Bombay High Court
M/S. Direct Information Private ... vs The Income-Tax Officer on 29 September, 2011
Author: D.Y. Chandrachud
Bench: D.Y. Chandrachud, A.A. Sayed
Dmt 1 wp1479-11
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGNAL CIVIL JURISDICTION
WRIT PETITION NO. 1479 OF 2011
M/s. Direct Information Private Limited, . .. Petitioner.
versus
The Income-tax Officer, 9(1) & Ors.
.....
.. Respondents.
Mr. S.E. Dastoor, Sr. Adv. with Mr. Niraj Sheth, Mr. Rajesh Shah
and Mr. Bhalchandra Patil i/by Rajesh Shah & Co.
for the Petitioner.
Mr. Suresh Kumar for the Respondents.
......
CORAM : DR.D.Y.CHANDRACHUD &
A. A. SAYED, JJ.
29 September 2011.
ORAL JUDGMENT : (PER DR. D.Y. CHANDRACHUD, J. ) :
::: Downloaded on - 09/06/2013 17:47:17 :::
Dmt 2 wp1479-11
Rule, by consent returnable forthwith. With the
consent of Counsel and at their request the Petition is taken up for hearing and final disposal.
2. By two notices dated 18 March 2011 the Assessing Officer has sought to reopen assessment for Assessment Years 2006-07 and 2007-08. These proceedings under Article 226 of the Constitution have been instituted in order to question the validity of the action initiated by the Assessing Officer of reopening the assessments.
3. The Petitioner filed its return of income tax for Assessment Year 2002-3 and claimed a deduction under Section 10A of the Income Tax Act, 1961. During the course of the assessment proceedings, queries were raised by the Assessing Officer, inter alia, on 7 March 2005. The Petitioner was called upon to explain how the services rendered by the Petitioner while engaged in Domain name registrations and Web Hosting ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 3 wp1479-11 Services were covered within the meaning of the expression "web-site services" under a circular issued by the Central Board of Direct Taxes. The Petitioner responded by a letter dated 14 March 2005 clarifying the circumstances in which it provides web-site services within the meaning of a CBDT circular dated 26 September 2000. The circular was issued, inter alia, in exercise of powers conferred by clause (b) of item
(i) of Explanation 2 of Section 10A. By the circular several information technology enabled products or services came to be specified. The specified services included 'Web-site Services'.
4. An order of assessment was passed for the Assessment Year 2002-3 under Section 143 (3). The Assessing Officer held that the Petitioner had not been able to establish that Domain name registration and Web Hosting Services fall within the meaning of 'Web-site Services' mentioned in the notification dated 26 September 2000. The claim of the Petitioner for deduction under Section 80HHE as well as under ::: Downloaded on - 09/06/2013 17:47:17 :::
Dmt 4 wp1479-11 Section 10A was consequently disallowed.
5. For the Assessment Year 2003-4, the Petitioner once again made a claim for a deduction under Section 10A and submitted a detailed explanation to the Income Tax Officer on 23 December 2005 in pursuance of queries raised on 20 December 2005 in the course of a scrutiny assessment. The Assessing Officer, as in the case of Assessment Year 2002-03, declined to allow a deduction under Section 10A for Assessment Year 2003-04 by his order dated 9 January 2006.
The Assessing Officer was of the view that the business of the Assessee did not involve any value addition.
6. Both the orders for Assessment Years 2002-3 and 2003-4 were carried in appeal. The Commissioner (Appeals) by an order dated 21 March 2006 allowed the appeal filed by the Petitioner for Assessment Year 2002-03 and after a detailed discussion came to the conclusion that a deduction had to be allowed under Section 10A. Following the earlier order for ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 5 wp1479-11 Assessment Year 2002-03 the Commissioner (Appeals) for the Assessment Year 2003-04, allowed the claim of the Petitioner for deduction under Section 10A by an order dated 2 February 2007. The order of the Commissioner (Appeals) for Assessment Year 2002-03 was not called into question by the Revenue. For Assessment Year 2003-4 the Revenue preferred an appeal to the ITAT. However, none of the grounds of appeal related to the entitlement of the Petitioner to claim a deduction under Section 10A. The appeal was dismissed by the Tribunal by an order dated 25 March 2009.
7. For Assessment Year 2004-05 and 2005-06 the Petitioner was allowed a deduction under Section 10A by orders passed by the Assessing Officer on 31 July 2006 and 30 March 2007. The Assessing Officer granted a deduction under Section 10A for Assessment Years 2006-07 and 2007-08.
