section 44BB;
(v) the transfer of all or any rights (including the granting of a licence) in respect of any copyright, literary, artistic or scientific work including films or video tapes for use in connection with television or tapes for use in connection with radio broadcasting, but not including consideration for the sale, distribution or exhibition of cinematographic films; or
(vi) the rendering of any services in connection with the activities referred to in sub-clauses (i) to (iv), (iva) and (v).
54. So far as taxation of royalties in connection with p atents is concerned, it has two aspects- (a) first, taxation of consideration for transfer of all or any rights (including the granting of a licence) in respect of a patent; and (b) second, taxation of consideration for the imparting of any information concerning the working of or the use of, a patent. The taxation of royalty in respect of patents, in simpler words, could thus be broken down in the following segments:
i. taxation of consideration for rights, wholly or in part, in respect of transfer of any right in a patent;
ii. taxation of consideration for a licence, which by implication includes a sub licence as well, in respect of a patent;
iii. taxation of consideration for imparting of any information concerning the working of a patent; and iv. taxation of consideration for imparting of any information concerning the use of a patent.
55. The event triggering taxation in connection with the patents is thus (i) granting of a right, licence or sub licence in a patent, or (ii) sharing of information concerning use or working of a patent.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 33 of 71
56. A plain look at the definition of royalty, in conjunction with Section 9(1)(vi)(c), makes it clear that the taxation of royalties is in the source jurisdiction in which related business is being carried on by a person, rather than the jurisdiction in which he is tax resident, and it extends to, inter alia, "the use of any patent, invention, model , design, secret formula or process or trade-mark or similar property". Where does an assessee use a patent in business is, therefore, the decisive factor in determining taxability of royalties, rather than where is the assessee located.
57. It is important to bear in mind the fact that taxation of royalties is not a taxation of business profits of any entity, but, quite contrary thereto, it is taxation of the consideration of a patent or knowhow etc. which belongs to the person who owns the patents. It is thus taxation of income of the person owning the patents and it is taxation in the jurisdiction of end use of patents. The emphasis is on the situs of use of the patent rather than situs of the entity making payment for the royalty. A fortiorari, if the use of patent is used in the manufacturing process, for example, the taxation should be in the tax jurisdiction in which manufacturing activity is carried on rather in the tax jurisdiction in which ultimate consumer of product i s located. However, if the patent is used by the end consumer and the manufacturer of a product is only a conduit for collection of such a consideration for use by the end consumer, the taxation would be warranted in the end use jurisdiction.
58. It is in this light of the scheme of taxation of royalties, as implicit in the definition of royalties and as provided in Section 9(1)(vi)(c), that we have to examine the contextual connotation of payment of royalties for any right, property or information used or service utilised use "for the purposes of business or profession carried on" by a non- resident in India and "for the I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 34 of 71 purposes of making or earning any income from any source" by a non- resident in India.
59. Learned counsel suggests that this area is no longer res integra. He invites our attention to a decision of a coordinate bench of this Tribunal in the case of Metro & Metro Vs Additional CIT [(2014) 147 ITD 207 ], which, speaking through one of us, holds as follows:
This exception thus has two distinct segments-first, in respect of services utilized in a business or profession carried on by Indian resident outside India, and - second, in respect of services utilized in respect of earning any income from a source outside India. No doubt whether an India based business is one hundred percent export oriented unit or not, it is still a business carried on in India, and it cannot, therefore, be covered by the first limb of exception envisaged in Section 9(1)(vii)(b). Even if entire products are sold outside India, the fact of such export sales by itself does not make business having been carried outside India. What matters really, in this perspective, is whether or not business is carried on in India or not, and once it is an undisputed position that business is set up and carried on India, irrespective of where the end consumers are, the business is carried on outside India. However, the scope of second limb of this exception is rather narrow. As against use of expression 'profession or business carried on .......outside India', this exception refers to use of service in 'making or earning any income from any source outside India'. In order to be covered by this exception, what is material is that, irrespective of where the business is situated, the services need to be used for earning or making income from any source outside India. A business outside India and a source outside India are used together in contrast, and can be viewed as reflecting relatively active and passive activities. For example, if technical service is used in a business activity outside India, it could be covered by the first category, while technical service used in an asset which gave on lease could be in the second category. The question, however, is whether the customers being outside India could be viewed as source of income. In our considered view, the source of income, whether customers are inside India or outside India, continues to be business in India. A customer is an important part of the business but no matter how important a segment of business is, such a part of the business cannot be the business itself. The assessee has all along claimed that the leather testing services were required under instructions from importers and so as to enable its products to enter the German markets. All it indicates is that the services were required because of the foreign importers, but, as the mandate of the law, is that aspect itself is not I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 35 of 71 decisive and sufficient for the purpose of exclusion from the scope of Section 9(1)(vii). The services should be for the purpose of earning an income from a source outside India. A customer is not the source of income, he is an important part of the business, which, in turn, is the source of income.
60. It is, however, necessary to appreciate the context in which these observations were made. That was a case in which a German entity was paid testing fees for certain leather products manufactured by an Indian exporter. The case of the assessee was that the fees so paid, which was covered by the definition of fees for technical services under section 9(1)(vii), was not taxable in India as it was covered by the exclusion clause set out therein which provided that "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" shall not be deemed to accrue or arise in India. In nutshell, contention of the assessee was that his entire income is from source outside India inasmuch as the assessee was a one hundred percent exporter. It was a very simplistic situation involving sale of goods and there was nothing on the record to even suggest that it involved any use of patents in the products or the complex transnationa l business models, as is the situation before us. It is only elementary that the words used in a judgment, even of Hon'ble Supreme Court, cannot be used as standalone exposition of law on a question which did not even come up for consideration before the judicial forum. In this context, it will be useful to refer to the following observations made by Hon'ble Supreme Court in the case of CIT Vs Sun Engineering Works Pvt Ltd [(1992) 198 ITR 297] :
...................It is neither desirable nor permissible to pick out a word or a sentence from the judgment of this Court, divorced from the context of the question under consideration and treat it to be the complete "law" declared by this Court. The judgment must be read as a whole and the observations from the judgment have to be considered in the light of the questions which were before this Court. A decision of this Court takes its colour from the questions involved in the case in which it is rendered and, while applying the decision to a later case, the Courts must carefully try to ascertain the true principle laid I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 36 of 71 down by the decision of this Court and not to pick out words or sentences from the judgment, divorced from the context of the questions under consideration by this Court, to support their reasoning. In Madhav Rao Jivaji Rao Scindia Bahadur vs. Union of India (1971) 3 SCR 9 : AIR 1971 SC 530, this Court cautioned :
"It is not proper to regard a word, clause or a sentence occurring in a judgment of the Supreme Court, divorced from its context, as containing a full exposition of the law on a question when the question did not even fall to be answered in that judgment."
61. When such are the views of the Hon'ble Supreme Court about the observations made in judgments rendered by Hon'ble Supreme Court itself, it does not appeal to logic that the views expressed by a coordinate bench, in an entirely unrelated context, can be treated as exposition of law on a subject, and in a context, which was not before the coordinate bench.
62. It is also important to bear in mind the fundamental legal position that in the course of judicial functioning and interpretation, the 'context', in which an expression is to be judicially analysed or interpreted, is of the utmost importance. Even when an expression is statutorily defined, as is unambiguously obvious from the opening words of Section 2 of the Income Tax Act, 1961, these statutory definitions hold good only "unless the co ntext otherwise requires". The importance of context in which an expression is placed is, therefore, of the paramount importance. The context in which the expression 'business carried outside India' was interpreted in the said decision was that only factor, based on which the business was claimed to have been carried outside India, was that the customers of t he assessee were outside India and it was nobody's case that the assessee had any other business involvement outside India. In sharp contrast with that situation, here is case in which the royalty in question, and not fees for technical services as was the position in Metro & Metro (supra), was for use of patents in the end I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 37 of 71 products in India. The assessee thus does not derive any advantage from his support on this judicial precedent.
