Income Tax Appellate Tribunal - Mumbai
Oceaneering International ... vs Deputy Commissioner Of Income Tax (It) ... on 21 March, 2025
IN THE INCOME TAX APPELLATE TRIBUNAL, 'I' BENCH MUMBAI BEFORE: SHRI AMIT SHUKLA, JUDICIAL MEMBER & SHRI VIKRAM SINGH YADAV, ACCOUNTANT MEMBER ITA No. 4670/MUM/2023 (Assessment Year : 2021-22) Oceaneering Vs. Deputy Commissioner of International GMBH Income-tax (International 302, Delphi, C Wing, Taxation), Hiranandani Range-3(2)(2), Business Park, Mumbai.
Orchard Avenue, Powai, Mumbai-400076.
PAN/GIR No. AAACO6496K
(Appellant) .. (Respondent)
Assessee by Shri. Abdul Kadir Jawadwala
Revenue by Shri. Krishna Kumar,
Sr. DR
Date of Hearing 10/03/2025
Date of Pronouncement 21/03/2025
आदे श / O R D E R
PER VIKRAM SINGH YADAV (A.M):
1. This is an appeal filed by the assessee against the order passed by the DCIT International Tax Circle 3(2)(2), Mumbai dated 25.10.2023 passed u/s. 143(3) r.w.s 144C(13) of the Income Tax Act 1961 (hereinafter referred to as 'the Act') as per the directions dated 22.09.2023 issued by the Dispute 2 ITA no. 4670/MUM/2023 Oceaneering International GMBH Resolution Panel-2, Mumbai (hereinafter referred to as 'the DRP').
2. Aggrieved assessee has filed present appeal against the impugned order on the following grounds of appeal:
"1. Final Assessment order barred by limitation 1.1. The Appellant submits that considering the facts and circumstances of its case and the law prevailing on the subject, the impugned Order dated 25 October 2023 passed u/s. 143(3) r.w.s. 144C(13) of the Act is ab-initio void being barred by limitation and hence, ought to be struck down.
1.2. The Id. AO erred in not appreciating that timelines for passing final assessment order as per section 153 of the Act being 12 months from the end of relevant AY 2021-22 was 31 March 2023. Accordingly, the final order passed under section 143(3) r.w.s. 144C(13) of the Act on 23 October 2023 is time barred.
1.3 The Id. AO erred in ignoring the decision of jurisdictional Mumbai High Court in the case of Shelf Drilling Ron Tappmeyer Ltd vs ACIT International tax [2023] (153 taxmann.com 162).
2. Inclusion of Goods & Service tax (GST) in the computation of presumptive income under section 44BB of the Act 2.1. The Id. AO erred in holding that GST would form part of the gross receipts for the purposes of income computation under section 448B(1) of the Act. The learned DDIT erred in not excluding from the gross receipts, GST of Rs. 13,10,09,191 collected by the appellant from customers in a fiduciary capacity.
2.2. The Id. AO erred in disregarding the favorable ITAT order and directions received from DRP in the previous years in appellant's own case, which have been accepted by the Tax Department.
2.3. The Id. AO erred in ignoring the judgement of Hon'ble Uttarakhand High Court (Full Bench) judgement in case of Schlumberger Asia Services Ltd (104 taxmann.com
353)(2019) which has relied on the judgement of Sedco Forex (SC) to exclude fiduciary receipts collected on behalf of the government while arriving at presumptive income under section 44BB of the Act.
2.4. The Id. AO erred relying on the judgements which are distinguishable on the facts of the appellant and the available jurisprudence on the issue.
3. Levy of interest under section 234A, 2348 and 234C of the Act 3 ITA no. 4670/MUM/2023 Oceaneering International GMBH 3.1 The Id. AO erred in levying interest of under section 234A of Rs. 1,41,840/-, under section 2348 of Rs. 8,79,408 and under section 234C of the Act of Rs. 20,24,934/-
4. Initiating penalty under section 274 r.w.s. 270A for under reporting of income 4.1 The Id.AO erred in ignoring submissions that receipts on account of goods and service tax do not form part of gross receipts for the purpose of calculating presumptive income under section 44BB of the Act and proceeded to form a believe that income is under-reporting of income.
The appellant craves leave to add to, alter, amend, vary, omit or substitute the aforesaid grounds of appeal or add a new ground or grounds of appeal at any time before or at the time of hearing of the appeal as it may be advised."
3. Briefly the facts of the case are that the assessee, a non-
resident company registered in Switzerland, is engaged in the business of providing equipment and service for use in oil and gas drilling operation to various companies engaged in oil and gas exploration activities in India. It filed its return of income for the impugned assessment year 2021-22 offering income to tax on presumptive basis in accordance with Section 44 BB of the Act. The return was selected for scrutiny under CASS and notices u/s. 143(2) and 142(1) were issued to the assessee calling for the necessary information and documentation. On verification of details submitted by the assessee, the AO observed that the assessee has received payment on account of GST which has not been included under the gross receipts which have been offered to tax u/s. 44 BB of the Act and the 4 ITA no. 4670/MUM/2023 Oceaneering International GMBH assessee was asked to show-cause as to why the same should not be added to the gross receipts.
4. In response to the show-cause, the assessee submitted that it has offered gross receipts aggregating to Rs. 92,44,25,985/-
u/s. 44 BB of the Act on the basis of amount received from its customers. Further submitted that it has collected GST on behalf of the government aggregating to Rs. 13,10,09,191/-
which are in the nature of taxes, which are collected from the service recipient and remitted into the government treasury and the company merely acts as a link between the service recipient and the Central government and the collection so made on behalf of the government cannot be brought to tax in its hand under the presumptive provision u/s. 44 BB of the Act. Further reliance was placed on its own order passed by the Tribunal for A.Y. 2010-11 wherein it's was held that the service tax doesn't form part of the gross receipts for the purposes of presumptive taxation u/s. 44 BB of the Act.
Further reliance was placed on the DRP directions for A.Y 2016-17 and 2020-21 wherein the service tax was not held includable in gross receipts.
