Income Tax Appellate Tribunal - Mumbai
Satellite Television Asian Region Ltd. vs Deputy Commissioner Of Income Tax on 18 January, 2006
Equivalent citations: [2006]99ITD91(MUM), (2006)99TTJ(MUM)1025
ORDER
O.K. Narayanan, A.M.
1. This appeal is filed by the assessee. The relevant assessment year is 2000-01. The appeal is directed against the order of the CIT(A)-XXXI at Mumbai passed on 30th March, 2004, and arises out of the regular assessment completed under Section 143(3) of the IT Act, 1961. The assessment has been completed by the Dy. Director of IT (International Taxation)-II(1) at Mumbai.
2. The assessee-company, M/s Satellite Television Asian Region Ltd. (Hong Kong) (hereinafter shortly referred to as "Star Ltd.") is a non-resident company incorporated in Hong Kong. The assessee is a subsidiary company of M/s Star Television Ltd., a company incorporated in British Virgin Islands.
3. The assessee-company is carrying on the business of selling "airtime" to various Indian advertisers. The assessee-company makes the sale of airtime in India through its advertising sales agent, M/s Star India (P) Ltd. (hereinafter referred to as "SIPL"), a company incorporated in India. SIPL is marketing the advertisement time in India and collects the advertisement revenues. The assessee-company acquires the airtime meant for advertisement from television channel companies like Star Plus, Star Movies, Star World, Star News, Channel V, etc. These channel companies are the television content aggregators. The television content aggregators/channel companies earmark the airtime to be allowed to advertisers in India which is sold to the assessee-company, which in turn, sells the airtime to Indian advertisers through its selling agent in India, M/s SIPL. This time slot involved in the above transactions from channel companies to assessee-company to advertising sales agents like SIPL is described as "ad airtime", which means airtime earmarked for advertising. This sales content of airtime is hereinafter referred to as "ad airtime".
4. The assessee-company had granted the exclusive right to market, sell and distribute the channels of the Star TV Network in India to M/s Indian Sky Broadcasting Ltd. (ISKYB, for short), a company incorporated in Hong Kong with its principal place of business in the United Kingdom. The assessee allowed ISKYB to collect the subscription revenues in respect of the channels of Star TV Network in its own right. ISKYB did not make nor was required to make any payment to the assessee as consideration for those rights conferred on ISKYB. ISKYB was free to carry on the business as per the said rights without the interference of the assessee-company. The said ISKYB, in turn, had executed another agreement with SIPL, granting the latter the right to distribute the channels through the cable distribution system and collect the respective subscription revenue, in its own right. Here also SIPL did not make nor was required to make any payment to ISKYB by way of consideration for those rights. The cable subscription revenues have been offered for taxation by SIPL as its income. At the same time, SIPL did not undertake any activity in India in respect of the subscription business carried on behalf of ISKYB. The contention of the assessee is that the agreement between ISKYB and SIPL is on a principal to principal basis. The above arrangements were made effective from 1st Dec, 1997. The assessee-company had also granted, prior to 1st April, 1999, the rights for sale of ad airtime in India on the channels of Star TV Network to M/s Satellite Television Asian Region Advertising Sales BV (SAS BV, for short), a company incorporated in Netherlands. M/s SAS BV also appointed SIPL as its collecting agent in India in respect of the sale of ad airtime. The said agreement between the assessee and M/s SAS BV expired w.e.f. 1st April, 1999. SAS BV has been offering its income for taxation on receipt basis in the light of the Circular No. 742, dt. 2nd May, 1996 issued by CBDT. Accordingly, the advertisement revenues collected during the previous year relevant to the asst. yr. 2000-01 and pertaining to the invoices raised by SAS BV prior to 1st April, 1999, has been offered for taxation in its return of income filed for the asst. yr. 2000-01.
5. The assessee-company, in the above scenario filed its return of income for the impugned asst. yr. 2000-01 on 30th March, 2001, declaring a total income of Rs. 26,25,87,600. The return was initially processed under Section 143(1) through intimation dt. 14th Feb., 2002. Thereafter, the case was selected for scrutiny assessment and the assessment was completed under Section 143(3) on a total income of Rs. 3,33,55,67,423. The assessment was completed on 28th March, 2003. The AO has discussed the nature of business carried on by the assessee and the nature of relation of the assessee with other inter-related companies in detail along with a detailed examination of the functional aspects of the assessee-company in India. On the basis of the elaborate discussion, the AO has made certain additions as well as disallowances whereby he could determine a taxable income of Rs. 3,33,55,67,423 as against a returned income of Rs. 26,25,87,600.
6. One of the disallowances made by the assessing authority in the course of assessment proceedings was a sum of Rs. 1,60,40,10,000. This is the amount which was paid by the assessee-company to various channel companies (television content aggregators) towards the cost of ad airtime purchased from them. The AO put a question across the board as to why the assessee-company did not deduct tax at source while making the payment of Rs. 1,60,40,10,000 to the channel companies by way of cost of ad airtime. As the detailed explanation offered by the assessee-company was not acceptable to the assessing authority, he came to a conclusion that the assessee-company was bound to make deduction of tax at source while making the payment of Rs. 1,60,40,10,000 to the channel companies. As the assessee has failed to do so, the AO invoked the provisions of Section 40(a)(i) of the Act and disallowed the said payment in computing the taxable income of the assessee-company. In other words, the AO disallowed the said payment and added the same back to the income of the assessee-company under the provisions of Section 40(a)(i) of the Act.