63. As for the connotations of the expressions employed in the first limb of the section 9(1)(vii)(c), i.e. "for the purposes of business or profession carried on" by a non- resident in India, in the present context, and to deal with the question whether the activities of the assessee are covered by the same, we may refer to a diagram, with the help of which the assessee has explained his business model, as follows:
64. As this diagram highlights, the patents are licenced by the assessee to the OEM and the OEM carries out manufacturing activity of the CDMA handsets is carried out outside India. Explaining this transaction structure in step wise, the assessee has further submitted before us as follows:
Qualcomm owns essential patents pertaining to CDMA technology I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 38 of 71 Qualcomm's division QTL grants a personal, non transferable worldwide and non exclusive patent license to Original Equipment Manufacturers ('OEMs') (like Alcatel Lucent, ZTE Corporation, LGE etc) to manufacture and sell CDMA products OEMs create the design, decide the features of the product and manufacture the product outside India OEMs manufacture CDMA products and sell them to worldwide telecom operators including India
65. However, what this diagram does not enlighten us about is whether the business of the assessee was carried out entirely outside India . No doubt, manufacturing is an important part of business but the business per se is little more than manufacturing. To give an example, in a situation, in which the core manufacturing activity, with respect to a product, is carried out in China but the sales and manufacturing activity in respect of the same product is carried out is another jurisdiction or other jurisdictions, it cannot be said that the business is not carried by the assessee in that another or those other jurisdictions. Of course, when it comes to taxation of profits from manufacturing activities, such profits can only be taxed in China in this example, but that is not the issue before us. We are not concerned about taxation of any business profits. We are not even concerned about taxation of royalties used in the manufacturing process which is carried out, as in this example in China, in another jurisdiction. We are only concerned about the taxability of royalties to the extent such royalties are used in "a business or profession carried on by him (i.e. a non-resident) in India". Therefore, in our considered view, even when an income is partly carried out in India but the royalties are payable in respect of such part of the business as is carried on in India, it would be taxable in India.
66. We may also mention that during the course of the proceedings before us, learned Departmental Representative has filed two volumes of documents, I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 39 of 71 containing agreements between the assessee and the OEMs, the OEMs and the Indian service providers, and the incentive agreements, to throw light on the business of the assessee. These documents we re filed before us as additional evidences, and the assessee has also moved a petition dated 25 th June 2014 seeking admission of these additional evidences. Having heard the rival contentions on this prayer of the assessee, we consider it appropriate to ad mit these additional evidences as these documents, in our considered view, help us appreciate the nature of business carried on by the assessee and the business model adopted by the assessee, which is very important in determining whether or not the assess ee could be said to be carrying on business in India.
67. One of the important factors, which will have bearing on the determination of the question as to whether or not the OEMs carried on business in India, is whether the CDMA handsets made by the OEMs were India specific and whether the assessee, as a part of his business, was carrying on any operations in India. When an OEM is making an India specific product and when that assessee is carrying out a part of his business activities in India, it cannot be said that the assessee is not carrying on business, even if not manufacturing, in India. In such a situation, the assessee may not be wholly carrying out his business in India but carrying on business wholly in India or exclusively in India is not even a sine qua non for attracting taxability under section 9(1)(vii)(c). On the aspect of the matter as to whether these products were India specific, as we have stated earlier in the order, the matter stands restored to the file of the Assessing Officer for fresh examination. As to the aspect, whether the assessee was carrying on any business operations in India, there is a categorical finding by the coordinate bench that the assessee was not carrying on any business in India and was, accordingly, not subjected to tax in India. As a matter of fact, at one place, the coordinate bench has categorically observed as follows:
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 40 of 71 It is not the case of the revenue that the OEM's have income in India from these sales or that they have income from licensing of software in these products which is assessable to tax. There is no finding that the OEM's have carried on business in India much less that a part of the sale consideration is attributable to any sale or licensing of software carried out in India. When OEM's itself are not brought to tax, to hold that Qualcomm is taxable in not correct. This is not a case of the OEM's being not taxed due to a lapse of the officer concerned or being let off by the revenue by mistake or oversight. It is not brought to our notice that the OEM's have been brought to tax in any of the subsequent years.
68. In the course of proceedings before us, however, learned Departmental Representative has filed a list of the OEMs who are assessed to tax in India and also the details about the Assessing Officer having jurisdiction to assess their income in India. This list, which is set out at page 530 of the paper book volume II of additional evidences, is as follows:
1. Ericsson AB
2. Huawei Technology Co. Ltd.
3. ZTE Corporation, China
4. Samsung Electronics Ltd
5. Nokia Corporation
6. Nokia Siemens Networks OY
7. Sony Ericsson Mobile Communication
8. Motorola Solutions Inc
69. Learned Departmental Representative has also filed a copy of the assessment order for the assessment year 2005 -06, in the case of Huawei Technologies Co. Ltd, which indicates that not only that they had a presence in India, the said entity was making sales, throug h its PE in India, to different customers based in India. Our attention is also invited to several decisions of the coordinate benches of this Tribunal wherein the taxability in the hands of these OEMs has been upheld in India.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 41 of 71
70. When the assessee was confronted with these documents, learned counsel's defence was two fold. His first point was that non taxability of the OEMs in India was not the only reason as to why the coordinate bench came to the conclusion that the royalty income in question is not t axable in India. His second point, which was without prejudice to the first line of defence, was that it is not established that the these OEMs were taxable in India in respect of their business income relating to the sale of the CDMAs and unless that fact is conclusively established, it cannot at all be suggested that the assessee was carrying on any business in India.
71. We find that there is major change in the facts of the case before the coordinate bench vis-à-vis the facts of the case as before us. While there was nothing to suggest that the OEMs were subjected to tax in India in respect of their business income, and this was, as we have noted from the extracts reproduced earlier in this order, one of the factors leading to the conclusion that the OEMs were not carrying on any business, right now we have reasonable evidences to suggest the OEMs in question, who have made payments of the impugned royalty, were carrying on business in India leading to their taxability in India.
72. It is also important to bear in mind that in the contemporary global scenario, the place of business of an entity is not merely the place of manufacturing the products. In our considered view, even a place where the entity has a permanent establishment is also a place where the assessee is carrying on its business inasmuch as the very definition of the permanent establishment, under the basic PE rule, is a " fixed place of business through which the business of enterprise is wholly or partly carried on ". When an entity accepts the taxability by the virtue of having a PE, normally it cannot be said that the assessee is not carrying out business in that tax jurisdiction.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 42 of 71
73. Hon'ble Andhra Pradesh High Court, in the landmark judgment in the case of CIT Vs Visakhapatnam Port Trust [(1983) 144 ITR 146], had observed as follows:
36. In view of the standard O.E.C.D. Models which are being used in various countries, a new area of genuine "international tax law" is now in the process of developing. Any person interpreting a tax treaty must now consider decisions and rulings world wide relating to similar treaties (British Tax Review, 1978 p.394). The maintenance of uniformity in the interpretation of a rule after its international adaptation is just as important as the initial removal of divergencies (per Scott L.J., in Eurymedon Corstar vs. Eurymedon (1938) 1 All ER 122 (CA). Therefore, the judgments rendered by Courts in other countries or rulings given by other tax authorities would be relevant.
37. The Supreme Court of Belgium (judgment of the Supreme Court of Belgium on French-Belgium Treaty) has held that a Belgian subsidiary of a French parent-company was not the parent's "permanent establishment", notwithstanding the very tight control exercised by the parent-company over the sales-territory and product lines allocated to the subsidiaries notwithstanding the considerable amount of management and financial reporting which was required of the subsidiary. This decision of the Belgium Supreme Court, if regarded as persuasive in other countries, is of immense relief to multinational corporations (MNC) which often do lay down strict guidelines for the operations of their subsidiaries [vide Michael Edwardes-
Ker's Book, The International Tax Treaty Service published by In-Depth Publishing Ltd., 1978 Dublin (13)].
38. The Swiss Bundesgericht (judgment of the Swiss Bundesgericht dt. 17th Sept., 1977 on Swiss-Spanish Treaty) had to interpret the Swiss-Spain Treaty and decide whether the "representative-office" of a Spanish bank constituted a "permanent establishment" in Switzerland. The Bundesgericht, whilst it cited the commentary of the 1963 O.E.C.D. Model, held that it was not such a "permanent establishment" of the Spanish bank in Switzerland (British Tax Review, 1978 p.394).
39. Similarly, the U.S. Revenue Ruling (No. 72-1-418 on U.S.-German Treaty) has decided while dealing with the U.S. German Tax Treaty that a German bank's representative office in U.S. did not constitute a "permanent establishment" of the German bank in the U.S. (British Tax Review, 1978 p.
394).
A "permanent establishment" connotes a projection of the foreign enterprise itself into the territory of the taxing State in a substantial I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 43 of 71 and enduring form: (vide F.E. Koch's Book on the Double Taxation Conventions published by Stevens & Sons, London, 1947, Vol. I, at p. 51, quoting Mitchell B. Caroll before the sub-committee of the Committee of the U.S. Senate Foreign Relations). It is common practice for an enterprise which carries on trade or business in one country to expand its operations, without incorporation or further incorporation into another country, for it then has a branch there, or a permanent establishment which can be regarded as having sufficient presence in that country to make them taxable there in the same manner as the residents of that country. (Harvey Mc. Gregor, Old Exemptions-New Credits. The Rights of Permanent Establishment under the Double Taxation Agreements between U.K. and U.S.A-1 (British Tax Review, 1977, Pt. 6, P.327).