8. For Assessment Year 2008-09 the Petitioner did not claim any deduction under Section 10A having returned a ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 6 wp1479-11 business loss. Nonetheless, the Assessing Officer sought to determine as to whether the Petitioner would have been entitled to a deduction under Section 10A on the ground that a major part of the revenue came from domain registration activity. According to the Assessing Officer, the Petitioner would not have been entitled to a deduction under Section 10A were it to have any profits from business, on the ground that it did not fulfil the conditions laid down in the section.
However, for the year in question the Petitioner had declared a loss from business and it had not claimed any deduction under Section 10A.
9. By a notice dated 18 March 2011, the Assessing Officer has sought to reopen the the assessment for the Assessment Year 2006-7. A similar notice has been issued on 18 March 2011 for Assessment Year 2007-8. The reasons on the basis of which the assessment is sought to be reopened were disclosed to the Petitioner by a letter dated 29 April 2011 of the Assessing Officer. Those reasons are as follows :-
::: Downloaded on - 09/06/2013 17:47:17 :::Dmt 7 wp1479-11 "On perusal of the records and details, it is seen the assessee is engaged in domain registration activity. Assessee functions as domain registrar, authorized by a non-profit corporation, ICANN (Internet Corporation for Assigned Names and Numbers). The activity of Domain Registry does not fall into the category of IT enabled services as IT enabled services, necessitates value addition to call it a IT enabled services. However, in the Domain Registry activity of assessee, no value addition is taking place at any point. Assessee, as Domain Registrar, only acts as a retail agent of a Domain Registry, which manages the Top Level Domain (TLD) both technically and administerly.
Further, Domain Registration services does not fall under the category of web-site services. Hence, it is crystal clear that assessee is not eligible for deduction u/s 10A of the Act since it does not ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 8 wp1479-11 qualify the conditions laid down in the said section 10A of I.T. Act. It is also pertinent to mention that assessment u/s 143 (3) has been passed in the assessee's own case for A.Y.08-09 and deduction u/s 10A was disallowed. As the facts and circumstances of this A.Y. is same as that of A.Y. 08-09, it is evident that the assessee has wrongly claimed deduction u/s 10A of the Act for A.Y.07-08, also."
The Petitioner submitted its objections to the reopening of the assessment by its letter dated 30 May 2011. Three submissions were urged :-
(i) The proposed reassessment is based on a change of opinion;
(ii) The Assessing Officer had no reason to believe contrary to the decision of the ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 9 wp1479-11 Commissioner (Appeals); and
(iii) A deduction could not have been denied in subsequent years without first withdrawing it in the initial year.
The Assessing Officer has passed an order on 16 June 2011 rejecting the objections for the following reasons :-
"As far as the assessee's arguments with regard to whether there is a change in the opinion is concerned, the same is not acceptable for the reasons that the nature of Domain registration was examined at the time of passing assessment order for A.Y. 2008-09 and new facts that the activity of Domain Registry does not falls into the category IT enabled services come to the notice of the A.O. IT enabled services, necessitates value addition to call it a IT enabled services. However, in Domain ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 10 wp1479-11 Registry activity of the assessee, no value addition is taking place at any point. Assessee, as Domain Registrar, only acts as a retail agent of a Domain Registry. Hence, the assessee is held to be not eligible for deduction u/s 10A of the Act.
Further, the assessee contention that the deduction u/s 10A was allowed in earlier years, hence the reopening of the case is bad in law. In this regard, the Hon'ble ITAT Chennai "B" spl.
Bench 040 DTR 0001 in the case of ACIT Vs. Mahindra Holidays & Resorts (India) Ltd. held that the view taken in a particular assessment year cannot bind the A.O. for subsequent assessment years. The Hon'ble Supreme Court in the case of CIT Vs. Kelvinator of India Limited (320 ITR 561) held that the A.O. has power to reopen the case provided that there is tangible material to come to conclusion that there is escapement of income from ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 11 wp1479-11 assessment. In the instant case, during the assessment proceedings for A.Y. 2008-09, the issue of Domain registry is examined and found to be not eligible for exemption u/s 10A of the Act as discussed above. Accordingly, the exemption was disallowed for A.Y.2008-09.10.