7. The text of the relevant law provided in Section 40(a)(i), as edited for the purpose of this case, reads as below :
40. Amounts not deductible.--Notwithstanding anything to the contrary in Sections 30 to 38, the following amounts shall not be deducted in computing the income chargeable under the head "Profits and gains of business or profession,--
(a) in the case of any assessee--
(i) any interest (not being interest on a loan issued for public subscription before the 1st day of April, 1938), royalty, fees for technical services or other sum chargeable under this Act, which is payable--
(A) Outside India; or (B) In India to a non-resident, not being a company or to a foreign company on which tax is deductible at source under Chapter XVII-B and such tax has not been deducted or, after deduction has not been paid during the previous year, or in the subsequent year before the expiry of the time prescribed under Sub-section (1) of Section 200 :
Provided that where in respect of any such sum tax has been deducted in any subsequent year or has been deducted in the previous year, but paid in any subsequent year after the expiry of the time prescribed under Sub-section (1) of Section 200, such sum shall be allowed as a deduction in computing the income of the previous year in which tax has been paid....
8. In the light of the above provisions of law, the AO concluded that the amount paid by the assessee-company to the channel companies towards the cost of airtime purchased by it is in the nature of "other sum chargeable under this Act", on which the assessee was bound to deduct tax at source; and, therefore, made the said disallowance and addition.
9. When the question was put across the table, the assessee-company has filed a detailed reply in a very exhaustive manner upholding its stand that the sum paid by the assessee-company to channel companies against the cost of airtime was not a sum chargeable to tax in India in the hands of the channel companies and, therefore, the assessee-company was under no statutory obligation to deduct tax at source in the course of making those payments to the channel companies. The detailed reply filed by the assessee has been substantially reproduced by the assessing authority in the assessment order from pp. 3 to 11. The explanations offered by the assessee-company are summarized below :
(i) The assessee had entered into agreements with various non-resident channel companies for the purchase of airtime on the channels of Star TV Network such as Star Television Entertainment Ltd., Star Television Industries Ltd., Channel V Music, Channel Television Suppliers Ltd., etc. Copies of the agreement executed between the assessee and the channel companies were enclosed along with earlier submissions.
(ii) The obligation of the assessee under Section 195 of the IT Act is dependent on whether the recipient channel companies are liable to tax in India in respect of the payments received against the cost of ad airtime procured by the assessee-company. The liability to tax in India would arise only when the income earned by the channel company is taxable in India. The proposition that the income of channel companies is liable to tax in India is against the facts and law of the case for the following reasons :
(a) The agreement between the assessee and channel companies were signed and executed outside India. Accordingly, the situs of the contracts for the purchase and sale of airtime lie outside India. As a result, the right to receive the payments and the right to enforce the performance of the contract lie outside India;
(b) Under the agreement with the channel companies, the assessee has purchased outright, the worldwide airtime available on the channels of the Star TV Network and as a result of which and in pursuance of the agreements, all the rights to the airtime have been transferred to the assessee;
(c) Therefore, the transaction between the assessee and the channel companies can be compared to an offshore sale of goods by a non-resident vendor to a nonresident buyer.
(iii) The important parameters of the agreements are that the agreements of sale are executed outside India, the title in the goods (airtime) is transferred outside India, the consideration for sale of goods, i.e., airtime is received outside India, and the transaction is on a principal to principal basis.
(iv) Section 5(2) of the IT Act, 1961, enumerates the situations under which the income of a non-resident is taxable in India. Those situations or circumstances are such that the total income of any previous year of a person, who is a nonresident includes all income from whatever source derived which is received or is deemed to be received in India in such year by or on behalf of such person; or accrues or arises or is deemed to accrue or arise to him in India during such year and, therefore, the question of taxability of the channel companies has to be considered in the light of the criteria laid out in Section 5(2) of the IT Act, 1961.
(v) Section 9 of the IT Act, 1961, lays down the circumstances in which income can be said to be deemed to accrue or arise in India. These circumstances are such that all income accruing or arising, whether directly or indirectly through or from a business connection in India or through or from any property in India or through or from any asset or source of income in India or through the transfer of a capital asset situated in India.
(vi) The channel companies did not receive or deemed to receive in India any income so that Clause (a) of Section 5(2) is not attracted.
(vii) The assessee did not have any business connection in India or any property in India or any asset in India or any source of income in India and, therefore, the provisions of Section 9(1) (are) also not attracted so as to implicate the channel companies under Clause (b) of Section 5(2).
10. Based on a series of judicial pronouncements and circulars issued by the CBDT, the assessee-company submitted before the assessing authority, in short, its defence in the following manner:
(a) The revenues are not received in India;
(b) The revenues are not deemed to be received in India;
(c) The revenues did not accrue or arise in India;
(d) The revenues did not deem to accrue or arise in India.
11. The assessee submitted before the assessing authority that as the payments made by the assessee to the channel companies for purchase of airtime are not chargeable to tax in India, the assessee was not liable to withhold tax from the payments. Therefore, it was contended before the assessing authority that the proposal to invoke the provisions of Section 40(a)(i) was not called for.
12. The detailed submissions and explanations offered by the assessee were in turn exhaustively considered by the assessing authority in pp. 12 to 44 of the assessment order. The AO has gone through every agreement entered into by the assessee-company with various channel companies individually and has considered the common features of those agreements. On going through the details of various companies involved in this case and coming under the Star TV Network, the AO found that the directors of all the companies are common. He also noticed that the relevant clauses of all the agreements are similar and analogous. On the basis of the said detailed examination of the agreements, the AO came to the following findings :
(a) The channel companies own and operate satellite television channels featuring various programmes, data and content. They are the television content aggregators.
(b) Channel companies agreed to sell companies like assessee, the worldwide advertising airtime of the channels on the terms and conditions set out in respective agreements.
(c) The substance of the agreements, "ad airtime" means the advertising time and programmes sponsorship available on each of the channels throughout the territory, which shall be upto a maximum available time of 10 minutes per hour per channel.
(d) Channel companies sell to companies like assessee and companies like assessee agree to purchase the ad airtime on the terms and conditions set out in the agreements.
(e) The conditions of the sale, in general, are such that the sale company like assessee would meet the requirements of all local laws, policies, regulations and respect the local custom, standards and practices, no false claim would be telecast or advertised, no illegal or unlawful activity would be advertised, etc.
