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 12, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

M/S Bodhi Professional Solutions Pvt. ... vs Assessee on 13 March, 2012

                     IN THE INCOME TAX APPELLATE TRIBUNAL
                              BANGALORE BENCH "A"

             BEFORE SMT. P. MADHAVI DEVI, JUDICIAL MEMBER AND
                  SHRI JASON P. BOAZ, ACCOUNTANT MEMBER

                                 I.T.A. No.419/Bang/2011
                               (Assessment Year : 2007-08)



M/s. Bodhi Professional Solutions Pvt. Ltd.,
No.92-94, 8th Cross, Malleshwaram,
Bangalore-560 003                                                          .... Appellant.
Pan AABCB 5574 E
         Vs.

Income Tax Officer,
Ward 11(1), Bangalore.                                                  ..... Respondent.

Appellant By : Shri Padamchand Khincha.
Respondent By : Shri Etwa Munda.

Date of Hearing : 13.03.2012.
Date of Pronouncement : 13.03.2012.

                                       O R D E R
Per Shri Jason P. Boaz, A.M. :

This appeal is filed by the assessee, directed against the order of the Commissioner of Income Tax (Appeals)-I, Bangalore dated 18.02.2011 for the Assessment Year 2007-08.

2. The facts of the case, in brief, are as under :

2.1 The assessee is an Indian company, in the business of providing business printing solutions. The assessee sells boxes containing a CD, dongle and user manual to various customers in India engaged in newspapers, publications, magazines, etc. The CD sold by 2 ITA No.419/Bang/2011 the assessee contains software used by the printing industry for providing printing solutions. The dongle is an electronic device that must be attached to a computer in order to use the software. The user manual contains the instructions to use the software and dongle. The boxes containing the CD, dongle and the user manual are imported by the assessee from various concerns outside India from whom it has taken distributorship to sell them in India. On their import into India, the assessee pays custom duty. The assessee also sells the hardware i.e. the interface card and data cables and other connected accessories required for the printing industry. The hardware is imported along with the CD boxes and customs duty is paid thereon. The assessee has taken distributorships from non-resident entities situated in various countries such as USA, Taiwan, Malaysia, Hongkong and is basically a reseller of hardware and software. 2.2 In the period relevant to Assessment Year 2007-08, as per details on pages 13 to 15 of paper book filed, the assessee imported software (viz. boxes containing CD, dongle and user manual) amounting to Rs.96,40,196; hardware amounting to Rs.58,91,407 and payment of Rs. 46,514 for certain services availed to a non-resident totally amounting to Rs.1,55,78,117 (viz. Rs.96,40,196 + 58,91,407 + 46,514) This sum of Rs.1,55,78,117 was shown as 'Import of Software' under Schedule 12 of financial statements for the year under consideration and the same amount was paid to non-residents from whom they were imported without deduction of tax at source under section 195 of the Income Tax Act, 1961 (herein after referred as 'the Act').
3
ITA No.419/Bang/2011 2.3 The assessee filed in its return of income for Assessment Year 2007-08 on 30.10.2007 admitting income of Rs.2,67,500. The return was processed under section 143(1) and was taken up for scrutiny by issue of notice under section 143(2) dt.9.9.2008 which was issued and served. In the course of assessment proceedings, the Assessing Officer noticed from Schedule 12 of the financial statements that the assessee had imported software amounting to 1,55,78,117. The Assessing Officer issued a show cause notice dt.8.12.2009 to the assessee to explain as to why the sum of Rs. 1,55,78,117 should not be disallowed under section 40(a)(i) for non-deduction of tax at source. The Assessing Officer was of the opinion that the disallowance under section 40(a)(i) was to be made in the light of the decision of the Hon'ble Karnataka High Court in the case of CIT Vs. Samsung Electronics Co. Ltd & Others dt.24.9.2009 (ITA No.2808/2005 Dt.15.10.2011) The assessee in its reply dt.16.12.2009 explained that purchase of shrink wrapped software for re-sale amounted to purchase of 'goods' and thus payment for the same is not liable to TDS under section 195 of the Act. The assessee placed reliance on the decision of the Hon'ble Apex Court in the case of Tata Consultancy Services Vs. State of Andhra Pradesh (2004) 271 ITR 401 in support of the contention that there is a difference between copy right and copy righted articles and that payment for a copy righted article is not liable for deduction of tax at source under section 195. The Assessing Officer did not accept this contention put forth by the assessee and held that payment made by the assessee amounted to 'royalty' under section 9(i)(vi) of the Act.

