Allahabad High Court
The Principal Officer, Lg Electronics ... vs Asst. Commissioner Of Income Tax And ... on 22 April, 2015
Author: Arun Tandon
Bench: Arun Tandon
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved on 06.04.2015. Delivered on 22.04.2015. A.F.R. Court No. - 10 Case :- WRIT TAX No. - 177 of 2014 Petitioner :- The Principal Officer, L.G Electronics Pvt. Ltd. Respondent :- Asst. Commissioner Of Income Tax And Another Counsel for Petitioner :- Gaurav Mahajan, Amit Mahajan Counsel for Respondent :- C.S.C., It, Ashok Kumar, B. Agarwal WITH Case :- WRIT TAX No. - 126 of 2015 Petitioner :- The Principal Officer Lg Electronics Inida Pvt. Ltd. Respondent :- Assistant Commissioner Of Income Tax And Anr. Counsel for Petitioner :- Gaurav Mahajan,Amit Mahajan Counsel for Respondent :- C.S.C.,Ashok Kumar Hon'ble Arun Tandon,J.
Hon'ble Dr. Satish Chandra,J.
Petitioner-L.G.Electronics India (P) Ltd., a Company, incorporated under the Companies Act has filed this writ petition for quashing of the notice dated 28.03.2013 issued by the Assistant Commissioner of Income Tax, NOIDA for the Assessment Year 2006-07 under Section 148 of the Income Tax Act, 1961 (herein after referred to as the 'Act, 1961') wherein it has been stated that the officer has reasons to believe that the income chargeable to tax at the hands of the assessee for the year 2006-07 has escaped assessment within the meaning of Section 147 of the Act, 1961 in respect of which the assessee was assessable. The assessee was called upon to submit the return of the income within 30 days for which he is assessable in the said year. The notice has been enclosed as Annexure-1 to the present petition.
The reasons for initiating proceedings under Section 147 of the Act, 1961 have been communicated to the petitioner under letter dated 28.03.2013 and it reads as follows :
"It is seen that M/s. L.G. Electronics India Ltd. (Henceforth LGEIL) has made the following remittances during the F.Y. 2005-06 relevant to A.Y. 2006-07 to its parent company (M/s. LG Electronics Korea) and other Associated Enterprises, on which no TDS has been deducted. The same expenses are dis-allowable u/s 40 (a) (i) of the Income Tax Act. The details of the remittances made by the Company are as follows :
Sl. No. Description of transaction F.Y. 2005-06
1.
Import of raw material and consumables, service spares and spare parts 3,134,465,989/-
2. Import of finished goods 2,003,499,385/-
3. Import of capital goods 29,153,894/-
4. Export Commission paid 99,157,209/-
5. Reimbursement of Expenses 119,094/-
TOTAL 5,26,63,95,571/-
In view of the above facts I have reason to believe that income of the assessee has escaped assessment to the extent of Rs.5,26,63,95,571/- which is chargeable to tax for the assessment year 2006-07 within the meaning of section 147 of the Income Tax Act, 1961. In order to assess the income escaping assessment, action u/s 147 of the I.T. Act is hereby initiated.
Necessary approval of the Commissioner of Income Tax, Noida has been obtained u/s 151(1) of the I.T. Act through his letter dated 28.03.2013."
The notice has been challenged on the ground that the assumption of jurisdiction by the respondent authorities was bad as the basic requirements of Section 147 of the Act, 1961 were not satisfied. It has been stated that initiation of re-assessment proceedings beyond a period of four years as provided for under proviso to Section 147 of the Act, 1961 without stating that any income has escaped assessment on account of any failure on the part of the assessee to disclose complete and full facts/concealment of facts is bad.
Shri S.Ganesh, Senior Advocate assisted by Shri Deepak Chopra, Advocate submitted before us that there is no allegation by the first respondent that the petitioner has failed to disclose truly and fully material facts relating to the assessment, hence this ground for initiation of re-assessment proceeding was bad. For the purpose he has placed reliance upon the judgements in the case of Wel Inter-trade India vs. ITO reported in 308 ITR 22, CIT vs. SIL Investments reported in 339 ITR, 166, Haryana Acrylic vs. CIT reported in 308 ITR 38 and DTDC vs. ACIT reported in 324 ITR 234.