Learned Counsel appearing on behalf of the Petitioner submitted that (i) The assessments for Assessment Years 2006-07 and 2007-08 are sought to be reopened on the basis of a mere change of opinion, something that is impermissible in view of the judgment of the Supreme Court in CIT Vs. Kelvinator of India Limited;
1 (ii) The fact that the Assessing Officer had taken a different view for Assessment Year 2008-09 was not indicative of the fact that there was no change of opinion; (iii) As a matter of fact the assessments are sought to be reopened without any further or new facts or fresh materials; (iv) The Petitioner had been allowed a 1 (2010) 320 ITR 561 ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 12 wp1479-11 deduction under Section 10A after detailed consideration both by the Assessing Officer and in appeal by the Commissioner (Appeals) for Assessment Years 2002-3 and 2003-4. Even if the principles of res judicata do not apply to different assessment years, the law mandates a degree of uniformity; and (v) Section 10A contemplates a continuous deduction for a period of 10 years and unless the deduction which was allowed in the very first year were to be reopened or reversed, there would be no justification for reopening assessment for subsequent years.
11. On the other hand, it has been urged on behalf of the Respondents that the reasons which have been indicated in the communication dated 29 April 2011 are sufficient to reopen the assessments which in this case is within a period of four years of the end of the relevant assessment year. Learned Counsel also dwelt on the order passed by the Assessing Officer rejecting the objections of the Assessee.::: Downloaded on - 09/06/2013 17:47:17 :::
Dmt 13 wp1479-11
12. Section 10A(1) contemplates a deduction from the profits and gains derived by an undertaking from the export of articles or things or computer software for a period of ten consecutive assessment years beginning with the assessment year relevant to the previous year in which the undertaking begins to manufacture or produce such articles or things or computer software. The expression 'computer software' is defined by clause (i) of Explanation 2 to mean (a) any computer programme recorded on any disc, tape, perforated media or other information storage device; or (b) any customized electronic data or any product or service of similar nature, as may be notified by the Board which is transmitted or exported from India to any place outside India by any means. The Central Board of Direct Taxes has issued a notification on 26 September 2000 specifying fifteen technology enabled products or services for the purposes of clause (b) of item (i) of Explanation 2 to Section 10A. Amongst them is 'Web-site Services'. The point to be noted at this stage is that Section 10A provides for a deduction over a period of ten ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 14 wp1479-11 consecutive years. The issue as to whether the Petitioner conducts a web-site service was considered in a significant amount of detail by the Assessing Officer when he disallowed the deduction for Assessment Year 2002-03. The view of the Assessing Officer was that the activities of domain name registration and web hosting services were not covered under the head of 'web-site services'. These activities, according to the Assessing Officer did not constitute 'software export' and he was of the view that the income generated from the sale of domain name registrations and web hosting would not qualify for deduction under Section 10A. The Assessing Officer followed the same view for the Assessment Year 2003-04. The Assessee carried the matter in appeal. The Commissioner (Appeals) held that the assessee was entitled to the benefit of the deduction since the service of domain name registration as well as web hosting constitutes an integral part of 'web-site services' within the meaning of the notification dated 26t September 2000 issued by the CBDT. The order of the Commissioner (Appeals) for Assessment Year 2002-03 was ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 15 wp1479-11 followed while allowing the appeal of the Assessee for Assessment Year 2003-04. The Revenue accepted the order for Assessment Year 2002-03 and no appeal was filed to the Tribunal. The Assessee thus availed of a deduction for the first year, namely, Assessment Year 2002-03. For Assessment Year 2003-04 there was an appeal of the Revenue before the Tribunal but significantly the grounds of appeal would indicate that there was no appeal on the entitlement of the Assessee to avail of a deduction under Section 10A. Consequently both for Assessment Years 2002-03 and 2003-04 the orders passed by the Commissioner (Appeals) granting to the Assessee the benefit of the deduction under Section 10A attained finality. Following this position, the Assessee was allowed a deduction under Section 10A for Assessment Years 2004-05, 2005-06, 2006-07 and 2007-08.
13. During the course of the Assessment Year 2008-09 the Assessee did not as a matter of fact claim a deduction under Section 10A having returned a business loss.::: Downloaded on - 09/06/2013 17:47:17 :::
Dmt 16 wp1479-11 Nonetheless, the Assessing Officer purported to comment on whether the Assessee would have been entitled to a deduction under Section 10A had such a claim been made. The Assessing Officer held that if the Assessee were to make a claim under Section 10A, such a claim would not be sustainable and would have been rejected. There was no occasion for the Assessing Officer, during the course of the assessment for Assessment Year 2008-09 to comment on whether the Assessee would have been entitled to claim a deduction under Section 10A when no deduction was claimed in the first place. No question of a disallowance can arise where there is no claim. A disallowance can arise only when there is a claim. Be that, as it may, it is partly on the basis of the order of assessment for Assessment Year 2008-09 that the assessments for Assessment Years 2006-07 and 2007-08 are now sought to be reopened.