Pages 3 to 28 of the assessment order contain the reasons of the Assessing Officer for treating the payment as royalty. The Assessing Officer held that payment for import of 4 ITA No.419/Bang/2011 software amounts to payment towards copyright as also for patent, invention, scientific work, secret formula or process thereby attracting the provisions of section 9(1)(vi) of the Act. The Assessing Officer also concluded that software cannot be considered as 'goods' as understood generally and now specifically in terms of the definition given in the Income Tax Act, 1961 and that even if software is considered as 'goods', the definition of 'royalty' does not exclude goods from its ambit. Accordingly, the Assessing Officer held that the impugned payments constituted 'royalty' and hence liable for deduction under section 195 of the Act since the payment to non-residents were made without deduction of tax at source, the Assessing Officer disallowed the entire sum of Rs. 1,55,78,117 under section 40(a)(i) of the Act.

2.4 Aggrieved with order of the Assessing Officer, the assessee went in appeal before the CIT(A) who vide his order dt.18.2.2011 concurred with the views of the Assessing Officer and dismissed the assessee's appeal. The assessee is now in appeal before this Tribunal against the order of the CIT(A).

3.1 At the outset the learned counsel for the assessee submitted that payments made for import of hardware amounting to Rs.58,91,407 and payment for services amounting to Rs.46,514 had also been treated as 'royalty' by the Assessing Officer. It was submitted that the said payments cannot be regarded as royalty under section 9(1)(vi) as the definition of the term 'royalty' therein does not cover payments towards import of hardware which can be taxed only as business income. It was argued by learned counsel for the assessee that in the absence of a business connection or Permanent Establishment 5 ITA No.419/Bang/2011 (PE) in India, the payment to non-residents for import of hardware is not chargeable to tax in India. Likewise, it was submitted that payments to non-residents for services is not chargeable to tax in India as royalties. The learned counsel for the assessee submitted that the payments made towards import of hardware and for services cannot be regarded as 'royalty' and as a result of which there was no liability to deduct tax at source in respect of the said payments. Consequently, the learned Authorised Representative submitted that the disallowance under section 40(a)(i) should be deleted in respect of the expenditure covering payments towards import of hardware amounting to Rs.58,91,407 and payment for services amounting to Rs.46,514.

3.2 The learned counsel for the assessee further submitted that as per second proviso to section 9(1)(vi), lump sum payment made by a person, who is a resident, for the transfer of all or any rights (including the granting of a licence) in respect of computer software supplied by a non-resident manufacturer along with a computer or computer based equipment under any scheme approved under the policy on Computer Software Export, Software Development and Training, 1986 of the Govt. of India cannot be regarded as 'royalty'. The learned Authorised Representative drew our attention to the second proviso to section 9(1)(vi) which reads as under :

" Provided further that nothing contained in this clause shall apply in relation to so much of the income by way of royalty as consists of lump sum payment made by a person, who is a resident, for the transfer of all or any rights (including the granting of a licence) in respect of computer software supplied by a non-resident manufacturer along with a computer or computer-based equipment under any scheme approved under the Policy on Computer Software Export, Software Development and Training, 1986 of the Government of India."
6
ITA No.419/Bang/2011