(f) The payments due to the channel companies shall be paid by the sales company like assessee on the basis of a minimum guarantee amount payable in 12 equal instalments, one month being in arrears.
(g) The sales company like assessee did not acquire any right or interest whatever in the channel companies privileges only for the reason of their acquisition of ad airtime from the channel companies and the sales companies like assessee shall not promote their own commercial interest through the ad airtime except in such manner as provided and agreed upon between the parties.
(h) Channel companies and sales companies like assessee jointly will indemnify defend and hold the other harmless from any claims, costs, liabilities, judgments, expenses or damages arising out of any breach of the agreement.
(i) The rights and privileges assigned to a party by virtue of the agreements, shall not be assigned or transferred to anybody without the approval of the other party except for the freedom of the sales companies like assessee to appoint their own agents in respective countries for the direct sale of ad airtime to advertisers, which is, of course, subject to the approval of the channel companies.
13. The AO has come to the following conclusions as a result of examination of the situations explained in above paras; such as :
(a) That the sale of ad airtime is subject to various conditions including the condition of additional payment where the advertisement revenue increases more than 80 per cent of the threshold limit;
(b) That the channel companies being registered in Hong Kong, and India not having a double taxation agreement with Hong Kong, the liability of channel companies to be taxed needs to be examined as per the provisions of Indian IT Act.
(c) That the channel companies accrue or arise or deem to accrue or arise income in India as a result of the activities carried on by them in India through the medium of, agreements entered into between the assessee-company and, therefore, the argument of the assessee that the agreement being executed and enforceable outside India does not take away the channel companies from the ambit of taxation.
(d) That the contention of the assessee that there is outright purchase of ad airtime is not correct for the reason that the agreements provided for minimum guarantee amount to channel companies and a further provision of sharing of additional revenue generated in India by way of advertisements, which means the channel companies have a definite commercial interest in the ad airtime managed by the assessee-company in India even after the so-called outright sale of the ad airtime.
(e) That the assessee does not have sole discretion in determining matters relating to the advertising programmes, revenue and such other things which are subject to the approval of the channel companies.
(f) That the ad airtime cannot be termed as a commodity as it is an intangible right which cannot be transferred by way of delivery and, therefore, the arguments of the assessee attributable to the physical features of a commodity to be sold or purchased did not apply to the present case.
(g) That though the assessee has contended that the agreements between the assessee and the channel companies are on the basis of principal-to-principal, all companies are coming under same management and all the operations are co-ordinated in Hong Kong and all these companies are not functionally working independently and, therefore, the transactions should not be treated as entered into on principal to principal basis.
(h) That the assessee's claim that the consideration for ad airtime was received outside India is not relevant in determining the taxability of channel companies in India.
(i) That the ad airtime is a time slot in between the programmes wherein the advertisements are relayed by the channel companies and the programmes managed by the channel companies are beamed into India and the telecast is also made in India and the predominant area in the footprint of the satellite is India and, therefore, it is to be held that the channel companies are undertaking business activities in India.
(j) That the above activities carried out by the channel companies in "India provide for their income which is essentially income earned out of India.
(k) That it is not necessary that the profit or gain should directly flow from the business connection, but it is deemed to be the income of an assessee who may well be a non-resident even if it is arising indirectly through the business connection in the taxable territories of India.
14. The assessing authority finally concluded, therefore, that the payments made by the assessee-company to channel companies would be covered by the provisions of law contained in Section 40(a)(i) of the Act and, therefore, the payment of Rs. 1,60,40,10,000 could not be allowed as a deduction in computing the taxable income of the assessee. Accordingly, the amount was added to the returned income of the assessee-company.
15. Among other disputes, this issue was also taken by the assessee in appeal before the CIT(A). The assessee-company raised and reiterated the following grounds and contentions before the CIT(A) :
(i) That the relationship between the assessee and the various channel companies is on a principal to principal basis which does not tantamount to a business connection in India;
(ii) That no portion of the revenue earned by the channel companies could be held as taxable in India;
(iii) That the essence of the business relationship between the assessee and the channel companies is evidenced by the express terms and conditions of the respective agreements for the sale of ad airtime. As the agreement is a principal to principal contract, the agreement does not cast any responsibility on the assessee to and on behalf of the channel companies. That, therefore, the transaction entered into between the assessee and the channel companies is that of a sale.
16. The assessee further argued before the CIT(A) as follows :
(i) The agreements between the assessee and the channel companies have been signed and executed outside India;
(ii) Channel companies have sold their worldwide ad airtime to the assessee;
(iii) Assessee has the sole discretion to determine the terms and conditions of agreements with the sponsors and parties, who ultimately consumed the ad airtime;
(iv) In consideration of the sale of ad airtime, the assessee would pay the channel companies a fixed minimum guaranteed amount in addition to a specified percentage of the advertisement revenues beyond the threshold amount and these payments are made outside India.
17. The CIT(A) considered the elaborate arguments advanced by the assessee relying on various judicial pronouncements and held that the primary issue to be considered was whether the transaction between the assessee and the channel companies could be considered to be that of a sale on a principal to principal basis and if the answer is yes, whether any portion of the income could still be brought to tax in India. He held that in either way, the question of deduction of tax arises only if the income is taxable in the hands of the channel companies which would justify the invoking of the provisions of law contained in Section 40(a)(i). While adjudicating the above issues, as framed by him, the CIT(A) considered all the contentions raised by the assessee and arrived at the following conclusions :
(i) The relationship between the channel companies and the assessee was that of a principal and agent prior to 1st April, 1999 as manifestly agreed by the assessee itself in the respective agreements. It is only after April, 1999, that the face value of the relationship between the assessee and channel companies has been changed into a relationship of principal to principal. But in spite of that superficial change, the nature of activities carried out by the assessee-company prior to and post after April, 1999, were practically the same. Earlier, the assessee was the exclusive worldwide agent of the channel companies and now the assessee is characterised as the exclusive distributor of the channel companies. In the arrangement for sale of advertisement airtime, even if picturised as outright sale of ad airtime, the commercial interest of the channel companies still continued in the sale of ad airtime made by the assessee as evident from the terms of payment reflected in the agreements entered into between the assessee and the channel companies. The revenue retained by the assessee-company is effectively 25 per cent of the collection which is nothing but its remuneration/commission characterised as profit margin of the assessee-company. But for the formats of the contract and usage of expressions, the activities carried on by the assessee remained the same before April, 1999, and thereafter and the relationship of the assessee-company with the channel companies also remained the same throughout and, therefore, the contention of the assessee that under the new dispensation, the assessee-company and the channel companies had a relation of principal to principal is against the facts of the case.