5ITA no. 4670/MUM/2023 Oceaneering International GMBH
5. The submissions so filed by the assessee were considered but not found acceptable to the AO. Referring to the decision of authority for advance ruling in case of Siem Offshore Inc. 337 ITR 0207 and Coordinate Delhi Benches decision in case of DDIT v. Technip Offshore Contracting BV, it was held by the AO that service tax will form part of the gross receipts for the purposes of presumptive taxation. There is no provision which provides that the service provider need not pay the tax if the service receiver did not pay to the service provider. The liability remains that of the service provider and thus the consideration fixed under the contract will form the basis of computation service tax but the liability to pay the sum will remain on the service provider and it is immaterial whether it is paid by the service provider or the service receiver.
Accordingly, the amount of Rs. 13,10,09,191/- was brought to tax as part of gross receipts for the purposes of presumptive income u/s. 44 BB of the Act.
6. The assessee thereafter filed objections before the DRP which has confirmed the additions so made by the AO. The reasoning so drawn by the DRP while upholding the action of the AO are as follows:
6ITA no. 4670/MUM/2023 Oceaneering International GMBH a. As per Section 145A, GST is required to be included in the valuation of turnover for the limited purpose of determining income chargeable to tax. As per sub-section 44BB(2) r.w.s 44BB(1), the amount paid/payable/received/deemed received determine the income of the assessee on a proportionate basis of turnover. Therefore, the provision of section 145A is directly applicable to section 44BB cases.
b. There is no doubt in this case that the impugned amounts have been "paid" in respect of eligible services and "received/receivable" by the assessee. The same are reflected in the Bank statement of the assessee. It is not the case that assessee has not received the sums and as directly passed over to Government."
c. Further, GST has been paid/payable by the customer of the Applicant on account of provision of services and facilities in connection with, or supply of plant and machinery on hire used, or to be used, in the prospecting for, or extraction or production of, mineral oils in India.
d. The assessee has not only received the sums, but there would be a time difference between receipt and payment 7 ITA no. 4670/MUM/2023 Oceaneering International GMBH of GST. Hence, the receipts in respect of GST are like any other business receipts of the applicant assessee and does not possess a separate character.
e. Section 44BB must necessarily be read with Sec. 145A, else Section 44BB is an exercise in vacuum. It would benefit to reiterate that Sec. 44BB is a special code providing a "computational provision, which is inherently reliant on Sec. 145A, being the "Accounting provision.
That is the reason why the Legislature, in its wisdom, did not extend the non obstante provision beyond Sections 28 to 41 and sections 43 and 43A of the Act.
f. Having once held that of the judgment of Knight Frank (India) (P.) Ltd. [2016] 72 taxmann.com 300 (Bombay) would not apply to the instant case in view of amended clause 145A(a)(ii) of the Act, there is nothing that stops the Ld. AO from taking the sums received/deemed received in toto (Without any splitting up of GST or any other levy) in connection to the eligible services/facilities.
g. In view of the drastic amendment in the Act, the scenario stands altered. Section 145A has been substituted by the Finance Act 2018 for A.Y. 2018-19 and onwards.
8ITA no. 4670/MUM/2023 Oceaneering International GMBH h. The judgement of the Hon'ble SC in Sedco Forex International Inc. can be taken to cover the matter in favour of Revenue. With utmost reverence to the Hon'ble Courts, their Lordships of Hon'ble High Court of Delhi, Hon'ble High Court of Bombay and Hon'ble High Court of Uttarakhand did not have the occasion to examine the impact of the substituted section. 145A.
i. As a matter of common sense, the fact that the payer has taken complete deduction in respect of the GST payments, it goes to show that the sums are linked to its business. Hence, on the receipt side, the same logic of relation of GST to business of the Applicant Assessee is applicable.
j. With utmost reverence to the Hon'ble Courts and bowing before the majesty of the Hon'ble High Court, it is held that on account of amended provisions and decision of the Hon'ble Apex Court, the special provision section 44BB sums relates to amounts paid/payable by the customer and received/deemed to be received by the Applicant in connection to the shipping business. GST is part and parcel of the business of the applicant and it is 9 ITA no. 4670/MUM/2023 Oceaneering International GMBH directly connected with the business operations. For the presumptive provision of section 44BB of the Income Tax Act, 1961, the role of the applicant is irrelevant as long as it has been paid the GST and it has received the GST.
k. In light of the binding decision of Sedco Forex International Inc. v. CIT [2017] 87 taxmann.com 29 (Supreme Court) and the amendment of section 145A with the introduction of GST regime in 2017; the Panel is of the considered opinion that the sums received on account of GST, paid by the customers in relation to shipping business are includible in the aggregate sums as per sub-section 44BB(1) of the Income Tax Act, 1961.
7. The AO thereafter passed the final assessment order as per the directions of the Ld. DRP and against which, the assessee is in appeal before us.
8. During the course of hearing, the Ld. AR submitted that GST is a statutory levy collected by the assessee company on behalf of the government which needs to be mandatory deposited in the government treasury and it was submitted that the GST element is separately shown in the invoices raised by the assessee which substantiate the fact that GST is 10 ITA no. 4670/MUM/2023 Oceaneering International GMBH the separate levy collected by the assessee. It was submitted that since GST is collected and deposited in the government account, there is no element of profit including in the amount so collected by way of GST and it cannot be included as income for the purposes of section 44BB of the Act. It was submitted that GST being a statutory levy is not an amount paid or payable/received or deemed to be received for provision of services and facilities for extraction of production of mineral oil for the purpose of presumption of taxation u/s.
44BB of the Act. It was submitted that the matter is squarely covered by the decision of the Coordinate Bench in case of Orient Overseas Container Line Limited V. DCIT (International Taxation) in ITA no. 3278/MUM/2023 wherein the Coordinate Bench has held that GST cannot be considered as part of the receipt for presumptive taxation u/s. 44B of the Act. It was further submitted that the said order of the Coordinate Bench has thereafter been followed by the Coordinate Bench in case of Seadrill International Ltd. V. ACIT (IT)-4(2)(1) in ITA No. 4700/MUM/2023 dated 07.01.2025 in the context of section 44BB of the Act. It was submitted that the provisions of section 44B and section 44 BB of the Act are similarly worded 11 ITA no. 4670/MUM/2023 Oceaneering International GMBH and the ratio laid down in these decisions therefore squarely applies in the facts of the present case and in light of the same, the assessee be allowed the necessary relief by excluding the GST as part of the gross receipts so brought to tax by the Ld. AO for the purposes of presumptive taxation u/s 44BB of the Act.