40. In our opinion, the words "permanent establishment" postulate the existence of a substantial element of an enduring or permanent nature of a foreign enterprise in another country which can be attributed to a fixed place of business in that country. It should be of such a nature that it would amount to a virtual projection of the foreign enterprise of one country into the soil of another country.
(Emphasis, by underlining, supplied by us)
74. Clearly, therefore, even existence of a PE amounts to virtual projection of a business in the tax jurisdiction in which the PE is situated. When a business entity has a virtual projection in another tax jurisdiction, it would, in our humble understanding, essentially imply that such an entity is carrying on business in the jurisdiction in which such a PE is situated.
75. However, in all fairness, as the issue regarding existence of the permanent establishments, in India, of the OEMs has been taken up for the first time before us, this aspect of the matter needs to be examined in detail, after giving assessee a reasonable opportunity of hearing and after confronting the assessee with all the material that the revenue authorities may gather in support of their claim, at the assessment stage. On this aspect I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 44 of 71 of the matter also, the matter deserves to be remitted to the file of the Assessing Officer.
76. As we part with this issue, we may mention that the coordinate bench in assessee's own case had observed as follows: "A sale to India without any operations being carried out in India would amount to business with India and not business in India. For the business to be carried out in India there should be some activity carried out in India. Thus the argument that if manufacturing is done in one jurisdiction and sales in the other jurisdiction, then there is business in another jurisdiction is devoid of merit". We are in complete agreement with the views so expressed by the coordinate bench. However, that was a case in which not only that there was no material to suggest that any activity is carried out in India, there was no evidence of taxability of income of those OEMs in India. In the present case, however, primary evidence about the taxability of these OEMs in India is now placed on record. We have also noted that it is a case in which even such basic information as the price and number of CDMA handsets sold by these OEMs in India, in respect of which the assessee had received the royalty, was not furnished by the assessee and the assessee had, instead of parting with precise information about the quantity and price of handsets sold in India, requested the Assessing Officer to "adopt the information available on your records and apply the rate of royalty as determined in the assessment order for the AY 2006-07 for computing the royalty income on handsets for AY 2007 - 08". The assessee has been behaving in a somewhat evasive manner all along. In these circumstances, in our considered view, the ends of justice require that this matter is restored to the file of the Assessing Officer for ascertaining correctness of foundational facts furnished by the assessee to the effect that the OEMs were not carrying on any business in India, which, prima facie, seems to be highly doubtful even if not conclusively incorrect. When an OEM has a PE in India, it could not be open to him to say that he was not carrying on any business in India. Of course, this is still to be examined whether the I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 45 of 71 royalties paid were used "for the purposes of" the business which was carried on in India.
77. As we are remanding the matter back to the Assessing Officer for fresh examination on this fundamental aspect of the OEMs carrying on business in India, we see no need to address ourselves to other issues raised by the learned counsel. All those issues on the scope of the first limb of Section 9 (1)(vi)(c) will be rendered infructuous in case we come to the conclusion that the assessee was, by the virtue of having a PE, carrying on business in India.
78. Let us now move on to the second limb of Section 9(1)(vii)(c), which provides that the income deemed to accrue or arise in India will incl ude "income payable by way of royalty payable by a person who is a non- resident, where the royalty is payable in respect of ...........for the purposes of making or earning any income from any source in India "
79. As we deal with legal provision, it is important to bear in mind the fact that unlike in the case of fees for technical services, which is an active work, the royalty is paid for use of a patent which does not require much of an active association by the person receiving royalty. While fees for technical services is a consideration for the work done, royalty is a conside ration for use of an asset- tangible or intangible. Viewed thus, even going by the interpretation given by the coordinate bench in the case of Metro & Metro (supra), the royalty is a consideration for use of an intangible asset and is covered by the second limb of exception clause set out in Section 9(1)(vi)(b). While dealing with this aspect, the coordinate decision, relied upon by the learned counsel, itself states, at the cost of repetition, as follows:
.........However, the scope of second limb of this exception is rather narrow. As against use of expression 'profession or business carried on .......outside India', this exception refers to use of service in 'making or earning any I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 46 of 71 income from any source outside India'. In order to be covered by this exception, what is material is that, irrespective of where the business is situated, the services need to be used for earning or making income from any source outside India. A business outside India and a source outside India are used together in contrast, and can be viewed as reflecting relatively active and passive activities. For example, if technical service is used in a business activity outside India, it could be covered by the first category, while technical service used in an asset which gave on lease could be in the second category.
(Emphasis, by underlining supplied by us)
80. In view of the above discussions, even going by the coordinate bench decision in the case of Metro & Metro (supra), the royalty paid by the OEMs to the assessee, if it is held to be in respect of use of patents in CDMA handsets sold in India, will be taxable under second limb of Section 9(1)(vi)(c) but then we have to examine whether or not, as a matter of fact, the royalty paid by the OEMs to the Qualcomm, i.e. the assessee, was for use in the manufacturing process or for use of patents in the CDMA handsets by the end consumer. We will deal with this issue a little later.
81. The expression 'for the purpose of making or earning any income from any source in India' not only involves active earnings such as a business in India but also a passive earning by exploiting an asset in India. To this extent, learned counsel does not dispute the legal position an d he repeatedly points out to the example of "an asset given on lease" generating passive income. It is, however, important to bear in mind the fact that an asset or a property, so exploited to make or earn an income in India, need not only be a physical or tangible asset or property. There is no reason to exclude exploitation of an intangible assets or intangible property from such a usage of asset leading to taxation in the source country. While on this aspect of the matter, it is useful to appreciate the scope of 'intangible property', as is explained in E xplanation
(ii) to Section 92 B of the Act:
For the removal of doubts, it is hereby clarified that I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 47 of 71
(i)..................
(ii) the expression "intangible property" shall include--
(a) marketing related intangible assets, such as, trademarks, trade names, brand names, logos;
(b) technology related intangible assets, such as, process patents, patent applications, technical documentation such as laboratory notebooks, technical know-how;
(c) artistic related intangible assets, such as, literary works and copyrights, musical compositions, copyrights, maps, engravings;
(d) data processing related intangible assets, such as, proprietary computer software, software copyrights, automated databases, and integrated circuit masks and masters;
(e) engineering related intangible assets, such as, industrial design, product patents, trade secrets, engineering drawing and schematics, blueprints, proprietary documentation;
(f) customer related intangible assets, such as, customer lists, customer contracts, customer relationship, open purchase orders;
(g) contract related intangible assets, such as, favourable supplier, contracts, licence agreements, franchise agreements, non-compete agreements;
(h) human capital related intangible assets, such as, trained and organised work force, employment agreements, union contracts;
(i) location related intangible assets, such as, leasehold interest, mineral exploitation rights, easements, air rights, water rights;
(j) goodwill related intangible assets, such as, institutional goodwill, professional practice goodwill, personal goodwill of professional, celebrity goodwill, general business going concern value;
(k) methods, programmes, systems, procedures, campaigns, surveys, studies, forecasts, estimates, customer lists, or technical data;
82. It is thus clear that in order to attract taxability under second limb of section 9(1)(vi) the asset or property, exploitation of which leads to 'making or earning of any income from any source in India', is not only a physical asset I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 48 of 71 or software but also an intangible asset such as " technology related intangible assets, such as, process patents, patent applications, technical documentation such as laboratory notebooks, technical know-how".
83. We may also mention that, on this aspect of the matter, the coordinate bench, in assessee's own case for some earlier assessment years, has decided the issue in favour of the assessee, by observing as follows:
161. Now we come to the second limb of the issue that is, whether the OEMs have used Qualcomm's patents for the purpose of making or earning income from a source in India. The Revenue once again heavily relied on the CDMA equipment purchase agreement between Tata and ZTE and Tata and Motorola to demonstrate that OEMs have used the Qualcomm's patents for the purpose of making or earning income from a source in India. On the basis of the equipment purchase agreement of 2007, it was submitted that the two agreements between Indian operators and OEMs make a distinction between sale of equipment and licensing of software embedded in the firm ware. It was submitted that Indian operators have agreed to purchase the equipment and take licenses for the software. In addition, the Revenue has also contended that Indian operators constitute a source of income for the OEMs in India.
162. Reliance was placed on Clause 19.5 of the agreement with ZTE dt. 19th December, 2007, wherein it is recorded that all licensed material are the property of the supplier or its suppliers. Hence it is argued that the supplier of OEMs is Qualcomm which supplied the intellectual property to be used under license for manufacturing of handsets/equipment. It was further submitted that the agreement between Qualcomm and the OEMs, which was the basis for the AO to assess the income, states in the Preamble that OEMs desired to obtain licenses of Qualcomm's intellectual property to manufacture and sell subscriber units.
163. Reliance was placed on the definition of the term 'chip sets' in the agreement, as well as other definitions such as "CDMA, ASIC" and it was argued that OEMs have given license to use chip sets/ASICs purchased from Qualcomm in manufacturing the handsets/equipment. It was argued that CDMA technology belonging to Qualcomm is embedded in chip sets which are used by the OEMs and licensed to Indian customers for further used by them.