It was submitted that the boxes containing the CD are imported along with the dongles and other hardware items, which are computer based equipments and therefore even if the impugned payments constitute 'royalty' within the meaning of the definition of the said term, as per Explanation 2 to section 9(1)(vi), the said payments would be outside the scope of section 9(1)(vi) of the Act by virtue of the second proviso to section 9(1)(vi). To support the fact/claim that the import of software was along with hardware, the learned Authorised Representative drew our attention to a sample of invoices at pages 22, 24 and 26 of the paper book. He submitted that to fall within the second proviso to section 9(1)(vi), what is required to be shown is that the software is imported along with hardware. The learned Authorised Representative contended that the accompanying of the software along with hardware is sufficient and it is not a further requirement that the software has to be embedded in or form an intrinsic part of the hardware. 3.3 In respect of the issue as to whether payment towards import of software would constitute royalty, the arguments of the learned Authorised Representative were as follows :

a) The learned Authorised Representative drew our attention to the definition of 'royalty' under Explanation 2 to section 9(1)(vi) which is as under :
" 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; "
7 ITA No.419/Bang/2011

b) In section 9(1)(vi), payments associated with intellectual properties are classified as royalties. The Intellectual Properties are classified into two segments - the definition of which have separate clauses. In one segment, there is a bunching and grouping of IPR's like patents, invention, model, design, secret formula, process or similar property etc. The other segment is copyright, artistic or scientific work including film or video tapes. Clauses (i), (ii) and (iii) deal with patent etc. Clause (iv) deals with copy right etc. Clause (i) and (v) are identical. However, the contents of clause (ii) and (iii) relating to imparting of any information relating to patents or use of any patents, etc have not been incorporated in the limb (v) of the definition dealing with copy right. According to the learned Authorised Representative, this distinction is material. Further, as a specific clause of the definition deals with copyright, one should not import mechanically, wider attributes of the patent etc dealt within other clauses of the definition (i.e. imparting of any information relating to patents or use of any patent). Thus, it was submitted that payment for importing any information regarding the use of copy right etc or for use of copy right etc cannot be regarded as 'royalty'.

c) Clause (v) of the definition of the term 'royalty' deals with the transfer of all or any rights (including the grant of a licence) in respect of any copyright etc. In the present case, the assessee is a reseller of the software and does not secure any right or licence in the software. The non-resident does not transfer any right or grant licence in respect of the software to the assessee. The assessee imports boxes containing the CD and sells the same without even opening the boxes. There is no transfer of any 8 ITA No.419/Bang/2011 rights or grant of licence in favour of the assessee. The transfer of rights or granting of licence in the software is in favour of the end user who installs the CD in his computer in the process of which, he has to agree to the terms and conditions of the 'End User Licence Agreement.' It was submitted that there was a transfer of right or grant of licence directly by the non-resident in favour of the end user and there is no transfer of any right or grant of any licence in favour of the assessee. Therefore, it was submitted that payments towards import of software cannot be regarded as 'royalty' under section 9(1)(vi) of the Act.

d) The learned Authorised Representative submitted that assuming without admitting that the impugned payments constituted 'royalty' under the Act, the said payments would not be regarded as 'royalty' under the Treaties, since only 'use' of copy rights gives rise to 'royalty' under the Treaties. Since the assessee in the instant case was a reseller of the software and there being no transfer of any right in copy right or grant of licence in its favour, the question of 'use' of copy right by the assessee did not arise. The learned Authorised Representative drew our attention to the OECD commentary on this aspect, the relevant quote of which is as under :

" Arrangements between a software copyright holder and a distribution intermediary frequently will grant to the distribution intermediary the right to distribute copies of the program without the right to reproduce that program. In these transactions, the rights acquired in relation to the copyright are limited to those necessary for the commercial intermediary to distribute copies of the software program. In such transactions, distributors are paying only for the acquisition of the software copies and not to exploit any right in the software copyrights. Thus, in a transaction where a distributor makes payments to acquire and distribute software copies (without the right to reproduce the software), the rights in relation to these acts of distribution 9 ITA No.419/Bang/2011 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 profits in accordance with Article 7. This would be the case regardless of whether the copies being distributed are delivered on tangible media or are distributed electronically (without the distributor having the right to reproduce the software), or whether the software is subject to minor customization for the purpose of its installation."