9. Per contra, the Ld. DR relied on the order of the AO as well as the directions of the Ld. DRP which we have already taken note supra and the same are not been repeated for the sake of brevity.
10. We have heard the rival contentions and perused the materials available on record. We find that the Coordinate Bench while considering a similar issue of inclusion of GST for the purposes of presumptive taxation u/s. 44B of the Act in the case of Orient Overseas Container Line Limited (Supra) has exhaustedly examined the matter and the relevant findings therein read as under:
"8. We have heard both the parties at length, perused the relevant materials referred to before us. The controversy before is whether GST is to be included while computing the deemed profit u/s 44B. Section 44B is a special provision for computing profits and gains of shipping business in the case of non-residents. Prior to insertion of Section 44B, taxable profits of foreign shipping enterprises were determined by suitably apportioning their global profits between their Indian business and foreign business or on the basis of "voyage accounts" which led to difficult and complicated issues in assessments. With a view to simplifying and 12 ITA no. 4670/MUM/2023 Oceaneering International GMBH rationalizing the assessments in such cases, Section 44B was inserted for computing profits and gains of shipping business in the case of non- residents at 7.5% of specified amounts. Insertion of Section 44B substituted computation as per normal provisions in which both debit of expenses and credit of income were considered. At this point, it will be relevant to incorporate the relevant provision of Section 44B of the Act.
1) Notwithstanding anything to the contrary contained in sections 28 to 43, in the case of an assessee, being a nonresident, engaged in the business of operation of ships, a sum equal to seven and a half per cent of the aggregate of the amounts specified in sub-section (2) shall be deemed to be the profits and gains of such business chargeable to tax under the head "Profits and gains of business or profession"
2) The amounts referred to in sub-section (1) shall be the following, namely:-
(i) the amount paid or payable (whether in or out of India) to the assessee or to any person on his behalf on account of the carriage of passengers, livestock, mail or goods shipped at any port in India, and
(ii) the amount received or deemed to be received in India by or on behalf of the assessee on account of the carriage of passengers, livestock, mail or goods shipped at any port outside India.
Explanation For the purposes of this sub-section, the amount referred to in clause (1) or clause (ii) shall include the amount paid or payable or received or deemed to be received, as the case may be, by way of demurrage charges or handling charges or any other amount of similar nature.
9. At the time of hearing our attention was drawn to Circular No.169 dated 23/06/1975 explaining the rationale of Section 44B and amendment in Section 172 by Finance Act, 1975. For the sake of ready reference same is reproduced hereunder:-
"37. Under the existing law, taxable profits of foreign shipping enterprises are determined by suitably apportioning their global profits between their Indian business and foreign business or on the basis of "voyage accounts". Difficult and complicated issues arise in such assessments, particularly in relation to depreciation (including unabsorbed depreciation of earlier years), the balancing charge/allowance and the apportionment of overhead expenses. With a view to simplifying and rationalizing the assessments in such cases, the Finance Act, 1975 has made a special provision in section 44B for computing profits and gains of shipping business in the case of non-residents. Under this provision, profits and gains of a non-resident from the business of operation of ships will not be calculated in accordance with the provisions of sections 28 to 434 but will instead be taken at 7.5 per cent of the aggregate of the following amounts, namely: (a) the amount paid or payable (whether in or out of India) to the assessee or to any person on his behalf on account of carriage of passengers, livestock, mail or goods shipped at any port in India; and (b) the amount received or deemed to be received in India by or on behalf of the assessee on account of the carriage of passengers, livestock, mail or goods shipped at any port outside India.
38. .....
39. Section 172 makes a special provision for the levy and recovery of tax in the case of any ship, belonging. to or chartered by a non-resident which carries passengers, livestock, mail or goods shipped at a port in India. Under this provision an ad hoc assessment is made before the ship is allowed to leave the Indian port unless the non- resident shipping concern has an agent in India from whom the tax would be 13 ITA no. 4670/MUM/2023 Oceaneering International GMBH recoverable. For this purpose, one-sixth of the amount paid or payable for the carriage of passengers, livestock, mail or goods shipped at an Indian port is regarded as taxable income which is subjected to tax at the rate applicable in the case of foreign companies. The assessee has, however, the option to file subsequently a return of income and ask for a regular assessment to be made if his actual income is less than the above-mentioned amount of one-sixth of the freight, etc. Where tax already paid on the basis of an ad hoc assessment is found to be more than the tax determined on regular assessment, the excess is refunded Memorandum to Finance (No. 2) Bill, 1975 ".....
50. With a view to simplifying and rationalising the assessments of non-resident shipping enterprises, the Bill seeks to provide that in the case of a non-resident, the profits and gains from the business of operation of ships will be taken at an amount equal to 7.5 per cent of the amount paid or payable to the taxpayer or to any other person on his behalf. on account of carriage of passengers, live-stock, mail or goods shipped at any Indian port, as also of the amount received, or deemed to be received, in India on account of the carriage of passengers, live-stock, mail or goods shipped at any port outside India.
..."
Notes on Clauses Clause 8 seeks to insert a new section 44 in the Income-tax Act. Under the new section, in the case of a non-resident, the profits and gains from the business of operation of ships will be taken at amount equal to 71/2 per cent of the amount paid or payable to the assessee or to any other person on his behalf, on account of the carriage of passengers. live-stock, mail or goods shipped at any Indian port as also of the amount received, or deemed to be received, in India on account of the carriage of passengers, livestock, mail or goods shipped at any port outside India. This amendment will take effect from 1st April, 1976 and will accordingly apply in relation to assessment year 1976-77 and subsequent years."