He further submitted that , if this basic proposition is under dispute, relying on the decision of the Hon'ble Supreme Court he submitted that the matter needs a more critical examination by someone who understands CDMA technology.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 49 of 71
164. Clause 5.1 of the license agreement is relied upon and it is pointed out that Qualcomm has granted worldwide licenses under Qualcomm's Intellectual Property to make, import, use, sell or lease or otherwise dispose of subscriber units and to make components and use and sell such components and hence it is only software that was licensed by Qualcomm to OEMs. It was further contended that intellectual property cannot be anything other than chip sets or some other software going to be embedded in the handsets/equipment.
165. Reliance was also placed on Finance Act, 2012 wherein Explanation IV to S.9(1)((vi) has been inserted. It was submitted that the argument that OEM sell copyrighted article or thing and the argument and that they do not give any right in the copy right, is of no consequence post this amendment as the transfer of any rights in an intellectual property includes transfer of any right to use of a computer software irrespective of the medium through which it is transferred.
166. In a nutshell the submissions of the Revenue are that Qualcomm has made available to the OEMs its patented intellectual property relating to CDMA technology in the form of chip sets/ASIC and that OEMs have inserted these chip sets into the handsets/network equipment manufactured by them and that these in turn have been licensed to Indian operators for which OEMs have received a consideration and hence they have a source of income in India.
167. These arguments of the Revenue are in our view not acceptable for the following reasons:
a. The AO assessed the royalty arising from licensing of CDMA patents by Qualcomm to OEMs. The royalty which is brought to tax by the AO does not refer to any software being provided. It is not demonstrated by the Revenue that the software is provided as part of the licensing of Qualcomm patents.
b. The software embedded in the hardware sold to Indian carriers by the OEMs belong to the OEMs. The software may have been self generated or procured by the OEM's.
c. None of the 16 agreements between Qualcomm and OEMs which form the basis for assessment in these cases, refer to licensing of software. Thus to argue that software is licensed from by Qualcomm to OEMs and which are in turn sub licensed to the Indian Carriers is contrary to the facts of the case. The software which is licensed at best relates to the functionality aspect of the product and has nothing to do with the capability to provide CDMA connectivity.
168. The revenue for the first time before the Tribunal argued that chip sets are purchased by OEMs from Qualcomm and these chip sets which has I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 50 of 71 embedded software and helps in function of the hardware. This is not the basis on which either the AO or the CIT (A) proceeded to tax in this case.
169. It is not necessary for the OEMs to purchase chip sets from Qualcomm only. The OEMs can also purchase the chip sets from a third party other than Qualcomm. In fact, the AO in his assessment order had specifically held that the income of QCT division from the sale of chip sets is not assessable and that the assessment is confined to the income received by QTL division i.e. the business segment of Qualcomm which is involved in licensing of the patents to manufacture the products. We emphasise that what is brought to tax is the royalty earned from the licensing of patents and not royalty earned on software embedded in the chip sets.
(Emphasis, by underlining, supplied by us)
84. As evident from the above extracts, while this coordinate bench noted that the case of the revenue is that " Qualcomm has made available to the OEMs its patented intellectual property relating to CDMA technology in the form of chip sets/ASIC and that OEMs have inserted these chip sets into the handsets/network equipment manufactured by them and that these in turn have been licensed to Indian operators for which OEMs have received a consideration and hence they have a source of income in India", the coordinate bench dealt only with the question of taxability of software embedded in the chip set. In paragraph 163 of the coordinate bench's decision, which has been reproduced above, the coordinate bench has dealt with only software as an intellectual pr operty.
85. The connotations of the expression "intellectual property", in our humble understanding, cover much more ground that "software" simplicitor and essentially include use of any patent or patented technology which is embedded in a CDMA handset.
86. Software is an intellectual property, but that cannot be the only intellectual property embedded in a CDMA handset. The patented CDMA handset technology is clearly one such intellectual property. Let us not lose sight of the fact that technology for mobile communication "operating systems I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 51 of 71 using CDMA technology" were invented by Qualcomm and Qualcomm owns vital patents in respect of the same. A clear corollary of Qualcomm holding such patents is that unless Qualcomm is paid royalty for such patents, w hich are utilized in the CDMA handsets, as also in the operating systems used by the service provider, and are owned by Qualcomm, these handsets and operating systems cannot be used. The royalty is thus for use of such patented technology while the point of its collection, as a measure of convenience and in consonance with the industry practice, is from manufacturer when the patented product is put into use by sale. While this argument of the revenue on the consideration for use of "intellectual property" was duly recorded, there is no finding in respect of the same inasmuch as there is no finding to the effect whether or not there was any use of any patented technology in the CDMA handset in respect of which the OEMs have paid royalty to the Qualcomm.
87. The question whether or not the payment of royalty was for intellectual property by way of patented technology, other than software, in the CDMA handsets sold in India was thus, perhaps inadvertently, left intact.
88. Learned counsel's defence on that legal issue primarily consists of the findings of the coordinate bench and on the example given by another coordinate bench, in the case of Metro & Metro (supra), by way of lease of an asset and the contention that the scope of the that expression must remain confined to the lease of an asset, as also the contention that we cannot enlarge the scope of controversy before us. We have noted this defence but then it is only fundamental that examples are only illustrative and not exhaustive whereas the very sentence relied upon by him starts with the words "for example". We are unable to see how such an example could fetter the application to other situations not envisaged by the coordinat e bench. In any case, as we have seen in the earlier discussions even income generated by use of an intangible asset, including patented knowhow, is covered by the scope I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 52 of 71 of expression 'the royalty is payable in respect of ........for the purposes of making or earning any income from any source in India' .
89. While on this subject, it is useful to take note of a recent press report, to which our attention was invited by the learned Departmental Representative vide his note dated 21 st November 2014, which is as follows:
Economic Times, New Delhi; November 20, 2014 Delhi HC Asks Micromax to Pay Royalty to Ericsson Soma Das & Anandita Singh Mankotia; New Delhi :
Co told to pay royalty till the court arrives at a final order; may have to shell out Rs 10 crore a month The Delhi High Court has asked homegrown handset maker Micromax to pay a royalty that amounts up to 1% of the selling price of its devices to Ericsson for using the Swedish equipment maker's patents on technologies that are essential to manufacture the products.
The interim order holds until December 31, 2015, the deadline set by the court to conclude the trial. The Gurgaon based company may have to shell out about Rs 10 crore every month at least till that time, said an industry executive. If the final verdict upholds the interim order, that could even dent the low-cost business strategy of domestic handset and tablet companies by significantly undermining their cost advantage.
A senior executive at a domestic handset manufacturer told ET that in case royalty at 0.8%-1% is applied, as directed in the interim order, it would shave up to 20% off the profit for these handsets.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 53 of 71 "Realising this problem, China instituted laws that the total payout for all such patent holders cannot exceed more than 0.017% of the adjusted sale value of the handsets, thus allowing the Chinese handset makers to produce competitively," another executive said.
Micromax declined to comment, saying the matter is still before the court.Ericsson welcomed the order.
Industry experts said the development could prove counter-effective for Prime Minister Narendra Modi's Digital India push. "Digital India requires to encourage the domestic industry to start manufacturing low- cost but high-feature mobile phones in India. However, some of the biggest road blocks are the policies adopted by patent holders in arm twisting the Indian industry by demanding huge amounts of royalty based on totally discriminatory policies," an executive at a handset manufacturer said, requesting anonymity.
Last year, Ericsson sued Micromax claiming about Rs 100 crore in damages stating that it had to take legal recourse after three years of negotiations failed to yield a license agreement on standard-essential patents, or patents on technologies that are standards for certain equipment such as mobile phones. Ericsson had alleged that India's largest domestic handset maker has refused to enter into a licensing agreement covering its patented innovations across several wireless technology standards such as GSM, EDGE and third generation (3G). This is the first high-profile case in an intensifying mesh of litigation in the technology space around essential patents.
Subsequently, Ericsson also entered into litigation with other handset makers including Intex and Gionee over the same issue.
Despite exiting the handset space, Ericsson continues to be among the biggest patent holders in the mobile industry along with Nokia, Qualcomm and Samsung. "This is big step forward in protecting intellectual property rights in India. By fixing interim rates, India has recognised standard essential patents" said Prathiba Singh, senior advocate, who is representing Ericsson in this case. Ericsson has argued that it has similar payment arrangements with many handset makers globally and to support the claim, it furnished at least 26 licence agreements. The court, after perusing the royalty rates contained in those agreements, arrived on this rate, which both parties agreed upon, according to the order.