Counsel for the petitioner also contended that at the time of assessment the petitioner assessee had furnished all the particulars in the balance-sheet along with the original return. Assessment was made considering these details. Mere change of opinion cannot be the basis for re-opening of a complete assessment and does not confer jurisdiction for proceeding under Section 147 of the Act, 1961. It is his case that all the transactions mentioned as the reasons for initiating re-assessment proceedings had specifically been disclosed and considered in the original assessment proceedings. The transactions undertaken during the year were duly disclosed in Form 3-CD. The Assessing Officer had applied his mind on the transactions. As a matter of fact vide letter dated 06.08.2009 a detail questionnaire was issued to the assessee which was duly replied. Additional queries were also made by the Assessing Officer and it is only thereafter that the assessment proceedings were completed. Lastly it is submitted that the objections filed by the petitioner in the matter of existence of reasons to believe under Section 148 of the Act, 1961 have been disposed of by a non-speaking order dated 28.02.2014.
Counsel for the assessee has referred the following judgements :
1. Lamna Lal Kabra v. Income Tax Officer (69 ITR 461).
2. CIT v. Pardeshiya Industrial & Investment Corp. of U.P. Ltd. (186 Taxmann 131 (All.).
3. Vodafone West Ltd. v. Assistant Commissioner of Income Tax (No. 2) (354 ITR 520)
4. Vodafone West Ltd. v. Assistant Commissioner of Income Tax (No.1) (354 ITR 562)
5. Hindustan Lever Ltd. v. R. B. Wadkar, Assistant Commissioner of Income Tax and others (268 ITR 332).
6. Hindustan Lever Ltd. v. R.B.Wadkar, Assistant Commissioner of Income-Tax and others (No. 2) (268 ITR 339).
7. Transmission Corporation of A.P. Ltd. and Another v. CIT (239 ITR 587).
8. DIT v. Morgan Stanley (292 ITR 416).
9. Indraprastha Chemicals Pvt. Ltd. And Others v. CIT and Another (271 ITR 113).
10. Gwalior Rayon Silk Co. Ltd. v. CIT (140 ITR 832).
11. Commissioner of Income Tax v. Suren International P. Ltd. (357 ITR 24).
12. Commissioner of Income Tax v. S. Khander Khan Son (300 ITR 157).
13. Remfry and Sagar v. CIT (351 ITR 75).
14. Qualcomm Incorporated v. Assistant Director of Income Tax (W.P. (C) 224/2007).
15. Crompton Greaves Ltd. v. Assistant Commissioner of Income Tax (W.P. (C) 224/2007).
16. L.G. Electronics Incorporation, South Korea v. Assistant Director of Income Tax & Ors. SLP (C) No. 2445 of 2014.
17. The Government of the Republic of India and the Government of the Republic of Korea, Article 10 of DTAA.
Counsel for the petitioner with reference to Clause 25(3) of the India-Korea Double Taxation Avoidance Agreement (herein after referred to as the DTAA) and with reference to the judgment of the Apex Court in the case of Azadi Bachao Andolan reported in 263 ITR, 707 (S.C.) submits that the DTAA prevails and supersedes the provisions of Section 40(a) (i) of the Act, 1961. He submits that since the impugned notice is founded entirely on the provisions of Section 40(a) (i), the re-assessment proceedings are untenable and misconceived.
Counsel for the department however disputes the correctness of the pleas raised by the petitioner assessee. It is pointed out that on 10.06.2010 a survey operation was carried out at the business premises of the Company leading to the impounding of certain vital documents. The reasons for the statements of Visiting Heads of Divisions of the Korean Company, other expatriates & the employees of the Indian Company were recorded and it is transpired that the non-resident Company was carrying on business operations through permanent establishment in India.
What logically followed was that the non-resident Company namely the Korean Company and other associated entities were chargeable to tax in India in respect of payment received from the petitioner Indian Company. As a necessary corollary the petitioner-assessee had committed default of non-deductions of tax at the time of making payments to the said Korean Company which had a P.E. in India in contravention of provisions contained in Section 195 of the Act, 1961.
Because of the said facts, three consequences follow :-
(a) Initiation of proceedings against the Korean Co. & its related entities to bring to tax the chargeable income in their hands.
(b) Initiation of proceedings against the petitioner-Company for recovery of amount of tax, not deducted at source, under Section 210 of the Act, 1961.
(c) Initiation of proceedings against the petitioner-Company for disallowing the related expenses under Section 40(a) (i) for failure to deduct taxes.
We have been informed that the Korean Company and its related entities filed writ petitions against the reopening of the assessments before this Court being leading writ petition no. 148 of 2015. All such petitions have been dismissed vide judgement and order dated 13.02.2015. The High Court while dismissing another bunch of writ petitions leading being Civil Misc. Writ Petition (Tax) No. 1366 of 2015, filed by the non-resident Company, by means of an order dated 05.11.2014 recorded that the said non-resident entities were carrying on business in India through a Permanent Establishment. Once P.E. was found to be in existence, attribution of profits liable to tax in India was a necessary consequences and such proceedings have been drawn in respect of escapement of taxable income.