10. The entire controversy which now has risen in this year is the interpretation of Section 145A inserted by the Finance Act 2018 with retrospective effect from 01/04/2017 on the issue of applicability of income computation and disclosure standards. The said provision of Section 145A reads as under:-
145A"For the purpose of determining the income chargeable under the head "Profits and gains of business or profession"
(i) the valuation of inventory shall be made at lower of actual cost or net realizable value computed in accordance with the income computation and disclosure standards notified under subsection (2) of section 145;
(ii) the valuation of purchase and sale of goods or services and of inventory shall be adjusted to include the amount of any tax, duty, cess or fee (by whatever name called) actually paid or incurred by the assessee to bring the goods or services to the place of its location and condition as on the date of valuation;
(iii)...
(iv)...
...
Explanation 1. - for the purposes of this section, any tax, duty, cess or fee (by whatever name called) under any law for the time being in force, shall include all such payment notwithstanding any righty arising as a consequence to such payment.
14ITA no. 4670/MUM/2023 Oceaneering International GMBH
11. CBDT Circular No.8 dated 26/12/2018 had explained amendment in the following manner:-
\"Amendments in relation to notified Income Computation and Disclosure Standards 39.1 Section 145 of the Income-tax Act empowers the Central government to notify Income Computation and Disclosure Standards (ICDS). In pursuance to the above, the Central Government has notified ten such Standards effective from 1st April, 2017 relating to Assessment Year 2017-18 These are applicable to all assesses (other than an individual or a Hindu undivided family who are not subject to tax audit under section 44AB of the Income-tax Act) for the purposes of computation of income chargeable to income-tax under the head "Profits and gains of business or profession" or "Income from other sources"
39.2 In order to bring certainty in the wake of recent judicial pronouncements on the issue of applicability of ICDS- ....
(v) Section 145A of the Income-tax Act has been amended to provide that, for the purpose of determining the income chargeable under the head "Profits and gains of business or profession"-
(a) the valuation of inventory shall be made at lower of actual cost or net realizable value computed in the manner provided in the ICDS notified under Sub-Section (2) of section 145;
(b) the valuation of purchase and sale of goods or services and of inventory shall be adjusted to include the amount of any tax, duty, cess or fee actually paid or incurred by the assessee to bring the goods or services to the place of its location and condition as on the date of valuation,
12. Ergo, amendment to Section 145A was to include taxes of cost of sales / services for valuation of inventory to align with ICDS-2 and nowhere it can be inferred that it tantamount to change the computation mechanism on presumptive basis of taxation. Earlier Section 145A was inserted to bring clarity with the method of accounting for valuation of purchase and sale of goods and inventory, to determine business income. It in effect. provides that for inventory valuation, the amount actually paid or incurred by way of any tax, duty, cess or fees shall be included therein. Earlier there were various litigations whether the valuation of closing stock of the inputs, work-in- progress and finished goods must necessarily include the element for which MODVAT credit is available, and in order to ensure that the value of opening and closing stock reflect the correct value, the amendment was brought in Section 145A by the Finance Act, 1998. This was explained then by the CBDT Circular in the following manner:-
"Method of accounting in certain cases 52.1 The issue relating to whether the value of the closing stock of the inputs, work- in- progress and finished goods must necessarily include the element for which MODVAT credit is available, has been the matter of considerable litigation over the years.
52.2 Consistent with the other provisions of the Act, with a view to pot on end to this point of litigation and in order to ensure that the value of opening and closing stock reflect the correct value, a new section 1454 is inserted. This section provides that the valuation of purchase, sole and inventory shall be made in accordance with the method of accounting regularly employed by the assessee and such valuation shall be 15 ITA no. 4670/MUM/2023 Oceaneering International GMBH further adjusted to include the amount of any tars, duty, cess or fee (by whatever name called, actually paid or incurred by the assessee to bring the goods to the place of its location and condition as on the date of valuation 52.3 This amendment will take effect from 1st April, 1999 and will, accordingly, apply in relation to the assessment year 1999- 2000 and subsequent years."
13. Now by the Finance Act 2018, Section 145 of the amendment was given to ICDS and Section 145(2) empowered the Central Government to notify ICDS by this amendment, "services" were also brought into the scope of Section 145A. Now as per Section 145A(ii), the valuation of purchase and sale of goods or services and of inventory shall be adjusted to include the amount of any tax, duty, cess or fee (by whatever name called) actually paid or incurred by the assessee to bring the goods or services to the place of its location and condition as on the date of valuation. Thus, Section 145A(ii) suggests inclusive method of accounting for computing 'profits and gains of business or profession' under the normal provisions of the Act and it will apply only when all the 3 elements i.e., purchase, sales and inventory are present together. Thus, while the taxes are included by adjusting the turnover and closing inventory, the same are reduced by adjusting the purchases and opening inventories, if paid, before the due date of filing tax return under Section 139(1) of the Act.
14. In case of presumptive taxation, deduction of expenses is not allowed i.e., purchase and inventory elements are to be ignored for computing deemed income under Section 44B, because the section starts with no-obstante clause overriding computation under sections 28 to 43. The deemed income has to be computed on specified amounts only and nothing more can be added which is not within the scope of Section 44B of the Act because Section 44B provides that non-resident is engaged in the business of operation of ships, then sum equal to 7.5% of the amounts referred to Sub-section (2) has to be computed for the purpose of deemed profits. These amounts are firstly, the amount paid or payable (whether in or out of India) to the assessee or to any person on his behalf on account of carriage of passengers, livestock, mail or goods shipped at any port in India; and secondly, the amount received or deemed to be received in India by or on behalf of the assessee on account of the carriage of passengers, livestock, mail or goods shipped at any port outside India. Thus, what is relevant for computing the deemed income u/s.44B is the amount paid or payable or amount received or deemed to be received on account of carriage of passengers, etc.
15. Section 145A of the Act takes into consideration "valuation of sale or purchase of goods/services and of inventory", whereas Section 44B (2) considers specified amounts i.e. "amount paid or payable on account of the carriage of goods shipped at any port in India" and "amount received or deemed to be received on account of the carriage of goods shipped at any port outside India. The terms amount paid or payable' and 'amount received or deemed to be received mentioned under Section 44B cannot be replaced with the term 'valuation' in the absence of any specific enabling provisions under Section 44B or Section 145A of the Act or any other provisions of the Act. For instance, Section 50CA is a deeming provision which enables replacement of consideration with 'fair market value' where the amount of consideration is less than the fair market value determined in a prescribed manner.