Micromax has also made clear that it has little operations overseas and when it plans to expand to other markets, it will negotiate royalty rates separately with Ericsson under global guidelines.
Micromax seems to have agreed to this arrangement for now because it was already depositing almost double that amount in the court since last year, said a senior executive at a rival handset firm. It has also challenged the validity of many of Ericsson's patents in Indian courts, he added.
Industry executives on condition of anonymity told ET that negotiations between Micromax and Ericsson got stuck mainly because the former wanted to link the payment to the value of the chipset while the latter insisted that it be a share of the hand-set value as is the case globally.
A patent expert said standards patent holders such as Ericsson should make more disclosures about their licensing agreements as the patented technology under consideration is a `standard' here, which shouldn't be treated as a purely private property. "Courts and the government must force the standard patent holder and the standard-setting organisation to publicly disclose its licensing terms with third parties. A standard cannot be used to hold others to gun point and extract excessive royalties," said Shamnad Basheer.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 54 of 71 Essential patent wars in courtrooms worldwide are hot in the technology space as tech czars Apple and Samsung, HTC and Nokia have locked horns alleging abuse of such patents across different jurisdictions. However, there is a significant difference between the bigbang global patent wrangles and the Ericsson- Micromax case here. While in global patent fights, both accusing and defending players are technology owners, in the Ericsson-Micromax case, the Indian player is not an owner of technology, while the Swedish player has exited the devices market and is no longer directly competing in the handset or tablet market with Micromax.
90. Learned Departmental Representative has submitted that the following points are worth consideration, in connection with the above, in regard to the appeals before us:
Hon'ble Delhi High Court has directed that the Indian entity to pay interim royalty, pending the final decision, on the imported consignment of the patented products. The plea of the defendants that they are not required to pay any royalty on mere import of products has not been accepted.
Hon'ble Delhi High Court has gone by the premise that the royalty is paid on use of the patented products . Ericson has patented various products which are made outside Indian but are only used in India.
91. Learned counsel for the assessee, on the other hand, submitted that neither the full text of this decision is available nor there is anything to demonstrate that Hon'ble Delhi High Court was dealing with a materially similar situation. It is also submitted that a press report cannot be legally sustainable basis of any adjudication by a judicial forum.
92. Undoubtedly, there cannot be any adjudication on the basis of a press report, nor does this report, in any way, demonstrate that in the case of this assessee also the royalty was for use of patents or patented products, and not for use of patents in the manufacturing process. However, what this development does show that the payment of royalty on the basis of use of patented product in a jurisdiction is one of the, e ven if not universally applicable, criterion. The claim of the revenue, to the effect the payment was for use of intellectual properties embedded in the handsets even though the I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 55 of 71 royalty is collected from the OEM, cannot thus be simply brushed aside as beyond the realm of possibilities.
93. We may also add that no doubt the application of second limb of Section 9(1)(vii)(c) was not examined in sufficient detail by the Assessing Officer but then as long as the subject matter of assessment remains the same as was dealt with by the Assessing Officer, the Tribunal is duty bound to deal with all the related legal aspects of the matter. The proceedings before the Tribunal are not adversarial proceedings. While t he subject matter of dispute before the Tribunal may not be enlarged, and, to that extent, the case of the revenue authorities cannot be improved, there is no bar on examining all the related factual and legal aspects of the subject matter of issue before the Tribunal. The subject matter of dispute before us is taxability of royalty paid by the OEM to Qualcomm in respect of CDMA handsets sold in India. Whether this income is taxable under first limb of Section 9(1)(vi)(c) or in second limb of Section 9(1)(vi)(c), in our humble understanding, does not make much of a material difference so far as scope of proceedings before us is concerned . As the Assessing Officer held that the said royalty income was taxable under the first limb, he may not have seen any need to examine the application of the second limb of the same clause- though ideally he should have examined that aspect of the matter as well, but then, even if we are to hold that the said income is not taxable in the first limb, it would indeed be appro priate for us to examine remaining limbs of the same legal provision. In support of this proposition, we may refer to the following observations made by a Special Bench of this Tribunal in the case of Tata Communications Limited Vs JCIT [ (2009) 121 ITD 384]:
15. It is evident from above that AO rejected the assessee's claim on the ground that earth station by itself is not an undertaking. He did not go into other requirements of s. 80-IA. The matter ultimately travelled to the Tribunal which was required to record a finding that all the requirements/conditions of above provisions are satisfied to allow relief to the assessee. The issue before the Tribunal was whether the assessee was entitled to relief under the above I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 56 of 71 provision. It was bounded duty of the Tribunal to consider and decide the above issue and to examine that each of the conditions specified by the section is satisfied. The question relating to satisfaction of the conditions could even be raised by the respondent (Department) in appeal before the Tribunal and it was so raised. The position on this question, relating to power and jurisdiction of the Tribunal is more than clear as per decision of Allahabad High Court in the case of Phool Chand Gajanand vs. CIT (1966) 62 ITR 232 (All) which has been applied by Full Bench of jurisdictional High Court in the case of Ahmedabad Electricity Co. Ltd. vs. CIT (1992) 106 CTR (Bom)(FB) 78 : (1993) 199 ITR 351 (Bom)(FB). Their Lordships have discussed in detail, as to how powers of the Tribunal are to be exercised. In the case of Hukumchand Mills Ltd. vs. CIT (1967) 63 ITR 232 (SC), which has been followed by the Hon'ble Bombay High Court's Full Bench judgment in the case of Ahmedabad Electricity Co. Ltd. (supra), their Lordships of Hon'ble Supreme Court were in seisin of a situation in which it was argued before their Lordships that "the Tribunal was not competent to go into the question whether the provisions of para 2 of Taxation Laws Order were applicable to the present case and the respondent (i.e. the Revenue) should be allowed to raise this contention for the first time before the Tribunal". In essence, therefore, one of the qualifying conditions, which was not considered by the AO or CIT(A), was disputed for the first time before the Tribunal. It was in this background, and dealing with the powers of the Tribunal under s. 33(4) of the 1922 Act, which are exactly the same as under s. 254(1) of the present IT Act, 1961, Hon'ble Supreme Court, inter alia, observed as follows :
"8. .......Tribunal had jurisdiction to permit the question to be raised before it for the first time in appeal. The powers of the Tribunal, in dealing with the appeals are expressed in s. 33(4) in the widest possible manner..........
9. The word 'thereon' in s. 33(4) of the 1922 Act, of course, restricts the jurisdiction of the Tribunal to the subject-matter of appeal. The words 'pass such orders as the Tribunal think fit' include all the powers (except possibly enhancement) which are conferred on AAC under s.
31............
10. In the present case, the subject-matter of appeal before the Tribunal was the question as to what should be the proper WDV of the building, machinery, etc. of the assessee for calculating depreciation under s. 10(2)(vi) of the Act. It was certainly open to the Department, in the appeal filed by the assessee before the Tribunal, to support the findings of the AAC with regard to WDV on any of the grounds decided against it................ We are accordingly of the view that the Tribunal had jurisdiction to entertain the argument of the Department in this case and direct the ITO to find out whether any depreciation was actually allowed...................and whether such depreciation should be taken into account for computing the WDV."
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 57 of 71
16. The facts of the case before us are materially similar to the above case before the Hon'ble Supreme Court. In the present case also, the condition regarding providing eligible telecommunication services was not discussed by the AO and the CIT(A) and yet this issue was taken up by the Departmental Representative before us. The same was the situation in Hukumchand Mills's case (supra) wherein, as noted by the Hon'ble Supreme Court in para 4 of their judgment, "it was urged before the Tribunal by the Department that although the ITO had not considered the provisions of para 2 of s. 2 of Taxation Laws Order, the said provisions were applicable in the present case and certain amounts of depreciation, which are allowed under the Industrial Tax Rules, which had the force of law in Indore State, were required to be deducted in arriving at WDV of the assets of the assessee". This plea was accepted by the Tribunal and the Hon'ble Supreme Court confirmed the action of the Tribunal in doing so. In this view of the matter, not only that admitting the plea regarding the assessee not rendering eligible telecommunication services does not suffer from any mistake apparent on record, but it does not suffer from any mistake at all. The stand so taken by the Tribunal is clearly in conformity with the law laid down by the Hon'ble Supreme Court. Once the Tribunal is called upon to examine as to whether or not the assessee is entitled to a claim of deduction, there is no escape from its duty to ensure that the requirements of section are fully complied with and the Tribunal cannot shun away from its duty to examine all the eligible conditions merely on the ground that some of these conditions are not specifically rejected by the authorities below. As is clearly evident from the observations made by the AO, which have been extracted hereinbefore, the claim is rejected on one ground but such a rejection cannot be construed to mean that all other conditions are taken as complied with. As far the observations made by the AOs in the course of assessments for the other assessment years, it is not open to us to deal with those assessment years at this stage.