(ii) The TV signals are beamed to India by the channel companies and the programmes are continuously shown through the TV channels and the sale of advertisement airtime is made with reference to such activities in India, therefore, it has to be held that the channel companies do have business connection in India. The CIT(A) has extensively relied on the decision of Tribunal, Delhi Bench, in the case of Asia Satellite Telecommunications Co. Ltd. v. Dy. CIT (2003) 78 TTJ (Del) 489 : (2003) 85ITD 478 (Del) to come to the above conclusion.
(iii) The relationship between SIPL and the channel companies as seen from the agreements is in such a way that SIPL has been given the right to decide and specify the manner and way in which Star TV logo shall be allowed to be used for promotion and advertisement of any product of the advertiser. On the other hand, the agreement between the assessee and the channel companies provides that the right to use such trademark exclusively belonged to the channel companies alone. It is not understood that if SIPL is only working as agent of the assessee-company and not of the channel companies, then how SIPL could decide and specify the manner in which Star TV logo shall be allowed to be used for promotion and advertisement. The CIT(A) held that apart from the legal aspects of the issue, on an examination of the real state of affairs between the channel companies, SIPL and the assessee, the position emerging is that of a relationship between channel companies and assessee, not as principal to principal, but in the status of agent of channel companies.
(iv) The contention of the assessee that sale of ad airtime takes place outside India and, therefore, no income accrues or arises in India, is not correct. Sale of ad airtime is, in fact, taking place through SIPL in India, who enters into agreements with third party advertisers for and on behalf of Star TV group of channel companies. The CIT(A), therefore, held that the channel companies do have business connection in India and income could be deemed to accrue or arise to them from operations in India and thus making the income taxable under Section 9(1)(i) of the IT Act, 1961.
18. As stated above, after examining the factors such as agency-principal relation between assessee and channel companies, business connection in India, relationship between SIPL and channel companies, operations in India in detail on pp. 1 to 49 of his order, the CIT(A) came to the view that the channel companies do have business connection in India and they are liable to tax in India for the proportionate income attributable to Indian operations. Therefore, he held that the assessee was bound to deduct tax at the time of payments made to channel companies and, therefore, the AO was right in invoking the provisions of Section 40(a)(i) of the IT Act.
19. After upholding the view of the AO, the CIT(A) continued to examine the other arguments raised by the assessee against applying the provisions of law contained in Section 40(a)(i) of the Act. One of the other grounds raised by the assessee-company before the CIT(A) was that the AO has erred in applying the provisions of Section 40(a)(i) to the entire payments made to the channel companies instead of confining to that portion of the payments which represented income in the hands of the channel companies and chargeable to tax in India. It was argued before the CIT(A) that of the total payments made to the channel companies towards the purchase of ad airtime only so much of the revenues that represented profits/income in the hands of the channel companies would alone attract income-tax withholding and subsequently the applicability of provisions of Section 40(a)(i) of the Act. The assessee also argued that if the channel companies are held eligible for the benefits of Circular No. 742 issued by the CBDT, then only 10 per cent of the payments need to be disallowed as the presumptive income as the said Circular No. 742 has pegged the income at 10 per cent of the gross payments. The CIT(A) did not accept the above arguments of the assessee-company, in the light of and relying on the decision of the Supreme Court in the case of Transmission Corporation of A.P. Ltd. and Anr. v. CIT , where the Court has held as follows :
The only thing which is required to be done is to file an application for determination by the AO that such sum would not be chargeable to tax in the case of the recipient or for determination of the appropriate proportion of such sum so chargeable, or for grant of a certificate authorising recipient to receive the amount without deduction of tax, or deduction of income-tax at any lower rate. On such determination of tax at the appropriate rates could be deducted at the source. If no such application is filed, income-tax on such sum is to be deducted and it is a statutory obligation of the person responsible for paying such sum to deduct tax thereon before making such payment.
The CIT(A) pointed out that the assessee has not moved any application before the AO under Section 195(2) for determination of the appropriate portion of such sum so chargeable and in the absence thereof, the assessee was obliged to deduct tax with reference to the whole of such sum. Accordingly, the said argument was rejected.
20. Another argument raised by the assessee-company was that the Circular No. 742 issued by the CBDT should have been applied in the case wherein 90 per cent of the gross amount is to be treated as expenses and 10 per cent alone is deemed to be the income and if income is computed in the light of the said circular, the quantum of tax to be deducted at source, vis-a-vis disallowance under Section 40(a)(i) of the Act would be drastically reduced. The assessee also argued that if the assessee is treated as the agent of the channel companies, it should be held that the advertisement revenues were collected on behalf of the principals, i.e., the channel companies, and, therefore, the advertisement revenues could not be held to be taxable in the hands of the . assessee and accordingly, the question of disallowance under Section 40(a)(i) of the Act does not arise.