16. Thus, in our view adding GST component to the deemed income which has to be computed directly on specified amounts i.e. amount paid or payable on account of carriage of goods shipped which is revenue element only. For the earlier regime of service tax prior to GST, there were various judicial precedents which upheld 16 ITA no. 4670/MUM/2023 Oceaneering International GMBH exclusion of service tax while computing the provision u/s.44B or other similar provisions. For instance, following judgments have been brought to our notice before us wherein the Hon‟ble Courts has approved the exclusion of service tax. i.M/s Deepwater Pacific I Inc SLP (Civil) Dairy No(s). 47374/2023) ii.Vantage International Management Co. [2023] 156 taxmann.com 23 iii.Transocean Offshore International Ventures Lad. [2023] 157 tasumann.com 203 (SC) iv.Schlumberger Asia Services Ltd. [2024] 158 taxfmann.com 267 (SC) Further, Hon‟ble Bombay High Court in the case of Pr. CIT(IT) v. Boskalis International Dredging International CV (Income Tax Appeal No. 55 OF 2017 dated 25 March 2019) (followed the decision of Delhi High Court and Mitchell Drilling International Pty Ltd. (ITA No.403/2013 and 384/2015) dated 28/09/2015 and held as under:
"3. Learned Counsel for the Assessee drew our attention to a decision of the Delhi High Court in the case of Director of Income-tax-1 Vs. Mitchell Drilling International (P.) Lid 3 in which identical issue had come up for consideration. The High Court referred to the decision of this Court in the case of Sudarshan Chemicals Industries Limited (supra) which was approved by the Supreme Court in case of CIT Vs. Lakshmi Machine Works and also on the decision in the case of Schlumberger Asia Services Ltd. (supra) and held as under:
"In Lakshmi Machine Works (supra), the Supreme Court approved the decision of the Bombay High Court in Sudarshan Chemicals Industries Ltd (xupra) which in turn considered the decision of the Supreme Court in George Oakes (P) Ltd. (supra). In the considered view of the Court, the decision of the Supreme Court in Lakshmi Machines Works (supra) is sufficient to answer the question framed in the present appeal in favour of the Assessee. The service tax collected by the Assessee does not have any element of income and therefore cannot form part of the gross receipts for the purposes of computing the Presumptive income of the Assessee under Section 44BB of the Act.
The Court concurs with the decision of the High Court of Uttarakhand in DIT v Schlumberger Asia Services Ltd. (supra) which held that the reimbursement received by the Assessee of the customs duty paid on equipment imported by it for rendering services would not form part of the gross receipts for the purposes of Section 44BB of the Act.
The Court accordingly holds that for the purposes of computing the Presumptive income of the Assessee for the purposes of Section 44BB of the Act, the service tax collected by the Assessee on the amount paid to it for rendering services is not to be included in the gross receipts in terms of Section 44BB(2) read with 44BB(I). The service tax is not an amount paid or payable, or received or deemed to be received by the Assessee for the services rendered by it. The Assessee is only collecting the service tax for passing it on to the government."
4. We are in respectful agreement with this view expressed by the Delhi High Court in which identical question had arisen.
5. In the result, Income Tax Appeal is dismissed.
17. Full Bench of Hon‟ble High Court of Uttarakhand in case of DIT v. Schlumberger Asia Services Ltd. [2019] 414 ITR 1 (Uttarakhand) (FB) held that service tax paid earlier by the assessee to Government of India is not on account of provision of services in connection with exploration and production of mineral oil, 17 ITA no. 4670/MUM/2023 Oceaneering International GMBH hence would not form part of aggregate taxable amount referred to in clauses (a) and
(b) of sub-section(2) of section 44BB Relevant extract of the ruling is as under:-
"27. The word 'on account of has been defined in the Random House Dictionary of the English Language to mean "by reason of; because of, for the sake of. In the Reader's Digest Great Encyclopaedic Dictionary, "On account of is defined to mean on consideration of, because of. In Collins English Dictionary "On account of" is defined to mean as 'because of, by reason of. D. Ramanatha Aiyer: The Law Lexicon defines "on account of to mean "because of, by reason of, towards payment of (1) concerning (2) because of". It is only if the service tax reimbursed to them by the ONGC, which was paid by the assessee to the Government earlier, is held to be a payment in consideration of the services and facilities provided by the assessee, in connection with the prospecting. extraction and production of mineral oils in India, would it then fall within the ambit of sub-section (2) of Section 44BB.
28. As the expression 'amount paid or payable' in Section 44BB(2)(a), and the expression amount received or deemed to be received in Section 44BB(2)(b), is qualified by the words 'on account of the provision of services and facilities in connection with, or supply of plant and machinery, it is only such amounts, paid or payable for the services provided by the assessee, which can form part of the gross receipts for the purposes of computation of gross income under Section 44BB(1) read with Section 44BB(2). DIT v. Mitchell Drilling International (P.) Ltd. [2015] 62 taxmann.com 24/234 Taxman 818/[2016] 380 ITR 130 (Delhi). On its literal construction, Section 44BB(2) would only be the amount paid by the ONGC to the assessee on account of (i) provision of services in connection with or (ii) supply of plant and machinery on hire used in, the prospecting, extraction and production of mineral oils. As the amount reimbursed by the ONGC, towards the service tax paid by assessee earlier to the Government, is not an amount paid to the assessee towards the services provided by the latter in connection with the prospecting, extraction or production of mineral oils, it is not required to be included in the amounts specified in clauses (a) and (b) of Section 44BB(2)."
18. Apart from that in the case of the assessee itself the Tribunal have consistently has been holding that service tax being in the nature of statutory payment does not involve any element of profit therefore, cannot be included in the gross receipts.
19. The case of the department before us is that the judgments rendered in the context of service tax could not be applicable under the new GST. We find that though GST has replaced by erstwhile service tax law to provide a single tax of supply of goods and services right from manufacture to consumer. For the sake of ready reference Section 68 of erstwhile Service Tax law and Section 49 of CGST Act, the comparison is given herein below.