17. It is also contended that the appellant cannot be worse off as a result of being in appeal but that argument proceeds on a factual misconception in as much as the assessee was never allowed the deduction, even partly, under s. 80-IA by any of the authorities below and, therefore, no disadvantage is caused to the assessee by being in appeal. So far as the issue in appeal was concerned, the position was exactly the same before and after the appeal was disposed of by the Tribunal, i.e., the assessee was disallowed deduction under s. 80-IA.
18. In the light of above, assessee's contention that it was not required to satisfy the condition regarding rendering "eligible telecommunication services"' because no such objection was raised by the Departmental Representative, and as it was not raised by the AO in the assessment order, is devoid of any merit. Once a legal claim was before the Tribunal, it was duty bound to consider and examine that all the conditions are satisfied before relief is allowed. This is precisely what the Tribunal has done and assessee is I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 58 of 71 not justified in contending that question of basic or cellular services could not have been examined by the Tribunal.
94. In this view of the matter, and respectfully following the special bench decision, we hold that since the AO had brought the impugned royalties to tax under the first limb of Section 9(1)(vii)(c), there was no occasion to hold that the income in question could also be brought to tax under second limb of Section 9(1)(vii)(c) but that does not denude this Tribunal of the powers, as also corresponding duty, to examine that aspect of the matter or have that aspect of the matter is examined.
95. It is in this light that it is necessary to examine whether the use of patents, for which the impugned payments have been made by the OEMs to the assessee, was in manufacturing process of the handsets or in the use of the patented technology embedded in the CDMA handsets. However, as this aspect of the matter, no matter how fundamental it is, is a highly technical aspect which may also need benefit of expert advice, we deem it fit and proper to remit it to the file of the Assessing Officer f or recording necessary factual findings after obtaining technical reports on the same, collecting such details, as may be necessary, and after giving due opportunity of hearing to the assessee and confronting the assessee with all such material as he may use against the assessee, by way of a speaking order.
96. We may also refer to the relevant provisions for taxability under the Indo US tax treaty which is reproduced below for ready reference:
ARTICLE 12 Royalties and fees for included services
1. Royalties and fees for included services arising in a Contracting State and paid to a resident of the other Contracting State may be taxed in that other State.
2. However, such royalties and fees for included services may also be taxed in the Contracting State in which they arise and according to the laws of that State; but if I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 59 of 71 the beneficial owner of the royalties or fees for included services is a resident of the other Contracting State, the tax so charged shall not exceed :
(a) in the case of royalties referred to in sub-paragraph (a) of paragraph 3 and fees for included services as defined in this Article (other than services described in sub-paragraph (b) of this paragraph ):
(i) during the first five taxable years for which this Convention has effect, (A) 15 per cent of the gross amount of the royalties or fees for included services as defined in this Article, where the payer of the royalties or fees is the Government of that Contracting State, a political sub-division or a public sector company; and (B) 20 per cent of the gross amount of the royalties or fees for included services in all other cases; and
(ii) during the subsequent years, 15 per cent of the gross amount of royalties or fees for included services; and
(b) in the case of royalties referred to in sub-paragraph (b) of paragraph 3 and fees for included services as defined in this Article that are ancillary and subsidiary to the enjoyment of the property for which payment is received under paragraph 3(b) of this Article, 10 per cent of the gross amount of the royalties or fees for included services.
3. The term 'royalties' as used in this Article means :
(a) payments of any kind received as a consideration for the use of, or the right to use, any copyright of a literary, artistic, or scientific work, including cinematograph films or work on film, tape or other means of reproduction for use in connection with radio or television broadcasting, any patent, trademark, design or model, plan, secret formula or process, or for information concerning industrial, commercial or scientific experience, including gains derived from the alienation of any such right or property which are contingent on the productivity, use, or disposition thereof;
and
(b) payment of any kind received as consideration for the use of, or the right to use, the industrial, commercial, or scientific equipment, other than payments derived by an enterprise described in paragraph 1 of Article 8 (Shipping and Air Transport) from activities described in paragraph 2(c) or 3 or Article 8.
4. For purposes of this Article, 'fees for included services' means payments of any kind to any person in consideration for the rendering of any technical or consultancy services (including through the provision of services of technical or other personnel) if such services :
(a) are ancillary and subsidiary to the application or enjoyment of the right, property or information for which a payment described in paragraph 3 is received;
or I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 60 of 71
(b) make available technical knowledge, experience, skill, know- how, or processes, or consist of the development and transfer of a technical plan or technical design.
5. Notwithstanding paragraph 4, 'fees for included services' does not include amounts paid :
(a) for services that are ancillary and subsidiary, as well as inextricably and essentially linked, to the sale of property other than a sale described in paragraph 3(a);
(b) for services that are ancillary and subsidiary to the rental of ships, aircraft, containers or other equipment used in international traffic;
(c) for teaching in or by educational institutions;
(d) for services for the personal use of the individual or individuals making the payment; or
(e) to an employee of the person making the payments or to any individual or firm of individuals (other than a company) for professional services as defined in Article 15 (Independent personal services).
6. The provisions of paragraphs 1 and 2 shall not apply if the beneficial owner of the royalties or fees for included services, being a resident of a Contracting State, carries on business in the other Contracting State, in which the royalties or fees for included services arise, through a permanent establishment situated therein, or performs in that other State independent personal services from a fixed base situated therein, and the royalties or fees for included services are attributable to such permanent establishment or fixed base. In such case the provisions of Article 7 (Business profits) or Article 15 (Independent personal services), as the case may be, shall apply.
7. (a) Royalties and fees for included services shall be deemed to arise in a Contracting State when the payer is that State itself, a political sub-division, a local authority, or a resident of that State. Where, however, the person paying the royalties or fees for included services, whether he is a resident of a Contracting State or not, has in a Contracting State a permanent establishment or a fixed base in connection with which the liability to pay the royalties or fees for included services was incurred, and such royalties or fees for included services are borne by such permanent establishment or fixed base, then such royalties or fees for included services shall be deemed to arise in the Contracting State in which the permanent establishment or fixed base is situated.
(b) Where under sub-paragraph (a) royalties or fees for included services do not arise in one of the Contracting States, and the royalties relate to the use of, or the right to use, the right or property, or the fees for included services relate to services performed, in one of the Contracting States, the royalties or fees for included services shall be deemed to arise in that Contracting State.
8. Where, by reason of a special relationship between the payer and the beneficial owner or between both of them and some other person, the amount of the royalties I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 61 of 71 or fees for included services paid exceeds the amount which would have been paid in the absence of such relationship, the provisions of this Article shall apply only to the last-mentioned amount. In such case, the excess part of the payments shall remain taxable according to the laws of each Contracting State, due regard being had to the other provisions of the Convention.
97. As evident from a plain reading of Article 13(7)(b), in a situation in which the income of royalty does not arise under Article 13(7)(a) but " the royalties relate to the use of, or the right to use, the right or property, ....... in one of the Contracting States", the taxability of royalty in the source jurisdiction, i.e. the jurisdiction in which the property is ordinarily used, may arise. However, the taxability under this clause will essentially depend on whether the property, including intellectual property such as patent, design or model etc, for the use of which the royalty arises is actually in respect of the use in handsets and equipment or in respect of use in the manufacturing process. As we have already remitted the matter in respect of factual findings on this aspect we see no need to deal with this aspect of the matter any further at this stage.
98. It is in this backdrop that we decline to deal with, at this stage and in the light of the limited facts on record, the taxability of impugned royalties in terms of the provisions of the Indo US tax treaty as well.
99. For the reasons set out aboe, we are of the considered view that further examination about certain basic facts of the case is required, and a categorical finding about those factual aspects, which have been elaborated upon ea rlier in these discussions, is a necessary for proper adjudication on the grievances raised by the assessee. In the absence of such findings, in our humble understanding, it is not appropriate to decide the matter one way or the other. We, therefore, remit the matter to the file of the Assessing Officer in terms of our directions set out earlier in this order.
100. Ground nos. 1 to 3 are thus allowed for statistical purposes in the terms indicated above.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 62 of 71
101. As we part with these grounds, we may mention that our disposal of these grounds is not quite the same as was done by a coordinate bench in assessee's own case for the preceding assessment years, but then we have, in view of the facts subsequently coming to notice i.e. about taxability of the OEMs in India, and, in view of the Special Bench decision in the case of Tata Communications Ltd (supra) as also full bench decision of Hon'ble Bombay High Court in the case of Ahmedabad Electricity Co. Ltd. vs. CIT [(1993) 199 ITR 351]- which was not brought to the notice of the coordinate bench, considered it appropriate to direct further examination of facts. It is only after the actual facts of the case are settled, in terms of our directions above, that a decision can be taken on these grievances of the assessee. There is thus no occasion, as on now, to take a stand a contrary to the stand taken by the coordinate bench, and, therefore, reference to Hon'ble President for constitution of larger bench would have been premature. The q uestion of agreeing or not agreeing with the conclusions arrived at by the coordinate bench can arise only after the factual findings, as directed earlier in this order, are recorded, and it is only then that the bench, adjudicating on the appeal after findings of fact are recorded, will have to take a call as to whether it is a fit case for recommending constitution of special bench or whether the coordinate bench would like to, in its considered opinion, follow the esteemed views taken by another coordinate bench in assessee's own case for the assessment years 2000-01 to 2004-05. We leave it at that.