14. The reasons which have been furnished by the Assessing Officer for reopening the assessment are that (i) The activities of a domain registry do not fall into the category of ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 17 wp1479-11 IT enabled services which necessitate a value addition.
According to the Assessing Officer, no value addition takes place in the activity of a domain registry engaged in by the Assessee; (ii) The Assessee as a domain registrar acts as a retail agent of a domain registry; (iii) Domain Registration Services do not do not fall under the category of web-site services and (iv) In the case of the Assessee. during the course of Assessment Year 2008-09 a deduction under Section 10A has been disallowed.
15. The challenge of the Assessee is that the reasons constitute a mere change in opinion. On the basis of the record, as it stands, that challenge has substance and would have to be accepted. As the narration of the facts would indicate the Assessing Officer had disallowed a deduction under Section 10A for Assessment Year 2002-03 and 2003-04.
That view was reversed by Commissioner (Appeals). Hence for those years and for the succeeding years, the Assessee was granted a deduction under Section 10A. The reasons which ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 18 wp1479-11 have been furnished to the Assessee do not contain any new or tangible material or a reference to any new facts which have come on record which were not present to the mind of the Assessing Officer when the earlier assessments were finalised. The power of the Assessing Officer to reopen an assessment under Section 148 is even within a period of four years conditioned by the requirement that there must be reason to believe that income has escaped assessment. The Assessing Officer cannot in the guise of formulating a reason to believe exercise a jurisdiction to review an earlier determination. The power to reopen an assessment is not a power to review an assessment already made, but a power to reopen where there is reason to believe that income has escaped assessment. Consequently, unless the Assessing Officer has tangible material before him on the basis of which he comes to that conclusion, the reopening of an assessment cannot be permitted merely on the ground that there is a change in the view of the Assessing Officer and he subsequently believes that the earlier view was incorrect. If ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 19 wp1479-11 that were to be permitted, the Assessing Officer would exercise the power to reopen assessments arbitrarily. That the law does not countenance.
16. In Commissioner of Income Tax vs. Kelvinator of India Ltd.,2 the Supreme Court has made the following observations:
"On going through the changes, quoted above, made to s. 147 of the Act, we find that, prior to Direct Tax Laws (Amendment) Act, 1987, reopening could be done under above two conditions and fulfillment of the said conditions alone conferred jurisdiction on the AO to make a back assessment, but in s. 147 of the Act (w.e.f. 1st April, 1989), they are given a go by and only one condition has remained, viz., that there the AO has reason to believe that income has escaped assessment, confers 2 (2010) 320 ITR 561 ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 20 wp1479-11 jurisdiction to reopen the assessment. Therefore, post 1st April, 1989, power to reopen is much wider.
However, one needs to give a schematic interpretation to the words "reason to believe"
failing which, we are afraid, s.147 would give arbitrary powers to the AO to reopen assessments on the basis of "mere change of opinion", which cannot be per se reason to reopen. We must also keep in mind the conceptual difference between power to review and power to reasssess. But reassessment has to be based on fulfillment of certain pre-condition and if the concept of "change of opinion" is removed, as contended on behalf of the Department, then, in the garb of reopening the assessment, review would take place.
One must treat the concept of "change of opinion"
as an in-built test to check abuse of power by the AO. Hence, after 1st April, 1989, AO has power to reopen, provided there is "tangible material" to ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 21 wp1479-11 come to the conclusion that there is escapement of income from assessment. Reasons must have a live link with the formation of the belief."
17. The order passed by the Assessing Officer on the objections of the Assessee adverts to two considerations.
First, the Assessing Officer notes that IT enabled services necessitate a value addition, something which, according to him, the activity of a domain registry does not fulfill. This reason, is a mere change of opinion. As a matter of fact, in the assessment order for Assessment Year 2003-04, the Assessing Officer had taken the same view holding that the business of the Assessee in itself is a mere purchase and sale, the only value addition being the manual service of assessee.
This view was reversed in appeal by the Commissioner (Appeals). The second consideration which has weighed with the Assessing Officer is that a decision taken in a particular year cannot bind the Assessing Officer for subsequent years.
