Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 3]

Income Tax Appellate Tribunal - Chennai

Intelsat Global Sales And Marketing ... vs Dcit, Circle1(1), Chennai on 1 January, 2018

                   आयकर अपील य अ धकरण, ''डी" यायपीठ, चे नई
      IN THE INCOME-TAX APPELLATE TRIBUNAL 'D' BENCH, CHENNAI
       ी धु वु आर.एल रे डी, या यक सद य एवं ी एस जयरामन, लेखा सद य के सम
              Before Shri Duvvuru RL Reddy, Judicial Member &
                   Shri S. Jayaraman, Accountant Member

                   आयकर अपील सं./I.T.A.No.2223/Mds/2017
                  नधारण वष/Assessm ent Year :2014-15


M/s. Intelsat Global Sales and                  The Deputy Commissioner of
Marketing Limited,                         Vs. Income Tax , Circle 1(1),
Co Pricewatercoopers (P) Ltd.,                  International Taxation,
8th Floor, Prestige Palladium Bayan,            Chennai.
129-140, Greams Road,
Chennai 600 006.

[PAN:AABCI1539E]

         (अपीलाथ /Appellant)                              (   यथ /Respondent)

         अपीलाथ क ओर से / Appellant by      :   Shri Ashik Shah, CA
             यथ क ओर से/Respondent by       :   Shri Vijayakumar Panna, St. Counsel
       सुनवाई क तार ख/ Date of he a ring    :   30.11.2017
घोषणा क तार ख /Date of Pronoun cement       :   01.01.2018

                              आदेश /O R D E R

PER DUVVURU RL REDDY, JUDICIAL MEMBER:

This appeal filed by the assessee is directed against the order of the assessment dated 19.07.2017 consequent to the directions of the ld. DRP dated 25.05.2017 relevant to the assessment year 2014-15. The effective ground raised by the assessee is that the ld. DRP/Assessing Officer erred in holding that the receipts of the assessee in relation to satellite transmission 2 I.T.A. No.2223/M/17 services falls within the ambit of "Royalties" as defined in Explanation 2 to section 9(1)(vi) of the Income Tax Act, 1961 ["Act" in short] and also qualify as Fee for Technical Services as defined under section 9(1)(vii) of the Act and Article 13(4) of the India-UK DTAA.

2. Brief facts of the case are that the assessee is a United Kingdom based foreign company engaged in providing satellite capacity via space segment and related services to Indian customers either directly or through VSNL. The assessee filed its return of income originally on 26.09.2014 declaring Nil income both under normal provision and MAT and claiming refund of ₹.11,88,64,670/- on account of tax deducted at by its Indian customers for the payments made by them.

2.1 The company is in the business of leasing out its satellite capacity in the form of its various services. During the year ended 31.03.2015, the assessee has received ₹.130,22,53,670/- from its Indian customers towards the provision of a dedicated service where the capacity of a portion/whole of a transponder is allocated/reserved for a particular customer and provision of a dedicated, point-to-point, symmetric, clear channel circuit, etc. The Assessing officer was of the opinion that the payments received by the company is taxable as "Royalty" for the use of equipment under section 9(1)(vi) of the Act. Further, the Finance Act, 2012 has amended the Explanation 5 and 6 to section 9(1) of the Act and brought the 3 I.T.A. No.2223/M/17 telecommunication equipments under the meaning of Royalty with effect from 01.06.1976. Accordingly, the assessee was show-caused as to why the income of the assessee is not taxable as "Royalty" under the Act. After considering the elaborate discussion and various case law relied upon, the Assessing officer was of the opinion and to be in consistent with earlier assessment years, held that the payments received by the assessee as "Royalties" as per section 9(1)(vi) read with the retrospective amendment to the Act. As per the provisions of section 144C(1) of the Act, a draft assessment order dated 10.08.2016 was forwarded to the assessee. The assessee preferred further appeal before the ld. DRP. By rejecting the objections raised by the assessee, the ld. DRP, vide its order dated 25.05.2017 sustained the draft assessment. Based on the order of the ld. DRP, the Assessing Officer concluded the assessment under section 143(3) r.w.s. 144C(13) of the Act by assessing the total income of the assessee at ₹.130,22,53,670/-.