The Court has also been informed that proceedings have been initiated against the petitioner under Section 201 of the Act, 1961 for recovery of tax which has not been deducted and necessary orders calling upon the Company to make the payment after holding it to be assessee in default has been made on 24.02.2015.
On behalf of the Department it is clarified that non-deduction of tax has two consequences :
(a) Recovery of tax not deducted.
(b) Dis-allowance of corresponding expenditure under Section 40 (a) (i) of the Act.
Counsel for the department submits that from the judgements cited by the petitioner-assessee, it is apparently clear that the question of failure to disclose "fully" & "truly", all material facts in the matter of reopening of the assessment after four years is essentially a question of fact which has to be adjudicated in the background of the material available on record in each case. He submits that material fact is not mere disclosure of payment made but also the fact that it was chargeable to tax as income in the hands of the payee. He explains that no part of the accounts submitted by the assessee or the tax report filed, makes any mention of the fact as to whether such payments as detailed in the reasons dated 28.02.2014 were chargeable to tax or not.
It is submitted that the disclosure in the accounts/tax audit report was not full and true as from the evidence collected through survey operation it had been clearly brought out that the payee Company had a taxable presence in India and its income was chargeable to tax.
Counsel for the department clarifies that sufficient reasons have been recorded for arriving at a satisfaction that the Korean Company to whom the payments have been made had a permanent establishment in India and chargeable to tax which information has not been disclosed nor forms part of the records of the assessment proceedings. Consequently, the initiation of proceedings of reassessment is legally justified in the facts of the case.
So far as Article 25(7) of DTAA is concerned, it is pointed out that the issue is being raised for the first time before this Court. It can always be agitated during re-assessment proceedings at the first instance before the authority concerned. Even otherwise the assessee has a right to file an appeal, if he is so advised, in that regard. The judgement of the Apex Court relied upon by the assessee is clearly distinguishable in the facts of the case.
We have heard learned counsel for the parties and have examined the records.
The Apex Court in the case of Indi-Aden Salt Mfg. & Trading Co. (P) Ltd. v. Commissioner of Income Tax reported in [1986] 25 TAXMAN 356 (SC) in paragraph nos. 7 and 8 has held as follows :
"7. The assessee's contentions is that the ITO could have found out the position by further probing. That, however, does not exonerate the assessee to make full disclosure truly. The Explanation 2 to section 147 of the Act makes the position abundantly clear. The principles have also been well settled and reiterated in numerous decisions of this Court {Hazi Amir Mohd. Mir Ahmed vs. CIT (1977) 110 ITR 630 (Punj. & Har.) and ITO v. Lakhmani Mewal Das (1976) 103 ITR 437 (SC)} that mere production of evidence before the ITO was not enough, that there may be omission or failure to make a true and full disclosure, if some material for the assessment lay embedded in the evidence which the revenue could have uncovered but did not, then, it is the duty of the assessee to bring it to the notice of the assessing authority. The assessee knows all the material and relevant facts, the assessing authority might not. In respect of the material failure, the omission to disclose may be deliberate or inadvertent. That was immaterial. But if there is omission to disclose material facts, then, subject to the other conditions, jurisdiction to reopen is attracted. It is sufficient to refer to the decision of this Court in Calcutta Discount Co. Ltd.'s case (supra) where it had been held that if there are some primary facts from which reasonable belief could be formed that there was some non-disclosure or failure to disclose fully and truly all material facts, the ITO has jursdiction to reopen the assessment. This position was again reiterated by this Court in the case of Malegaon Electricity Co. (P) Ltd. v. CIT [1970] 78 ITR, 466.
8. Furthermore, bearing these principles in mind in this particular case whether there has been such non-disclosure of primary facts which has caused escapement of income in the assessment was basically a question of fact."
At the very outset we may record that the legal principle which flows from the various judgements cited by the counsel for the parties in the matter of reopening of the assessment beyond a period of four years is that there should be two conditions satisfied simultaneously before issuance of notice of re-opening namely :
(a) The Assessing Officer has reasons to believe that the income, profits or gain chargeable to income tax have been un-addressed and;
(b) he must have reasons to believe that such under assessment has occurred by reasons of either omission or failure on the part of the assessee to return his income or omission or failure on the part of the assessee to disclose fully or truly material facts necessary for his assessment that year. Facts material necessary for re-assessment will differ from case to case.