Now, it is true that each Assessment Year constitutes a
::: Downloaded on - 09/06/2013 17:47:17 :::
Dmt 22 wp1479-11
separate unit in itself and the principles of res judicata as such are inapplicable. Equally, though the principles of res judicata do not strictly apply, as in the case of different Assessment Years, there is some value to be placed on the need for uniformity even in tax adjudication. Moreover, in the present case, the deduction is not a matter relating to independent Assessment Years in the strict sense of the term. Section 10A contemplates a deduction in respect of ten succeeding Assessment Years. A Division Bench of the Gujarat High Court, while considering the deduction under Section 80J held in Saurashtra Cement & Chemical Industries Ltd., vs. Commissioner of Income Tax,3 as follows :-
"No doubt, the relief of tax holiday under s. 80J can be withheld or discontinued provided the relief granted in the initial year of assessment is disturbed or changed on valid grounds. But wihtout disturbing the relief granted in the initial 3 (1980) 123 ITR 669 ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 23 wp1479-11 year, the ITO cannot examine the question again and decide to withhold or withdraw the relief which has been already once granted."
This view of the Gujarat High Court has been followed by this Court in Commissioner of Income Tax vs. Paul Brothers.
418. In Siemens Information System Ltd., vs. Assistant Commissioner of Income Tax & Ors.5 an assessment was sought to be reopened under Section 148 on the basis of a view taken in an assessment for a subsequent Assessment Year. Holding that the assessment was sought to be reopened on the basis of a mere change of opinion, the Division Bench observed as follows :-
"In the instant case the second AO for asst. yr.
2003-04 on the same set of facts has taken a view which is different from the view taken by the 4 (1995) 216 ITR 548 (NAG) 5 (2007) 295 ITR 333 (Bom) ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 24 wp1479-11 previous AO for asst. yr. 2001-02, on the interpretation of the same provisions of law. It is possible in the absence of finality to a question of law, that an AO on the same set of facts could take a different view. Would that attract the provisions of s. 148 of the IT Act because the second AO holds a different view on the interpretation of the provisions. The accounting system is the same.
The returns have been filed in the manner prescribed by the form. On these facts because the second AO differs with the opinion of the earlier AO on the interpretation of the provision without any other additional material, is he entitled to assume jurisdiction to issue a notice under s. 148.
In our opinion, such a belief would amount to a mere change of opinion. The remedy in case like this would be to invoke or resort to the other applicable provisions of the Act. If the ITO does not possess the power of review, he cannot achieve ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 25 wp1479-11 that object by initiating a proceeding for reassessment or by way of rectification of mistake.
A mere change of opinion on an interpretation of a provision by itself without anything more, cannot give rise to 'reason to believe'. The power of reopening an assessment has been conferred by the legislature not with the object of enabling the ITO to reopen the full declaration made against the Revenue in respect of questions raised that arose directly for consideration in the earlier proceedings. If that were not the legal position, it would result in placing an unrestricted power of review in the ands of the assessing authorities depending on their changing moods."
We are in respectful agreement with that view of the Division Bench.
19. For these reasons, we are of the view that the ::: Downloaded on - 09/06/2013 17:47:17 ::: Dmt 26 wp1479-11 Assessing Officer has sought to reopen the assessment for Assessment Years 2006-07 and 2007-08 purely on the basis of a change of opinion. There is justification in the grievance of the Assessee that by relying on the assessment order for Assessment Year 2008-09 the Revenue has put into place a contrived attempt to reopen the assessment for Assessment Year 2008-09. The issue as to whether the Assessee was entitled to a deduction under Section 10A did not fall for determination at all the Asseessee not having made a claim for deduction under Section 10A in the first place during Assessment Year 2008-09. The Assessing Officer, proceeded to hold that if the assessee were to claim a deduction during that year, then such a deduction would have been unsustainable.
These observations in the order for Assessment Year 2008-09 have now been pressed into service to sustain the reopening of assessment for Assessment Years 2006-07 and 2007-08. That clearly is impermissible in the facts of this case which are clearly indicative of a mere change of opinion without the existence of any tangible material to reopen the assessment.
::: Downloaded on - 09/06/2013 17:47:17 :::Dmt 27 wp1479-11
20. For these reasons, we allow the petition and set aside the notices dated 18 March 2011 issued by the Assessing Officer purporting to reopen assessments for the Assessment Years 2006-07 and 2007-08.
21. Rule is made absolute in the aforesaid terms.
There shall be no order as to costs.
(Dr. D.Y. Chandrachud, J.) (A. A. Sayed, J.) ::: Downloaded on - 09/06/2013 17:47:17 :::