3. Aggrieved, the assessee is in appeal before the Tribunal. By filing copy of the orders of the Tribunal in assessee's own case for earlier assessment years, the ld. Counsel for the assessee has submitted that similar identical issues have been remitted back to the file of the Assessing Officer to re-examine the issues and decide afresh. Accordingly, he prayed that for the assessment year under consideration also, similar directions may 4 I.T.A. No.2223/M/17 be given. On the other hand, the ld. DR fairly conceded the submissions of the ld. Counsel.

4. We have heard both sides, perused the materials available on record and gone through the orders of the authorities below. In similar facts and circumstances on an identical issue, in assessee's own case for the assessment year 2013-14 in I.T.A. No. 645/Mds/2017 vide order dated 27.09.2017, the Tribunal has observed and held as under:

"4. We have considered the submissions made by both the parties and perused the relevant material available on record. On identical circumstances, this Tribunal in the assessee's own case for assessment years 2002-03 to 2012-13 in I.T.A. Nos.1070 to 1074 & 1621/Mds/2010, 1562/Mds/2011, 2246/Mds/2012, 470/Mds/2014, 432/Mds/2015 and 516/Mds/2016, examined this issue elaborately and found that the matter needs to be re-examined. In fact, this Tribunal examined the matter on facts and directed the Assessing Officer to re-examine as follows:-
"16. If the assessee-company dismantled the equipment/ machinery installed at Chandigarh and Chennai in the year 2004, it is not known how the assessee is testing the quality of signal retransmitted to India. The so called Earth station maintained by VSNL and other companies in India may be down linking the signal/data from the satellite. The question arises for consideration is whether the Earth Station said to be maintained by VSNL and other companies could receive signal/data without any intervention by the assessee-company in India. This fact was not examined by both the authorities below. Further, how the signals were received in India without intervention of the assessee-company needs to be examined. This Tribunal is of the considered opinion that technical experts from VSNL or any other companies which entered into agreement with assessee-company needs to be examined about the mode of receipt of signal/data which was retransmitted by the assessee-company in India. Since the Assessing Officer has not examined the technical experts, this Tribunal is of the considered opinion that to appreciate the real services rendered by the assessee, the matter needs to be re-examined by the Assessing Officer. Accordingly, the orders of the lower authorities are set aside and the entire issue is remitted back to the file of the Assessing Officer. The Assessing Officer shall re-examine 5 I.T.A. No.2223/M/17 the matter afresh after examining the technical experts from VSNL who is responsible for maintaining the Earth Station in India or any other companies which has entered into similar agreement with the assessee and bring on record the actual services rendered by the assessee consequent to the agreement said to be entered into telecasting companies / telecom operators and thereafter decide the issue in accordance with law after giving a reasonable opportunity to the assessee."

5. In view of the above, this Tribunal is of the considered opinion that during the year under consideration also it needs to be re-examined. Accordingly, the orders of both the authorities below are set aside and the Assessing Officer is directed to re-examine both the issues in the light of the direction issued by this Tribunal for assessment years 2002-03 to 2012-13.

6. In the result, the appeal filed by the assessee is allowed for statistical purposes."

4.1 In view of the above observations of the Tribunal, for the assessment year 2014-15 also, we remit the matter back to the file of the Assessing officer to re-examine both the issues in the light of the directions issued by this Tribunal for earlier assessment years.

5. In the result, the appeal filed by the assessee is allowed for statistical purposes.

Order pronounced on the 01st January, 2018 at Chennai.

 Sd/-                                                                       Sd/-
 (S. JAYARAMAN)                                              (DUVVURU RL REDDY)
 ACCOUNTANT MEMBER                                              JUDICIAL MEMBER

Chennai, Dated, the 01.01.2018
Vm/-
     आदेश क      त ल प अ े षत/Copy to: 1. अपीलाथ /Appellant, 2.                           यथ /

Respondent, 3. आयकर आयु त (अपील)/CIT(A), 4. आयकर आयु त/CIT,

5. वभागीय त न ध/DR & 6. गाड फाईल/GF.