Service Tax GST Section 68 Section 68 relates to payment CGST (1) Every deposit made
of Finance of service tax. Sub-section (1) Act, 2017 towards tax, interest, penalty, Act, 1994 thereof stipulates that every fee or any other amount by a person, providing taxable person by internet banking or service to any person, shall by using credit or debit cards pay service tax at the rate or NEFT or RTGS or by such 18 ITA no. 4670/MUM/2023 Oceaneering International GMBH specified in section 66B of other mode and subject to such Finance Act 2012 in such conditions and restrictions as manner, and within such may be prescribed, shall be period, as may be prescribed. credited to the electronic cash ledger of such person to be Notwithstanding anything maintained in such manner as contained in sub-section (1), may be prescribed.
in respect of such taxable services as may be notified by (2)The input tax credit as self- the Central Government in assessed in the return of Official Gazette, service tax registered person shall be the the thereon shall be paid credited to his electronic credit by such person and in such ledger, in accordance with manner as may be prescribed section 41, to be maintained in at the rate specified in section such manner as may be [66B] and all the provisions prescribed.
of this Chapter shall apply to
such person as if he is the (3) The amount available in the
person liable for paying the electronic cash ledger may be
service tax in relation to such used for making any payment
service towards tax, interest, penalty,
fees or any other amount
Provided that the Central payable under the provisions of
Government may notify the this Act or the rules made
service and the extent of thereunder in such manner and
service tax which shall be subject to such conditions and
payable by such person and within such time as may be
the prescribed.
(4) The available amount in the
electronic credit ledger may be
used for making any payment
towards output tax under this
Act or under the Integrated
Goods and Services Tax Act in
such manner and subject to
conditions restrictions such
and within such time as may be
prescribed.
Rule 3(1) provisions of this Chapter
of the shall apply to such person to
Cenvat the extent so specified and the
Credit remaining part of the service
Rules tax shall be paid by the
service provider.
A manufacturer or producer
of final products or a
provider of output service
19
ITA no. 4670/MUM/2023
Oceaneering International GMBH
shall be allowed to take
credit of Service tax paid on
any input service received
b. Service tax collected in excess (unjust enrichment) Both under the Service Tax Law and GST Law, there are adequate provisions which requires timely deposit of taxes collected including excess taxes collected. Where the taxes collected and not deposited, there are provisions which enables recovery of taxes by the Government. Relevant extract of the provisions is reproduced hereunder:
Reference Reference under the under the law, law, rules, rules, etc etc. Section Section stipulates 73A(1) that Section 76 (1) Notwithstanding anything 73A (1) any person who is liable to pay of CGST to contrary in any direction and (2) service tax, and has collected Act, 2017 the contained order or of any Finance any amount in excess of the Appellate Authority or Act, 1994 service assessed tax or Appellate Tribunal or court determined and paid on any or in any other provisions of taxable service, from recipient this Act or the rules made the of taxable service as thereunder or any other law representing service tax, shall for the time being in force, forthwith pay the amount so every person who has collected to the credit of the collected from any any other Central Government. Section person amount as 73A(2)stipulates that where representing the tax under any person, who has collected this Act, and has not paid the any amount, which is not said amount to the required to be collected, from Government, shall forthwith any other person, in any pay the said amount to the manner representing as service Government, irrespective of tax, such person shall whether the supplies in forthwith pay the amount so respect of which such amount collected to the credit of the was collected are taxable or Central Government. not. (2) Where any amount is required to be paid to the Government under sub- section (1), and which has not been so paid, the proper officer may serve on the person liable to pay such amount a notice requiring him to show cause as to why the said amount as specified in the notice, should not be paid by him to the Government and why a 20 ITA no. 4670/MUM/2023 Oceaneering International GMBH penalty equivalent to the amount specified in the notice should not be imposed on him under the provisions of this Act. Section Where amount any is required 73A(3) to be paid to the credit of the Finance Central Government under Act, 1994 section (1) sub-or sub-section (2), and the same has not been so paid, the Central Excise Officer shall serve on the person liable to pay such amount, a notice requiring him to show cause why the said amount, as specified in the notice, should not be paid by him to the credit of the Central Government.
c. Levy is an indirect tax which can be collected from the buyer / service recipient Service Tax and GST both are an indirect tax and can be passed on by service provider to the service recipient. Relevant extract of the provisions is reproduced hereunder:
Service Tax Reference under the Provisions Reference under the Provisions law, rules, etc. law, rules, etc. Section 83-Finance Section 83 makes Section 49(9) of Every person who Act, 1994 certain provisions of CGST Act, 2017 the Excise Central has paid the tax on Act applicable, and goods or services or thereunder the both under this Act provisions of, shall, unless the among others, contrary is proved sections 12A and by him, be deemed 12B of the Central to have passed on Excise Act shall the full incidence of apply, so far as may such tax to the be, in relation to recipient of such service tax as they goods or services or apply in relation to both.
a duty of excise.
Rule 4A of Service Service provide Section 15 of CGST Every person who Tax Rules shall issue an Act, 2017 has collected from invoice which shall any other person 21 ITA no. 4670/MUM/2023 Oceaneering International GMBH mention the amount any amount as of Service tax representing the tax thereon. Payable under this Act, and has not paid the said amount the Government, shall forthwith pay the said amount to the Government, irrespective whether supplies of the in respect of which such amount was Rule 46 of CGST collected are ST Rules, 2017 taxable or not Section 12B of Section provides 12- Central Excise Act, B that every person 1994 who has paid the duty of excise on any goods under the Act shall, unless the contrary is proved by him, be deemed to have passed on the full incidence of such duty to the buyer of such goods. Article 268A of Taxes on services Article 269A of The value of a
constitution of India shall be levied by constitution of India supply of goods or the Government of services or both of India and such tax shall be the of shall be collected transaction value, and appropriated by which is the price the government of actually paid or India and the States payable for the said in the manner supply of goods or provided in services or both the clause(2) value of supply shall include any taxes, duties, cesses, fees and charges levied under any law for the time being in force other than this Act (i.e. GST) Taxable value and GST to be mentioned 22 ITA no. 4670/MUM/2023 Oceaneering International GMBH separately invoice on Taxes on services shall be levied by the Government of India and such tax shall collected be and appropriated by the Government of India
20. On perusal of the comparison of the relevant provision of service tax law and GST law it can be seen that both are indirect taxes and is recovered by the service provider on behalf of assessee and as an agent of the Government as such rates are specified and thus, the provision under the service tax law are similar to provision of GST law and therefore, in our opinion the judicial precedents delivered in respect of erstwhile tax law would apply mutatis mutandis to the GST laws also.