21. The CIT(A) again relied on the decision of the Supreme Court in the case of Transmission Corporation of A.P. Ltd. and Anr. (supra) in considering this argument and held that the proceedings of deduction of tax at source are provisional and the final liability would be determined only on regular assessment and, therefore, issuing any order under Section 197 by the Department does not foreclose the right of the assessing authority to examine the issue of taxability of a transaction in the assessment proceedings. As the assessing authority has found at the assessment stage that the payments made to channel companies are liable to tax in India, he has rightly applied the provisions of law contained in Section 40(a)(i) of the Act. Regarding the applicability of Circular No. 742 issued by the CBDT, the CIT(A) held that the circular deals with the taxation of foreign telecasting companies whereas the assessee is not a telecasting company. Accordingly, the CIT(A) rejected all the remaining contentions raised by the assessee-company with reference to the question of disallowance under Section 40(a)(i) of the Act. The relevant discussion made by the CIT(A) on these grounds are reflected on pp. 49 to 55 of his order.
21A. It is against the above decision of the CIT(A) in confirming the disallowance of Rs. 1,60,40,10,000 under Section 40(a)(i) that the assessee-company has raised the following grounds before us :
Ground No. 1The learned Commissioner of Income-tax (Appeals)-XXXI [CIT(A)] has erred in disallowing the payment made by the appellant to various non-resident television content aggregators ('channel companies') in computing the income of the appellant by applying the provisions of Section 40(a)(i) of the IT Act, 1961 ('Act') to the aforesaid payment.
The appellant respectfully submits that the disallowance be deleted.Ground No. 2
The learned CIT(A) has erred in concluding that the appellant is not a telecasting company and failing to apply the provisions of Circular No. 742 issued by the CBDT.
The appellant respectfully submits that the above finding is erroneous and should be set aside.Ground No. 3
The learned CIT(A) has erred in holding that the channel companies have a business connection in India as per the provisions of Section 9(1)(i) of the Act.
The appellant respectfully submits that the above finding is erroneous and should be set aside.Ground No. 4
The learned CIT(A) has erred in holding that the channel companies carried out operations in India as per Expln. (a) to Section 9(1)(i) of the Act.
The appellant respectfully submits that the above finding is erroneous and should be set aside.Ground No. 5
The learned CIT(A) has erred in holding that the appellant has not refuted, inter alia, the following findings of the learned AO, which are erroneous and contrary to facts :
Predominant footprint of the satellite is only in India;
The decoders are provided to the cable operators either by the appellant or by the channel companies or their agents in India;
Star India (P) Ltd. ('SIPL') is a direct subsidiary of the appellant.
Majority of the business operations of the channel companies are in India.
The appellant respectfully submits that the above finding is erroneous and should be set aside.Ground No. 6
The learned CIT(A) has erred in folding the appellant to be an agent of the channel companies.
The appellant respectfully submits that the above finding is erroneous and should be set aside.Ground No. 7
The learned CIT(A) has erred in holding SIPL to be an agent of the channel companies.
The appellant respectfully submits that the above finding is erroneous and should be set aside.Ground No. 8
The learned CIT(A) has erred in holding that the channel companies are taxable in India.
The appellant respectfully submits that the above finding is erroneous and should be set aside.Ground No. 9
The learned CIT(A) has erred in holding that the provisions of Section 40(a)(i) of the Act apply to the payment made by the appellant to the channel companies despite treating the appellant as an agent of the channel companies.
The appellant respectfully submits that the above basis of assessment is erroneous and should be set aside.Ground No. 10
The learned CIT(A) has erred in not applying the provisions of Section 40(a)(i) of the Act to only that portion of the payment made to the channel companies that represents income that has been considered to be chargeable to tax in India.
The appellant prays that the disallowance be restricted accordingly.Ground No. 11
Without prejudice to grounds 9 and 10 above, the learned CIT(A) has erred in holding that the provisions of Section 40(a)(i) of the Act apply to the appellant despite the entire sums received by the appellant having been processed under Section 195 of the Act in accordance with the order of the IT Department itself issued under Section 197 of the Act.
The appellant, therefore, prays the disallowance be deleted.Ground No. 12
Without prejudice to grounds 1 to 11 above, the margin retained by the appellant, as an agent, from the activity of selling airtime is not taxable in India.
22. Shri Dinesh Viyas, the learned senior counsel appearing for the assessee, at the outset raised two preliminary objections on legal grounds against the disallowance made by the assessing authority under Section 40(a)(i) of the Act. The learned senior counsel stated that the legal objections raised by him being so crucial, the merits of the grounds raised by the assessee in the grounds of appeal may be considered only after dwelling upon the legal objections raised by him.
23. The first legal objection raised by the learned senior counsel is that of the territorial jurisdiction in the context of Section 195 of the IT Act, 1961. The second objection is that the disallowance under Section 40(a)(i) could be made by the AO only after first establishing the chargeability to tax of the amounts received by the channel companies, which has not been done in the present case.
24. We will now consider the first legal objection of territorial jurisdiction, raised by the learned senior counsel. The learned senior counsel has extensively argued on this point in the light of the relevant provisions of the IT Act as well as in the light of both Indian and English judicial pronouncements. The relevant contentions of the learned senior counsel are summarised as follows :
1. That the payments for bulk purchase of the ad airtime were made by the assessee outside India; both the assessee as well as the channel companies are non-residents; that the relevant contracts have been executed outside India and in such circumstances, the provisions of Section 195 would not apply;
2. That under the Constitution of India, the legislature has the power to enact a law which may extend beyond India (extra-territorial applicability); That if the legislature wanted a statute to apply outside India, it has been expressly provided in the respective statute. One example is that of Territorial Waters, Continental Shelf, Exclusive Economic Zone and Other Maritime Zones Act, 1976 (TW Act). The TW Act provides the legal framework specifying the nature and scope of India's rights and jurisdiction in relation to matters concerning Maritime Zones and Maritime Boundaries and. matters regarding the right to exploit and protect the resources of Continental Shelf and Exclusive Maritime Zones.