In support of the above, the learned Authorised Representative submitted that the impugned payments by the assessee do not constitute 'royalty' under the Treaties. 3.4 During the course of hearing, the Bench raised a query regarding the applicability of the decisions of the jurisdictional High Court in the cases of M/s. Samsung Electronics Co. Ltd. (ITA No.2808/2005 Dt.15.10.2011) and M/s. Synopsys International Old Ltd. decision dated 3.8.2010. The submission of the learned Authorised Representative in respect of the above were as follows :

a) The facts of the case before the Karnataka High Court in Samsung Electronics Co. Ltd.

& Other group cases were not identical. The imported software was used in testing the software developed by the respondent to ensure that the software developed conformed to the requirements of its parent company (page 127 of the decision). In ITA No.609/2006 and connected maters, the respondent was a distributor of software wherein after taking orders from customers, the respondent imports the software and supplies the same to customers (page 132 of the decision). In ITA No.1056/2006 and connected matters, the respondent was a distributor placing back to back orders on the non-resident for supply of the software and in consideration thereof received commission of 2% (page 137 of the decision).

10

ITA No.419/Bang/2011

b) Revenue's arguments before the Hon'ble Karnataka High Court were in respect of licence to use the software by an Indian entity by copying the software on the hard disc of the computer (page 124 of the decision). Apart from this, Revenue also argued on the non-applicability of the decision of the Hon'ble Apex Court in the case of Tata Consultancy Services (page 126 of the decision) and the applicability of section 9(1)(vi) even in the absence of a Permanent Establishment (page 138 of the decision). In other words, the learned Authorised Representative argued that Revenue did not substantiate as to how payments made by a re-seller or distributor of software and in the instant case of the assessee, for import of software, would constitute 'royalties.'

c) The findings of the Hon'ble Karnataka High Court from pages 139 to 160 of the decision contain the discussions on the observations of the Apex Court while remanding the case back to the High Court and the decision in the case of Sun Engineering Works P. Ltd. (198 ITR 297). Pages 168 to 170 of the decision contain the discussion on the contents of various agreements entered into by the respondents before the Hon'ble High Court. At page 171 of the decision, the Hon'ble High Court concluded that under the terms of the agreements, what is transferred is a licence to use the copy right, which authorizes the end user i.e. the customer to make use of the copy righted software. Pages 172 to 174 of the decision discusses the applicability of the decision of the Hon'ble Supreme Court in the case of Tata Consultancy Services. Pages 175 to 180 of the decision discuss the provisions of the Copy Right Act. At pages 181 to 183 of the decision, the Hon'ble High Court concludes the right to copy the software on the hard disc of the computer amounts to use of copy right.

11

ITA No.419/Bang/2011

d) At page 184 of the decision, the Hon'ble High Court categorically held that unless licence is granted permitting the end user to copy and down load the software, the dumb CD containing the software would not in any way be helpful to the end user as the software would become operative only if it is downloaded to the hardware of the designated computer as per the terms and conditions of the agreement. The Hon'ble High Court continued to hold that as far as the software stored in the dumb CD was concerned, the transfer of the dumb CD by itself would not confer any right upon the end user and the purpose of the CD is only to enable the end user to take a copy of the software and to store it in the hard disc of the designated computer. The Hon'ble High Court observed as follows :

" Therefore, the amount paid to the non-resident supplier towards supply of shrink-wrapped software or off-the-shelf software is not the price of the CD alone nor software alone nor the price of licence granted. This is a combination of all and in substance, unless licence is granted permitting the end user to copy and download the software, the dumb CD containing the software would not in any way be helpful to the end user as software would become operative only if it is downloaded to the hardware of the designated computer as per the terms and conditions of the agreement and that makes the difference between the computer software and copyright in respect of books or prerecorded music software as book and prerecorded music CD can be used once they are purchased, but so far as software stored in dumb CD is concerned, the transfer of dumb CD by itself would not confer any right upon the end user and the purpose of the CD is only to enable the end user to take a copy of the software and to store it in the hard disc of the designated computer if licnece is granted in that behalf and in the absence of licence, the same would amount to infringement of copyright, which is exclusively owned by non-resident suppliers, who would continue to be the proprietor of copyright."