21. Otherwise also it would be quirk of a fate that tax collected on behalf of the customer is again to be held as part of taxable income of the assessee who is collecting GST. The assessee is taxable person under the GST laws and shows GST separately in the invoice raised on the customers. We have perused the copy of the sample invoice produced before us at our direction wherein, it is seen that service charge is indicated separately and CGST is levied on such service charge is also indicated separately. If the GST services have been indicated in the invoice separately then it cannot be included for purpose of taxation while computing the income. For instance there are various TDS provisions and CBDT has clarified through various circulars that if GST services are indicated separately in the invoice then no tax would be deducted at GST components. By way of illustration following circulars have been referred to before us under various Sections:-
Sr. No. Circular No. Relevant Section 1. Circular No. 5 of 2023 Section 194BA 2. Circular No. 20 of 2023 Section 194-O 3. Circular No. 12 of 2022 Section 194R 4. Circular No. 13 of 2022 Section 194S 5. Circular No. 13 of 2021 Section 194Q
22. If we accept the contention of the revenue, then it would lead to a situation where calculation of tax of reimbursement of taxes would tantamount to collection of tax on taxes. Section 44B(2) of the Act provides for deemed taxation on amount paid or payable / received on account of 'carriage' of goods, passengers, etc. Further, the Explanation thereto clarifies that the amounts in connection with the carriage would include 'demurrage charges', 'handling charges and other amounts of a 'similar nature". Thus, what is sought to be included u/s 44B are the charges' recovered from the consignor of the cargo/ customer as a consideration for transportation from a port in India to outside India and vice versa.
23ITA no. 4670/MUM/2023 Oceaneering International GMBH
23. GST being a mandatory 'statutory levy' cannot be said to be in the nature of 'charges' by the shipping Company towards the carriage. The incidence of GST is on account of taxability of services under the relevant parliamentary statute i.e., GST laws and not on account of the business activities as envisaged in Sections 44B(2)(i) and 44B(2)(ii) of the Act. Otherwise, including GST in gross receipts for purpose of section 44B would be akin to charging income tax on GST i.e., tax on tax, which would promote cascading effect which cannot be the intent of legislation.
24. Further, a service provider acts in a fiduciary capacity out of statutory obligation casted upon it, while collecting service tax/GST on the behalf of exchequer and the same is ultimately deposited with the exchequer, hence there cannot be any iota of doubt that the impugned GST is not in the nature of specified income under Section 44B.
25. Thus, reliance placed by the Hon'ble DRP members in the case of Sedco Forex International Inc. (supra) to treat 'GST similar as 'reimbursement of mobilization charges is misplaced and incorrect. In the case of Sedco Forex International Inc. fixed mobilization charges were agreed between the parties, which could be more or less than the actual expenditure. Thus, reimbursement of mobilization charges' cannot be equated with pure reimbursement which has no element of income.
26. The core argument of the department before us and by the ld. DRP is that amendment in the provisions of Section 145A of the Act brought by Finance Act 2018, since it includes "services" within its code therefore, income has to be computed in accordance with Section 145A and any taxes levied under services is included and for that heavy reliance has been placed on the judgment of Hon'ble High Court of Bombay in the case of Knight Frank (India) Pvt. Ltd (Bombay High Court) [2016] 72 taxmann.com 300 (Bombay). However the Hon'ble Court held that Section 145A restricts its ambit only to valuation of purchase and sale of goods in inventory and would not apply to service tax billed on rendering of service as service tax billed has no relation to any goods nor does it have anything to do with bringing goods to a particular location. Section 145A which is for the method of accounting which starts with 'for the purpose of determining the income chargeable under the head 'Profits and gains of business or profession', being a general provision, would not apply to the special provisions of section 44B of the Act. Further, the words "For the purpose of determining the income chargeable under the head "Profits and gains of business or profession..." in section 145A signifies that the essence of section is to compute income under the head profits and gains of business or profession which is computed as per provisions of Section 29 of the Act. On the contrary, provisions of Section 44B (1) starts with a non obstante clause "Notwithstanding anything to the contrary contained in sections 28 to 43A...". Since Section 44B overrides the provisions of Section 29 of the Act, therefore in our opinion Section 145A is not applicable for computing deemed income under Section 44B.
27. Thus, the decision of the Hon'ble Bombay High Court will not be applicable in this case same was not rendered in the context of Section 44B and in any case in so far as the observation of the Hon'ble High Court that any tax or levy cannot be part of turnover receipts unless it is not paid, is not applicable in the case of the assessee. It has been brought to record that assessee discharged its GST liability of Rs.96,51,49,085 through payment of tax to the Government Treasury and input tax 24 ITA no. 4670/MUM/2023 Oceaneering International GMBH credit and this has been demonstrated from the copies of form GSTR 9 and annual GST re-conciliation statement.
28. Further, ld. DRP members also relied on CBDT Circular No. 10/2017 dated March 23, 2017 which discusses on the applicability of ICDS on determination of turnover by noncorporate taxpayers covered under presumptive taxation like Sections 44AD, 44AE, 44ADA, 44B, 44BB, 44BBA, etc. and stated that the service receipts and sales in the instant case are to be valued inclusive of taxes, as per ICDS guidelines. Relevant extract of Circular is hereunder:-
"Question 3: Does ICDS apply to non-corporate taxpayers who are not required to maintain books of account and/or those who are covered by presumptive scheme of taxationlikesections44AD, 44AE, 44ADA, 44B, 44BB, 44BBA, etc. of the Act?
Answer: ICDS is applicable to specified persons having income chargeable under the head Profits and gains of business or profession' or 'Income from other sources. Therefore, the relevant provisions of ICDS shall also apply to the persons computing income under the relevant presumptive taxation scheme. For example, for computing presumptive income of a partnership firm under section 44AD of the Act, the provisions of ICDS on Construction Contract or Revenue recognition shall apply for determining he receipts or turnover, as the case may be."