3. Sub-section (6) of Section 6 and Sub-section (7) of Section 7 of TW Act create a fiction by which the Continental Shelf and Exclusive Zone are to be deemed to be part of India for the purposes of such enactments, which are extended to those areas by the Central Government by the notification in the Official Gazette. In exercise of such powers, the Central Government has extended the scope of IT Act to the Continental Shelf of India and the Exclusive Economic Zone of India, (i.e., from 12 nautical miles to 200 nautical miles) in respect of assessee's undertaking specific activities. This has been provided in Notification No. GS 304(E), dt. 31st March, 1983. The matters specified therein are activities like drilling and extraction of mineral oils, providing of any services and facilities for ships, aircrafts, etc.
4. Another example is that of Foreign Exchange Regulation Act, 1973 (FERA), where it has been stated that it applies to all citizens of India outside India and to branches of agencies outside India all companies or corporates, registered or incorporated in India. This theme of extra-territorial jurisdiction has been followed in the subsequent Foreign Exchange Management Act, 1999 (FEMA), also. This is the position with Foreign Contribution Regulation Act, 1976 (FCRA), also. Another example is the Information Technology Act, 2000, and yet another is the Indian Official Secret Act, 1923, as also the Indian Passport Act.
5. In all the above enactments, the statute has specifically provided that certain operational provisions of those enactments will apply to companies, persons and other entities outside India for the purposes mentioned therein.
6. This specific expression of jurisdiction mentioned in the above enactments is in contrast with the chargeability under Section 9(1)(i) of the IT Act where although the chargeability has been extended expressly by the IT Act outside India, the machinery provisions continued to be confined by the provisions of Section 1(2) which apply only to India. In view of the above, it would be reasonable to conclude that the machinery provisions do not operate outside India.
7. Section 1(2) of the IT Act provides that it extends to the whole of India. The territorial operation of the IT Act is confined to the whole of India and it does not operate outside India.
8. The Bombay High Court in the case of McDermott International Inc. v. Union of India and Ors. has held that taxation of income derived by the assessee in the Continental Shelf beyond the prescribed nautical miles before the issue of the notification mentioned earlier was invalid. The above decision of the Bombay High Court reiterates the scope of the provisions of the IT Act beyond the territories of India, in the absence of an express provision made therein.
9. If the statute does not provide for extra-territorial applicability of the IT Act, the said position should be accepted as such and a casus omissus cannot be supplied by the Court except in case of clear necessity and with reason to confine within four corners of the statute itself.
10. The Supreme Court in the case of Smt. Tarulata Shyam and Ors. v. CIT has observed that there is no scope for importing into the statute words which are not there. Such importation would be not to construe, but to amend the statute. Even if there be a casus omissus the detect can be remedied only by the legislation and not by judicial interpretation. The same principle is reflected in the decisions of the Supreme Court in the cases of Padmasundara Rao (Decd.) and Ors. v. State of Tamil Nadu and Ors. and CIT v. National Taj Traders (1980) 121 ITR 535 (SC).
11. That Section 4 of the IT Act provides for the charge of income-tax in the hands of a person in accordance with and subject to the provisions of the IT Act and Section 5 provides for the scope of total income chargeable to tax. In the case of a nonresident, Section 5(2) provides that the total income chargeable to tax will include income which is received or deemed to be received in India or accrues or arises or is deemed to accrue or arise in India. Section 9 provides for income to be deemed to accrue or arise in India. The deeming provision, by a fiction treats income which does not in fact accrue or arise in India, to be deemed to accrue or arise in India.
12. The most important distinction to be seen at this juncture is that the fiction created by Section 9 only deems income to accrue or arise in India and not deemed income to be received in India.
13. In the present case, the payment has been made by the assessee-company to the channel companies entirely outside India and not even deemed to be "received in India". The transaction relates to the payment which takes place outside India which stands outside the purview of Section 195.
14. Section 1 of the IT Act does not contain any provision stipulating the applicability of the IT Act beyond India. In fact Section 1(2) specifically restricts the applicability of the IT Act only to India.
15. The Tribunal, Mumbai, has considered a similar case in Shrikumar Poddar v. Dy. CIT (1997) 59 TTJ (Mumbai) 304 : (1998) 65 ITD 48 (Mumbai). In that case the Revenue had disallowed the interest paid by the assessee under Section 58(1)(a)(ii) on the ground that tax thereon was not deducted. Section 58(1)(a)(ii) is similar to the provisions of Section 40(a)(i) of the IT Act, 1961. It was agued on behalf of the assessee that the interest payable by the assessee to the non-resident was not taxable in the hands of the latter either under Section 5 or under Section 9. It was also argued that the payment was not made in India and, therefore, the question of deduction of tax under Section 195 did not arise. The above line of argument was accepted by the Tribunal in the following words :
Even otherwise, Section 195 was not applicable as the payment was made outside India. The assessee transferred the funds to his account in the SBI and from that account the payment was made outside India. Therefore, if the payment was not made in India and the same was made out of India, provisions of Section 195 could not be applied to such a payment and consequently there would be no liability to deduct tax by a non-resident out of the payment made to a nonresident outside India. On all these counts, the assessee was not liable to deduct tax under Section 195 and consequently the payment made to the nonresident could not be disallowed under Section 58(1)(a)(ii).
The above decision being the decision of a co-ordinate Bench, the present Bench hearing this appeal is bound to follow the said decision, that too, in the absence of any other contrary and binding decision.
16. The scope of Section 195 is well illustrated in p. 1391 in the commentary 'Kanga & Palkhiwala's Law & Practice of Income-tax' Eighth Edition, as follows :
This section does not apply to payments made outside India by one foreigner to another even if that other has rendered services in India. A country does not recognize or enforce the revenue laws of another country. Therefore, if a payer in a foreign country, bound to make the payment under a contract governed by the laws of that land, were to seek to deduct Indian income-tax, the payee would be entitled to object to the deduction on the ground that no deduction can be made in that country, which is not authorized by the laws of that country or by the terms of the agreement.