102. That takes us to ground no. 4, as raised by the assessee, against holding that the revenues received by the Appellant under the BREW Operator Agreement and BREW Carrier Agreement is taxable as royalty income in India under section 9(1)(vi) of the Act and Article 12 of the India -USA tax treaty. The assessee contends that in doing so, the AO has failed to appreciate that the provision of BREW software to Tata and Tata Teleservices I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 63 of 71 (Maharashtra) Limited and Reliance Communications Infrastructure Limited results in sale of 'Copyrighted Article' and not licensing of a 'Copyri ght'.
103. So far as this grievance of the assessee is concerned, only a few facts are required to be taken note of. During the course of the assessment proceedings, the Assessing Officer noted that the assessee has invoiced an amount of Rs 2,52,70.569 to Tata Teleservices Limited under BREW (Binary Runtime Environment for Wireless) agreement. It was noted that it is an application development platform, developed by Qualcomm, for mobile phones that enables users to download and run applications for playin g games, sending messages and sharing photos etc. It was also noted that this platform runs between the application and wireless device's chip operating system so that programmers can develop applications for wireless device without the code for system interface or understanding operating systems. It was also noted that end users of BREW customers are the carriers who pay an enablement fees based on device sales or a revenue share for application software that are downloaded. On these facts, the Assessing Officer proceeded to bring the same to tax by observing as follows:
I have perused the submissions made by the assessee. However, this hypothesis is not correct as Software is licensed and not sold. Furthermore as per the terms of the BOA as reproduced above, the assessee has given TATA Teleservices the license to reproduce and install the copyrighted software. The license fee for the right to reproduce and use the BREW Software cannot be anything else but royalty. There is a distinction between sale and license since in a sale no agreement is entered into between buyer and seller, however in case of licensing of software an agreement is entered into between copyright holder and the user.
Grant of license is granting the user a right to use the software. The assessee's submission that in cases where rights acquired are limited and necessary only to enable the user to operate the program and allow the user to copy the program on the user's computer hard drive, payments would not be treated as towards royalty but as towards business income is not acceptable. The assessee itself agrees that payment is made for only the right to use the software and no other title or interest in the software is transferred to the payer. There is no transfer of ownership rights. Various decisions of the Supreme Courts and High Courts clarify that sales constitutes out and out transfer, whereas in license there is only right to use. Some of these decision are at 69 ITR 692 (SC), 236 ITR 314 (ASC), 811 ITR 243, 671 ITR I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 64 of 71
227. Thus this reasoning of the assessee has no legal or factual basis. In this case, the user only has a right and gets a license to use the software.
Even in the OECD commentary it is mentioned that the character of payments received in transactions involving the transfer of computer software depends upon the nature of rights that the transferee acquires under the particular arrangement, regarding the use and exploitation of the program. The rights in computer programme are in the form of intellectual property. It has further mentioned "payments made for the acquisition of partial right in the copyright (without the transferor fully alienating the copyrights) will represent a royalty, where the consideration is for granting of rights to use the program in a manner, that would without such licenses constitute the infringement of copyrights." Under the laws of the country, if the software owned by the assessee is used without licenses, it becomes infringement of the copyright. Therefore arguments of the assessee regarding applicability of OECD commentary fail on this count as well
104. The assessee did raise a grievance before the DRP but without any success. The assessee is not satisfied and is in appeal before us.
105. We have heard the rival contentions, perused the material on record and duly considered facts of the case in the light of the applicable legal position.
106. We find that the payment in question is admittedly the payment is for a software which is for a copyrighted article and not the copyright itself. There is nothing on record to suggest that the payment is for the copyright itself. In this view of the matter, the issue is clearly covered, in favour of the assessee, by Hon'ble Delhi High Court's judgment in the case of DIT Vs Infrasoft Limited [(2014) 264 CTR 329] wherein Their Lordships have, inter alia, observed as follows:
85. The Licensing Agreement shows that the license is non-exclusive, non-
transferable and the software has to be uses in accordance with the Agreement. Only one copy of the software is being supplied for each site. The licensee is permitted to make only one copy of the software and associated support information and that also for backup purposes. It is also stipulated that the copy so made shall include Infrasoft's copyright and other proprietary notices. All copies of the Software are the exclusive property of Infrasoft. The Software includes a licence authorisation device, which restricts the use of the Software. The software is to be used only for Licensee's own business as defined within the Infrasoft Licence I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 65 of 71 Schedule. Without the consent of the Assessee the software cannot be loaned, rented, sold, sublicensed or transferred to any third party or used by any parent, subsidiary or affiliated entity of Licensee or used for the operation of a service bureau or for data processing. The Licensee is further restricted from making copies, decompile, disassemble or reverse-engineer the Software without Infrasoft's written consent. The Software contains a mechanism which Infrasoft may activate to deny the Licensee use of the Software in the event that the Licensee is in breach of payment terms or any other provisions of this Agreement. All copyrights and intellectual property rights in and to the Software, and copies made by Licensee, are owned by or duly licensed to Infrasoft.
86. The Licensing Agreement shows that the license is non-exclusive, non- transferable and the software has to be uses in accordance with the agreement. Only one copy of the software is being supplied for each site. The licensee is permitted to make only one copy of the software and associated support information and that also for backup purposes. It is also stipulated that the copy so made shall include Infrasoft's copyright and other proprietary notices. All copies of the Software are the exclusive property of Infrasoft. The Software includes a licence authorisat ion device, which restricts the use of the Software. The software is to be used only for Licensee's own business as defined within the Infrasoft Licence Schedule. Without the consent of the Assessee the software cannot be loaned, rented, sold, sublicensed or transferred to any third party or used by any parent, subsidiary or affiliated entity of Licensee or used for the operation of a service bureau or for data processing. The Licensee is further restricted from making copies, decompile, disassemble or reverse-engineer the Software without Infrasoft's written consent. The Software contains a mechanism which Infrasoft may activate to deny the Licensee use of the Software in the event that the Licensee is in breach of payment terms or any other provisions of this Agreement. All copyrights and intellectual property rights in and to the Software, and copies made by Licensee, are owned by or duly licensed to Infrasoft.
87. In order to qualify as royalty payment, it is necessary to establish that there is transfer of all or any rights (including the granting of any licence) in respect of copyright of a literary, artistic or scientific work. In order to treat the consideration paid by the Licensee as royalty, it is to be established that the licensee, by making such payment, obtains all or any of the copyright rights of such literary work. Distinction has to be made between the acquisition of a "copyright right" and a "copyrighted article". Copyright is distinct from the material object, copyrighted. Copyright is an intangible incorporeal right in the nature of a privilege, quite independent of any material substance, such as a manuscript. Just because one has the copyrighted article, it does not follow that one has also the copyright in it. It does not amount to transfer of all or any right including licence in respect of copyright. Copyright or even right to use copyright is distinguishable from sale consideration paid for "copyrighted" article. This sale consideration is for purchase of goods and is not royalty.
88. The license granted by the Assessee is limited to those necessary to enable the licensee to operate the program. The rights transferred are specific to the nature of computer programs. Copying the program onto the computer's hard drive or random access memory or making an archival copy is an essential step in utilizing the program. Therefore, rights in relation to these acts of copying, where they do I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 66 of 71 no more than enable the effective operation of the program by the user, should be disregarded in analyzing the character of the transaction for tax purposes. Payments in these types of transactions would be dealt with as business income in accordance with Article 7.
89. There is a clear distinction between royalty paid on transfer of copyright rights and consideration for transfer of copyrighted articles. Right to use a copyrighted article or product with the owner retaining his copyright, is not the same thing as transferring or assigning rights in relation to the copyright. The enjoyment of some or all the rights which the copyright owner has, is necessary to invoke the royalty definition. Viewed from this angle, a non -exclusive and non-transferable licence enabling the use of a copyrighted product cannot be construed as an authority to enjoy any or all of the enumerated rights ingrained in Article 12 of DTAA. Where the purpose of the licence or the transaction is only to restrict use of the copyrighted product for internal business purpose, it would not be legally correct to state that the copyright itself or right to use copyright has been transferred to any extent. The parting of intellectual property rights inherent in and attached to the software product in favour of the licensee/customer is what is contemplated by the Treaty. Merely authorizing or enabling a customer to have the benefit of data or instructions contained therein without any further right to deal with them independently does not, amount to transfer of rights in relation to copyright or conferment of the right of using the copyright. The transfer of rights in or over copyright or the conferment of the right of use of copyright implies that the transferee/licensee should acquire rights either in entirety or partially co- extensive with the owner/ transferor who divests himself of the rights he possesses pro tanto.