29. Thus, reliance placed by the DRP on the aforesaid Circular is not valid since Delhi High Court in the case of Chamber of Tax Consultants v. Union of India [2017] 87 taxmann.com 92 (Delhi) held that the aforesaid Circular was ultra vires the provisions of the Act and liable to be struck down. Also, the amendment was introduced vide Finance Act 2018 to bring certainty on the issue of applicability of ICDS and not to validate the circular. Even otherwise, in the aforesaid Circular, CBDT has also clarified that where there is a conflict between ICDS which is a general provision and specific provisions, specific provision shall prevail.
30. Before us, the plea was taken that if GST is to be added to the amounts paid on account of taxes, then deduction of such GST is also required to be given u/s.43B. Though the provision of Section 44B overrides Section 28-43A of the Act, but other sections including Section 43B are not specifically over ridden by Section 44B. This issue has been decided by the Hon‟ble Uttarakhand High Court in the case of DIT v. Schlumberger Asia Services Ltd. [2019] 414 ITR 1 (Uttarakhand) (FB) wherein it has held that the benefit of deduction of tax can be claimed by the assessee in view of section 43B(a), while computing its income under section 28, and the provisions of section 43B would prevail notwithstanding anything contained in, among others. Thus, it has been stated that invoking the provisions of Section 43B under Section 44B shall force the assessee to prepare a memorandum account wherein the specified amounts are credited and adjusted by GST due to Section 145A and correspondingly, GST discharged before the due date of filing of tax return specified under Section 139 of the Act is debited to such account. However, preparation of such memorandum account is neither required under the Act nor can replace the express provisions of Section 44B of the Act. We therefore, find merits in such contention of the ld. Counsel that if it is held that Section 145A are applicable for computing deemed income u/s.44B and GST is added to the specified amounts and provisions of Section 29 are invoked, then deduction of GST paid should be allowed while computing income under the head „profits and gains‟ of business or profession as per Section 43B. Even otherwise also Section 44B over rights Section 28-43A and 43B and therefore, in case if department seeks to add GST on the 25 ITA no. 4670/MUM/2023 Oceaneering International GMBH turnover for the purpose of calculating the profit u/s.44B, then, deduction u/s.43B has to be allowed if it is paid on or before the due date and similarly it can be disallowed once GST has not been paid within the due date. However, this is purely academic, contention which has been raised because we have already held that for the purpose of Section 44B only specified amount mentioned in the sub-Section 2 of Section 44B alone is the subject matter of computation of profit @7.5% and Section 145A has no applicability. Thus we hold that while computing income u/s.44B, GST cannot be included and all the judgments relied upon by the assessee by the Hon‟ble High Court and Hon‟ble Supreme Court and the Tribunal will apply in this year also. Thus, in our opinion, the minority view of the single member of the DRP is to be upheld that GST cannot be included while computing deemed income u/s.44B, accordingly, this issue is decided in favour of the assessee."
11. Following the said decision, the Coordinate Bench in Seadrill International Ltd. (supra) has held that the GST which is collected as a separate line item in the invoices as a statutory levy cannot be included as part of gross receipts for the purposes of section 44BB of the Act and the relevant findings therein reads as under:
"9. The ld DR did not controvert the contention that Section 44B and section 44BB are similarly worded and that the ratio laid down by the coordinate bench in the above case will apply to assessee's case also since the issue contended is identical. We notice that the Co-ordinate Bench in the above decision has held that GST should not part of gross receipts for computing presumptive income under section 44B of the Act the reasons as listed below -
(i) GST is a statutory levy collected separately as part of invoice and therefore cannot be included for purpose of taxation while computing the presumptive income. In assessee's case from the perusal of records, we notice that the GST is a separate line item in the invoice.
(ii) If GST is included in the income for applying the presumptive tax of 10% then the same would amount to tax on tax i.e. Income tax on an indirect tax levy
(iii) The intention is to tax the receipt / charges / consideration arising out of the services rendered on presumptive basis and that GST being a mandatory 'statutory levy" cannot be said to be in the nature of charges / receipt / consideration
(iv) Section 44B overrides the provisions of Section 29 of the Act, and therefore Section 145A is not applicable for computing deemed income under Section 44B. This should be applicable to section 44BB also.26
ITA no. 4670/MUM/2023 Oceaneering International GMBH
10. We further notice that the coordinate bench in the above case has distinguished the case laws relied on by the lower authorities in assessee's case. It is also noticed that the assessee in the present case has relied on judgments as have been considered by the coordinate bench in the above case.
11. In view of these discussions and the facts in assessee's case being identical to Orient Overseas Container Line Ltd. (supra), in our considered view the ratio laid down by the Co-ordinate Bench, the above case is applicable in assessee's case in the context of section 44BB of the Act also. Accordingly, we hold that the AO is not correct in treating the GST element which is collected as a separate item in the invoice as a statutory levy which is collected and deposited into the Government A/c, as income for the purpose of section 44BB of the Act. Therefore, the AO is directed to delete the addition made in this regard. The grounds raised by the assessee in this regard are allowed."
12. Following the aforesaid decisions so rendered by the Coordinate Benches, we are of the considered view that GST would not form part of gross receipts for the purposes of computing income under Section 44BB of the Act and the AO is hereby directed to exclude the amount of Rs 13,10,09,191/-
towards GST while computing gross receipts in hands of the assessee. In the result, ground no. 2 of the assessee's appeal is allowed.
13. In light of aforesaid where we have decided on merits of the addition and the same has been deleted, ground no.1 of the assessee's appeal has become infructious. Ground no. 3 on levy of interest is consequential and ground no. 4 on initiation of penalty proceedings doesn't require any adjudication.
14. In the result, appeal of the assessee is allowed.
27ITA no. 4670/MUM/2023 Oceaneering International GMBH Order pronounced in open court on 21.03.2025.
Sd/- Sd/-
(AMIT SHUKLA) (VIKRAM SINGH YADAV)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Mumbai; Dated 21/03/2025
Anandi Nambi, Steno
Copy of the Order forwarded to:
1. The Appellant
2. The Respondent.
3. CIT
4. DR, ITAT, Mumbai
5. Guard file.
//True Copy// BY ORDER,
(Asstt. Registrar)
ITAT, Mumbai