17. Due recognition should be given to the fact that there could be situations where although income is chargeable to tax in India, in the absence of machinery to deduct tax at source, deducibility cannot be prescribed from the payments. In such situations, the law provides that taxes shall be payable by the recipient of the income. This is clear from Section 4(2) and Section 191 of the IT Act. Section 4(2) provides that in respect of any income chargeable under Sub-section (1), income-tax shall be deducted at the source or paid in advance, where it is so deductible or payable under any provisions of this Act. The words "where it is so deductible" clearly indicate that the requirement to deduct tax at source does not mandatorily follow in every case where income is chargeable to tax and the requirement of deduction of tax at source can apply only if taxes are deductible at source in accordance with the provisions of Section 195 of the IT Act.
18. Section 191 provides that in the case of income in respect of which provision is not made under this Chapter for deduction income-tax at the time of payment, and in any case, where income has not been deducted in accordance with the provisions of this Chapter, income-tax shall be payable by the assessee directly.
19. The aforesaid Sections 4(2) and 191 make it clear that the law regarding the chargeability of tax is different from the machinery provisions and, therefore, deductibility is something very different from chargeability.
20. In the present case, as Section 195 does not apply against the assessee, no disallowance could be made under Section 40(a)(i) of the Act.
21. The statute should be read as a whole and one provision of the Act should be construed with reference to other provisions in the same Act so as to make a consistent enactment of the whole statute. The Court must ascertain the intention of the legislature by directing its attention not merely to the clauses to be construed but to the entire statute. Reliance was placed on the Supreme Court decision in the case of CIT v. Hindustan Bulk Carriers (2003) 259 ITR 449 (SC). Therefore, the provisions of law contained in Section 1(2), Section 4(2), Section 5, Section 9, Section 191 and Section 195 need to be read and construed in a harmonious manner avoiding a head-on clash between the sections of the Act. Reliance is placed on Sultana Begum v. Prem Chand Jain AIR 1977 SC 1006.
22. To interpret Section 195 as being applicable to a payment entirely made outside India by one non-resident to another non-resident would mean an extraterritorial extension of the IT Act which would run counter to the express provisions of Section 1(2) of the Act. Such an interpretation of Section 195 would defeat the clear and express provisions of Section 4(2) and hence, should be avoided. Reliance placed on the commentaries of MS. Bindra and Maxwell.
23. In the course of argument, the learned Departmental Representative has placed reliance on the UK decision in the case of Agassi v. Robinson (Inspector of Taxes (2004) Simon Tax Cases 610 EWHC 487 (Ch.D). The above decision of a single Judge of the Chancery Division had already been reversed by a three Member Bench of the Supreme Court of Judicature, Court of Appeal (Civil Division) in Agassi v. Robinson (Inspector of Taxes) and reported in Times Law Reports on 27th Nov., 2004. The Court of Appeal has held that Section 555(2) of the Income and Corporation Taxes Act, 1988 which provides for deduction of taxes should not be given extra-territorial effect, in the same judgment, the Court of Appeal has confirmed that chargeability of income and deductibility of tax are independent of each other.
25. The contentions of the learned Counsel on the second legal objection raised by him, that there was no finding by the AO on the chargeability to tax of the payments before invoking the provisions of Section 40(a)(i) are as follows :
1. That the payments made by the assessee to the channel companies are entitled for deduction under the provisions of Section 37 of the IT Act and all the requirements under that section have been fulfilled in this case. Section 40(a)(i) of the IT Act provides for disallowance in the hands of the payer of the sums chargeable to tax in India in the hands of the recipient. The chargeability of such payments to tax in India in the hands of the recipient has to be shown as a matter of established fact and is a precondition/prerequisite for invoking the provisions of Section 40(a)(i) of the IT Act. The chargeability referred to under Section 40(a)(i) is not a hypothetical, theoretical or notional chargeability but chargeability established in an assessment made on the recipient. Such established fact is the fundamental condition precedent for the applicability of Section 40(a)(i); the chargeability of the recipient cannot be decided in an assessment proceeding of the payer and has necessarily to be decided in the assessment of the recipient after providing him full opportunity of being heard.
2. While Section 195 provides for a tentative deduction of tax when payment is made, the disallowance under Section 40(a)(i) can be made only if all the conditions of Section 40(a)(i) including the establishment of the factum of chargeability is shown to have been fulfilled and not merely on the ground that Section 195 of the Act is applicable.
3. The Bombay High Court in the case of CIT v. Tata Engineering & Locomotive Co. Ltd. has held that the provision under Section 195 is only for tentative deduction of income-tax subject to regular assessment and the rights of the parties are not in any manner adversely affected.
4. That it is not proper to expect a payer to prove/establish whether or not the recipient of the amount is chargeable to tax in India. That could be decided only after hearing the recipient. The onus from the payee to the payer to determine the chargeability to tax in India cannot be shifted and the assessment proceedings of the payer cannot be used to establish the taxability of the payee. Reference placed on the decisions of Supreme Court in Padmasundara Rao (Deed) and Ors. v. State of Tamil Nadu and Ors. (supra), K. Govindan & Sons v. CIT (2001) 247 ITR 192 (SC), C.W.S. (India) Ltd. and Ors. v. CIT and K.P. Varghese v. ITO .
26. The learned senior counsel further contended that Section 195 as well as Section 40(a)(i) of the IT Act referred to 'chargeability to tax in India of the recipient'. However, the term "chargeable" as appearing in Section 40(a)(i) has to be interpreted/understood with reference to the context/setting in which it is used and does not necessarily have the same meaning as Section 195 of the Act. He contended that a word or a term need not necessarily have the same meaning under all the sections of the IT Act and their meaning is governed by the context and setting in which the word or term is used. Reliance placed on the decisions of Supreme Court in AM. Lakshman Shenoy v. ITO and K.L. Varadarajan v. CIT . The learned Counsel also relied on the decision of the Privy Council in Seth Badndas Daga and Anr. v. CIT (1949) 17 ITR 209 (PC). He submitted that the chargeability referred to in Section 40(a)(i) cannot mean a hypothetical or notional chargeability but can only mean actual chargeability which is established as a fact in the assessment proceedings of the recipient.