3.5 The learned Authorised Representative emphasizing the conclusion of the Hon'ble High Court at pages 184 (supra) of the decision submitted that in the present case, the assessee was selling dumb CDs to end users since the boxes containing the CD, dongle and 12 ITA No.419/Bang/2011 the user manual are never opened but sold to end users as it is. It is submitted that it is the end user who enter into end user licence agreements with the non-resident in the process of copying the software to the hard disc of the computers. The learned Authorised Representative thus argued that the conclusions of the Hon'ble High Court at page 184 of the decision (supra) support the case of the assessee and as a result, it is contended that the payment made to non-resident by the assessee cannot be regarded as 'royalty'. It was submitted by the learned Authorised Representative that even though all the appeals filed by Revenue were allowed by the Hon'ble High Court, in the light of the above discussion, the decision of the Hon'ble High Court in Samsung Electronics (supra) is not applicable to a reseller / dealer of software. The learned Authorised Representative further submitted that the Karnataka High Court issued a consolidated/common order for all the appeals involved therein. In the concluding paragraph, it held that 'All the appeals are allowed. The order passed by ITAT, Bangalore Bench 'A' impugned in these appeals is set aside and the order passed by the CIT(A) confirming the order of Assessing Officer (TDS)-1 is restored.' It is important to note that though all the appeals were filed on the identical issue of law but were different in terms of their factual background. In other words, there are different classes of persons appealing on the same common issue. A judgment on common issues of a class binds every member of such class. It cannot travel beyond such class of persons. It cannot be held as a conclusion for all the cases involved therein. Different appeals can be disposed off through a common order. Such order can be binding only if the appeals involve common question of law and facts. Similarity in question of law and facts in every case is critical while disposing through a common order. 13 ITA No.419/Bang/2011 Even a single detail may distinguish the cases so held to be similar. Lord Denning while dealing with the law of precedent has observed - ' Each case depends on its own facts and a close similarity between one case and another is not enough because even a single significant detail may alter the entire aspect, in deciding such cases, one should avoid the temptation to decide cases (as said by Cordozo) by matching the colour of one case against the colour of another. To decide therefore, on which side of the line a case falls, the broad resemblance to another case is not at all decisive.' He further submitted that there is no specific provision in the Civil Procedure Code for consolidation of suits. It is under the inherent powers, that suits are consolidated by the Court. The whole object behind consolidation is to avoid multiplicity of proceedings, unnecessary delay and expenses. Where it appears that there is sufficient unity or similarity in the matter in issue in the suits or that the determination of the suits rests mainly on a common question, it is open to the court to try them as analogous cases. When consolidated for the purpose of trial, the primary consideration is convenience and for avoiding conflicting decisions involving identical questions. He further submitted that before the Hon'ble High Court the issue involved for determination was common but the factual background was different. In such cases, it is important to decide the matters one by one or atleast group by group. As discussed earlier, the various appeals involved concerned three classes/ segments. They were distinct. Their respective modus operandi was not uniform. Consolidation of these diverse classes for a decision was inappropriate. A single conclusion may not hold good for all the cases in consideration. In view of the above submission, the learned Authorised 14 ITA No.419/Bang/2011 Representative argued that the decision in Samsung Electronics case (supra) was not applicable to the instant case of the assessee.

3.6 The learned Authorised Representative contended that the decision of the Hon'ble Karnataka High Court in the case of CIT Vs. Synopsys International Old Ltd. (ITA Nos.11 to 15 of 2008 and 17 of 2008) dt.3.8.2010, is distinguishable for the reason that in the said decision, the assessee received licence fees from Indian customers under the end user licence agreements for the use of software. It was submitted that since in the instant case, the assessee does not itself use the software but re-sells the software, the decision in the Synopsis International (supra) is distinguishable. The learned Authorised Representative also filed written submissions as to how and why the decision of the jurisdictional High Court is not applicable.