Judged in the aforesaid legal background, we find that in Annexure-H of the report of the Chartered Accountant of the petitioner's Company under Section 80 (JJ) (AA) of the Act, 1961 Form 10- (D) (A) enclosed at page 100 onwards to the present petition, details of the amount inadmissible under Section 40 (a) (ia) on which TDS has not been deducted has been given. The same is being reproduced herein below :
L.G. Electronics India Private Limited ANNEXURE--H FINANCIAL YEAR 2005-06 Amount inadmissible under Section 40 (a) (ia) Provisions on which tds was not deducted. Nature of Expenses Amount (in Rs.) Advertisement 3,831,722 Service Compensation Payable 50,908,508 Transportation Charges 7,851,262 Legal Charges 2,174,498 Printing & Stationery 24,657 Conveyance 247,093 Bus Hiring Charges 167,721 Welfare 68,846 Service Charges 243,282 Sales Commission 2,489,690 Service Franchisee Expenses 406,493 Vehicle Running Expenses 37,084 Repairs 247,935 Miscellaneous 296,045 TOTAL : 68,994,836
Similarly,in Annexure-I to the same report of the Chartered Accountant the assessee has given the particulars of payment made to persons under Section 40-A (2) (b) of the Act, 1961 during the year ended 31.03.2006. It reads as follows :
L.G. Electronics India Private Limited ANNEXURE--I FINANCIAL YEAR 2005-06
STATEMENT SHOWING PARTICULARS OF PAYMENTS MADE TO PERSONS SPECIFIED UNDER SECTION 40 A(2) (b) OF THE INCOME TAX ACT, 1961 DURING THE YEAR ENDED 31st MARCH, 2006.
Sl. No. NATURE OF EXPENSES
1.
-----------------------------------------------------
2. Paid to L.G. Electronics Inc., Korea, the Holding Company :-
Purchase of Raw Materials, Stores & Spares and Service Components Rs.3,134,391,293 Purchase of Finished Goods Rs.2,003,499,385 Purchase of Fixed Assets Rs. 29,153,894 Royalty Payment Rs.1,007,153,457 Export Sales Commission Rs. 99,157,209 Design & Development Fees Rs. 221,357,954 Service Charges Rs. 1,207,325 It is in respect of items mentioned at serial no. 2 i.e. payments made to L.G. Electronics, Korea, there is no disclosure with regards to non-resident company having P.E. In India as has been found after survey and as affirmed up to the High Court. We are satisfied that because of non-disclosure of the fact qua the L.G. Electronics, Korea having a P.E. In India, there has not been fully and truly complete disclosure of the material facts which could have led the Assessing Officer to examine as to whether tax was payable on the remittance to the non-resident Indian Company or not.
In our opinion in the reasons disclosed for initiating the re-assessment proceedings in the facts of the case, as noticed above, no fault can be found as the assessee had failed to disclosed fully and truly the complete facts in respect of L.G. Electronics, Korea having a P.E. In India to which payments have been made.
In view of the said conclusion, we find that there is a nexus between the reasons recorded and the belief that income had escaped assessment because of fully and truly information having not been furnished by the assessee. The Assessing Officer has given valid reasons to believe that income had escaped assessment.
We may refer to the judgement of the Apex Court in the case of DIT (International Taxation) Vs. Morgan Stanley and Co. Inc., reported in 292 ITR, 416. Relevant paragraph reads as follows :
"The object behind enactment of transfer pricing regulations is to prevent shifting of profits outside India. Under Article 7(2) nor all profits of MSCo would be taxable in India but only those which have economic nexus with P.E. In India. A foreign enterprise is liable to be taxed in India on so much of its business profit as is attributable to the P.E. In India. The quantum of taxable income is to be determined in accordance with the provisions of the Income-tax Act. All provisions of the Income-tax Act are applicable, including provisions relating to depreciation, investment losses, deductible expenses, carry forward and set off losses etc....................."
So far as the issue with regards to the arms length price is concerned, we are of the opinion that it is not material at the stage of issuance of notice. In any case it shall be open to the assessee to take a stand that no further tax could be levied during re-assessment proceedings. At this stage while examining the validity of the notice issued under Section 148 of the Act, 1961 the issue is limited only to see as to whether there exist reasons for the Assessing Authority to believe that the income has escaped assessment because of fully disclosure having not been made by the assessee.
Similarly, so far as the Clause 25(3) of the DTAA is concerned, the issue is left open to be agitated during re-assessment proceedings and it is for the Assessing Officer to examine all aspects of the matter.
For the reasons recorded herein above, we do not find any illegality in the notice issued under Section 148 of the Act, 1961 and for initiating re-assessment proceedings under Section 147 of the Act, 1961 nor in the order rejecting the objections of the petitioner calls for any interference under Article 226 of the Constitution of India.
Writ petition lacks merit and is accordingly dismissed.
Interim order, if any, stands discharged.
Order dated :22.04.2015 VR/