90. The license granted to the licensee permitting him to download the computer programme and storing it in the computer for his own use is only incidental to the facility extended to the licensee to make use of the copyrighted product for his internal business purpose. The said process is necessary to make the programme functional and to have access to it and is qualitatively different from the right contemplated by the said paragraph because it is only integral to the use of copyrighted product. Apart from such incidental facility, the licensee has no right to deal with the product just as the owner would be in a position to do.
91. There is no transfer of any right in respect of copyright by the Assessee and it is a case of mere transfer of a copyrighted article. The payment is for a copyrighted article and represents the purchase price of an article and cannot be considered as royalty either under the Income Tax Act or under the DTAA.
92. The licensees are not allowed to exploit the computer software commercially, they have acquired under licence agreement, only the copy righted software which by itself is an article and they have not acquired any copyright in the software. In the case of the Assessee company, the licensee to whom the Assessee company has sold/licensed the software were allowed to make only one copy of the software and associated support information for backup purposes with a condition that such copyright shall include Infrasoft copyright and all copies of the software shall be exclusive properties of Infrasoft. Licensee was allowed to use the software only for its own business as specifically identified and was not permitted to I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 67 of 71 loan/rent/sale/sub -licence or transfer the copy of software to any third party without the consent of Infrasoft.
93. The licensee has been prohibited from copying, de - compiling, de-assembling, or reverse engineering the software without the written consent of Infrasoft. The licence agreement between the Assessee company and its customers stipulates that all copyrights and intellectual property rights in the software and copies made by the licensee were owned by Infrasoft and only Infrasoft has the power to grant licence rights for use of the software. The licence agreement stipulates that upon termination of the agreement for any reason, the licencee shall return the software including supporting information and licence authorization device to Infrasoft.
94. The incorporeal right to the software i.e. copyright remains with the owner and the same was not transferred by the Assessee. The right to use a copyright in a programme is totally different from the right to use a programme embedded in a cass ette or a CD which may be a software and the payment made for the same cannot be said to be received as consideration for the use of or right to use of any copyright to bring it within the definition of royalty as given in the DTAA. What the licensee has acquired is only a copy of the copyright article whereas the copyright remains with the owner and the Licensees have acquired a computer programme for being used in their business and no right is granted to them to utilize the copyright of a computer programme and thus the payment for the same is not in the nature of royalty.
95. We have not examined the effect of the subsequent amendment to section 9 (1)(vi) of the Act and also whether the amount received for use of software would be royalty in terms thereof f or the reason that the Assessee is covered by the DTAA, the provisions of which are more beneficial.
96. The amount received by the Assessee under the licence agreement for allowing the use of the software is not royalty under the DTAA.
97. What is transferred is neither the copyright in the software nor the use of the copyright in the software, but what is transferred is the right to use the copyrighted material or article which is clearly distinct from the rights in a copyright. The right that is transferred is not a right to use the copyright but is only limited to the right to use the copyrighted material and the same does not give rise to any royalty income and would be business income.
98. We are not in agreement with the decision of the Andhra Pradesh High Court in the case of SAMSUNG ELECTRONICS CO. LTD (SUPRA) that right to make a copy of the software and storing the same in the hard disk of the designated computer and taking backup copy would amount to copyright work under section 14(1) of the Copyright Act and the payment made for the grant of the licence for the said purpose would constitute royalty. The license granted to the licensee permitting him to download the computer programme and storing it in the computer for his own use was only incidental to the facility extended to the licensee to make use of the copyrighted product for his internal business purpose. The said process was necessary to make the programme functional and to have access to it and is qualitatively different from the right contemplated by the said provision because it is only integral to the use of copyrighted product. The right to make a backup copy I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 68 of 71 purely as a temporary protection against loss, destruction or damage has been held by the Delhi High Court in DIT v. M/s Nokia Networks OY (Supra) as not amounting to acquiring a copyright in the software.
99. In view of the above we accordingly hold that what has been transferred is not copyright or the right to use copyright but a limited right to use the copyrighted material and does not give rise to any royalty income.
107. Learned Departmental Representative, even as he vehemently relied upon and supported the stand of the authorities below, could not point out any distinguishing feature in this case.
108. In view of the above discussions, and respectfully following the esteemed views of Hon'ble jurisdictional High Court, we uphold the grievance of the assessee and direct the Assessing Officer to delete the impugned addition of Rs 2,52,70.569. The assessee gets the relief accordingly.
109. Ground no. 4 is thus allowed.
110. No other grievance was pressed before us.
111. In the result, the appeal for the assessment year 2007 -08 is partly allowed in the terms indicated above.
ITA No. 4608/Del/2011Assessment year 2008-09
112. We now move to the ITA No. 4608/Del/11, i.e. assessee's appeal agains t the order dated 18 th August 2011, in the matter of assessment under section 143(3) r.w.s. 144C (13) of the Income Tax Act, 1961 for the assessment year 2008-09.
113. Learned representatives fairly agree that whatever is decided for the assessment year 2007-08 will equally apply for this assessment year as well I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 69 of 71 as all the material facts and circumstances of the case, as also grievance of the assessee, are the same.
114. In view of the above position, and following our decision for the assessment year 2007-08, we hold that the observations made in the order for the said year will apply mutatis mutandis to this assessment year as well. The issue regarding taxation of royalty in respect of the CDMA handsets and equipment thus stands restored to the file of the Assessing Officer, and the addition in respect of invoicing the revenues under the BREW agreement thus stand deleted.
115, In the result, the appeal for the assessment year 2008 -09 is also partly allowed in the terms indicated above.
ITA No. 3701 and 3702/Del/2009 Assessment year 2005-06 and 2006-07
116. That leaves us with the ITA Nos 3710 and 3702/Del/2009, i.e. appeals filed by the assessee for the assessment years 2005 -06 and 2006-07 against the consolidated order dated 26 th June 2009 passed by the CIT(A), in the matter of assessment under section 143(3) of the Income Tax Act, 1961, which was a consolidated order for the assessment years 2000-01 to 2006-07.
117. Vide order dated 31 st January 2013, a coordinate bench of this Tribunal has already adjudicated upon this CIT(A)'s order, though only for the purposes of assessment years 2000-01 to 2004-05, so far as the addition in respect of royalty income in respect of the CDMA handsets a nd equipment is concerned and right now the matter is pending for adjudication before Their Lordships of Hon'ble High Court. One of the arguments raised by the learned I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 70 of 71 Departmental Representative before us is that the order of the CIT(A) has, for all practical purposes, merged in the order passed by the coordinate bench, and, therefore, it is no longer open to us to adjudicate on the same. It is thus suggested that propriety requires that all the appeals, in respect of which a common order is passed, should be heard together and even the appeals, which are already disposed of, should be recalled for that purpose. On the other hand, learned counsel for the assessee has submitted that there is no merger of the CIT(A)'s order in the coordinate bench's order, a nd, therefore, the point being made by the learned Departmental Representative is devoid of legally sustainable merits.
118. We are indeed unable to see any legally sustainable merits in the stand of the learned Departmental Representative. If they were really aggrieved of the stand so taken by the coordinate bench, the right course of action for them was to raise that point before the coordinate bench, either during the hearing itself or by way of a miscellaneous petition later, but that has not been don e. In such circumstances, these appeals are to be disposed of on merits.
119. The issues raised in these appeals are exactly the same as raised in the assessment year which we have disposed of above by way of a detailed order. Accordingly, the observations which we have made for the assessment year 2007-08 will also apply mutatis mutandis to these assessment years as well, and the Assessing Officer will give effect to the same accordingly.
120. In the result, the appeals for the assessment years 2005 -06 and 2006- 07 are also partly allowed in the terms indicated above.
I.T.A. Nos.: 3701 and 3702/Del/2009, 5343/Del/2010 and 4608/Del/11 Assessment year s: 2005-06, 2006-07, 2007-08 and 2008-09 Page 71 of 71
121. To sum up, all the four appeals are partly allowed in the terms indicated above. Pronounced in the open court today on 20 th day of February, 2015.
Sd/xx Sd/xx
C M Garg Pramod Kumar
(Judicial Member) (Accountant Member)
New Delhi, the 20 th day of February, 2015.
Copies to: (1) The appellant (2) The respondent
(3) DIT - , New Delhi (4) CIT(A)- , New Delhi
(5) DRP- , New Delhi (6) Departmental Representative
(7) Guard File
By order etc
Assistant Registrar
Income Tax Appellate Tribunal
Delhi benches, New Delhi