4. The learned Departmental Representative, on the other hand, relied on the orders passed by the Assessing Officer and the CIT(A). in written submissions filed, the learned Departmental Representative placed reliance on the decisions of the Hon'ble Karnataka High Court in the cases of CIT Vs. Samsung Electronics (ITA No.2808/2005) dated 15.10.2011 and CIT Vs. Survey Computers (P) Ltd (2012) 204 Taxman 6 (Kar) and the decision of the Hon'ble ITAT, Bangalore in the case of ING Vysya Bank Ltd. Vs. DDIT (International Taxation) 143 TTJ (Bang Trib) 249. The learned Departmental Representative, finally prayed for dismissal of the assessee's appeal. 15 ITA No.419/Bang/2011

5. We have carefully perused and considered the submissions and arguments put forth by both the parties and the material on record. As detailed earlier in this order, the assessee has filed a paper book consisting of the material on record before the Assessing Officer and the CIT(A). Further, in compliance with our directions, the assessee has filed copies of agreements and details of imports of software and has also submitted a write up as to how the decision in the Samsung Electronics case (supra) is not applicable in the case of a re-seller of software as in the present case. From the facts of the case and material on record, it is evident that the Assessing Officer has considered payments made for import of hardware amounting to Rs.58,91,407 and payment for services amounting to Rs.46,514 also as 'royalty.' This is apart from considering payments made for import of software as 'royalty'. As rightly submitted by the learned Authorised Representative, payment made for import of hardware and payment for services cannot be regarded as 'royalty' under section 9(1)(vi) of the Act because none of the limbs of the definition of the term 'royalty' would be applicable as they cannot be regarded as payments made towards use of patent, design, copy right, etc. Thus, payment made for import of hardware and payment for services are outside the purview of section 9(1)(vi) of the Act.

5.2 We find that the Assessing Officer and the CIT(A) have not examined whether payments to non-residents in the instant case consisted only for import of software or whether payments were also made for import of hardware. Even though the figures of import of hardware and payment for services are on record, we are of the opinion that the Assessing Officer is required to examine the details of import of hardware, software and 16 ITA No.419/Bang/2011 payment for services. It is also seen that the Assessing Officer has not properly examined provisions of the Treaties in deciding whether the impugned payments constitute 'royalty'. In view of the foregoing, we are of the considered opinion that unless the facts of the case are clearly examined by the Assessing Officer, the quantum and to whether payment for imports of software amounts to 'royalty' cannot be decided. We, therefore, set aside the order of the CIT(A) and remit the matter back to the file of the Assessing Officer with the following directions :

i) The Assessing Officer shall thoroughly verify the details of import of software, hardware and payment for services. As we have held at para 5.2 above that payment towards import of hardware and payment for services cannot be regarded as 'royalty' no disallowance shall be made under section 40(a)(i) in respect of such payments.
ii) The Assessing Officer shall thoroughly verify the claim of the assessee that the boxes containing the CD are imported along with Dongles and other hardware items, which are computer based equipments as it is seen that this aspect has not been examined by the lower authorities. The Assessing Officer shall accordingly decide on the applicability of the second proviso to section 9(1)(vi) in the instant case.
iii) The Assessing Officer is also required to examine on merits the issue of whether payment for import of software amounts to 'royalty' after giving due consideration to the submissions of the assessee made before us and after affording reasonable opportunity of 17 ITA No.419/Bang/2011 being heard. The assessee is at liberty to submit relevant documents before the Assessing Officer in support of its claims.

6. In the result the assessee's appeal is allowed for statistical purpose.

Order pronounced in the open court on 13.03.2012.

                      Sd/-                                                Sd/-

                 (P. MADHAVI DEVI)                                   (JASON P BOAZ)
                   Judicial Member                                  Accountant Member
Bangalore,
Dated: 13.03.2012.

*Reddy gp

Copy to :

      1.    Appellant
      2.    Respondent
      3.    C.I.T.
      4.    CIT(A)
      5.    DR, - A Bench.
      6.    Guard File.

                             (True copy)                           By Order


                                                        Asstt. Registrar, ITAT, Bangalore




                       .