27. Shri G.C. Srivastava, the learned Chief CIT at Surat, appeared for the Revenue and argued the case in detail. The learned Chief CIT submitted that the legal objection raised by the assessee on the ground of territorial jurisdiction in the context of Section 195 is wholly misconceived. He submitted that the reasons pointed out by the learned senior counsel are rather logical than legal. The contentions of the learned Chief CIT on the issue of territorial jurisdiction are summarized below :
1. The expression "whole of India" provided in Section 1(2) of the IT Act is to be understood in contradistinction to certain parts of India and not in contradistinction to 'inside India' and 'outside India'. The IT Act applies to the whole of India and the tax net is spread far and wide across India and if any entity whether resident or non-resident, by virtue of its residence or source of income falls into the tax net, then all the provisions of the IT Act shall apply. In this scheme of the law provided for income taxation, there is no specific exclusion or immunity from the section which stipulates deduction of tax at source.
2. Section 1(2) does not deal with extra-territorial jurisdiction of the IT Act. It declares that the IT Act is intra-territorial throughout India with all its text and provisions. The said provision does not deal with extra-territorial jurisdiction at all.
3. Extra-territorial jurisdiction is provided by the IT Act through other provisions of the Act other than Section 1(2).
4. The argument of the learned senior counsel that Section 1(2) does not limit chargeability of non-resident to tax but limits collection of tax from him is wholly unsustainable in law for the reason that the basic proposition and premise governing any scheme of collection of tax is that charge of tax is not an academic issue but completely a practical and pragmatic code; that if taxes are to be levied, it should be collected.
5. Deduction of tax at source is not provided for all sources of income but if provided, the provisions of deductions would be attracted without any exception or exemption.
6. There is no conflict between the provisions of law contained in Section 1(2) and Section 195 as apprehended by the learned senior counsel. The most important point is that Section 1(2) is not restrictive in nature and, therefore, not in conflict with any provisions of the IT Act. This is very evident from the fact that the decisions relied upon by the learned senior counsel do not mention anything about Section 1(2) which proves that there is no conflict between Section 1(2) and Section 195.
7. Section 195 does not extend the IT Act to territories outside India. But if any foreign entity falls into the tax net as defined in Section 1(2), the entity is bound by all the provisions of the IT law.
8. Non-resident entities desirous of earning chargeable income from. India have to follow the domestic taxation laws of India and if this basic principle is not accepted, the whole concept of chargeability itself is defeated.
9. Section 195 is conducive with the chargeability of income to tax in India. The governing force of Section 195 is not the payment as such but the payment of income chargeable to tax. The factum of payment is not the crucial thing but the income character embedded in the payment is the crucial thing. Emphasis provided in Section 195 is on chargeability and not on payment.
10. The thrust given by the learned Counsel on the harmonious construction of a statute should not defeat the very purpose of law. The decision relied on by the learned senior counsel in CIT v. Hindustan Bulk Carriers (supra) applies only to a case where there is head-on clash between two provisions whereas in the present case there is no such clash between chargeability and deducibility.
11. Section 195 does not make any distinction between the payment within India and the payment made outside India. It is very important to note that situs of payment or the source of payment is not the relevant consideration in the implementation of Section 195.
12. The learned Chief CIT further argued that constitutional validity of the provisions or the competence of the Parliament to legislate on extra-territorial matters not being an issue, the subject-matter of the present appeal has to be examined only in the light of the provisions of the IT Act, 1961. He has placed reliance on the decision of the Supreme Court in Electronics Corporation of India Ltd v. CIT , where the Court has held :
It is clearly envisaged under our constitutional scheme that Parliament in India may make laws which operate extraterritorially. But unless there exists a nexus with something in India, Parliament will have no competence to make the law. The provocation for the law must be found within India itself. Such a law may have extra-territorial operation in order to sub-serve the object, and that object must be related to something in India.
The Court has also held therein that as far as the principle of international law is concerned, municipal Courts can enforce to the degree permissible with the machinery available.
13. Section 1(2) cannot be read in isolation. Its extent and import have to be seen with reference to the subject-matter it seeks to regulate, that is, taxation of income. Income is taxed worldwide under the IT Act on twin basis; residence and source Section 5 of Indian IT Act, 1961, deals with taxation on the basis of source in Sub-sections (1) and (2), respectively. Both residence or source or either of the two has to be within the geographical limits of India which is the true intent of Section 1(2).
14. The reliance placed by the learned Counsel on other enactments to illustrate the scope of extra-territorial jurisdiction, like FERA, FEMA, Passport Act, etc., is not relevant as the object of those enactments is different. The object is to regulate the conduct of Indian citizens and their activities outside the territorial area of India. Therefore, the extent and scope of the respective enactments have been provided in a wider expression whereas no such wider expression is called for in the administration of the IT Act.
15. The Act provides for an exhaustive and express machinery for the recovery and collection of taxes in Chapter XVII. Section 173, 195 and 192 lay down express provisions for deduction of tax at source on payments made by non-residents. Those payments also include payments made outside India. No distinction has been made in the law regarding payments made inside India and outside India. Section 195 makes no exception either with regard to the residential status of the person or the situs of the payment. Deduction is contemplated at the time of credit itself, i.e., even before the payment. Either on crediting or on payment, the only condition to be looked into is whether the income is chargeable to tax in India.
16. This position brings Section 195 in harmony with Section 1(2) r/w Sections 4(1), 4(2) and 5(2).
17. This free operation of Section 195 has to be read along with Section 40(a)(i). Section 40(a)(i) clearly speaks of 'payment outside India for TDS under Chapter XVII-B. The operational scope of Section 195 is further illuminated by the specific provision contained in Section 40(a)(i).
18. The provisions not being ultra vires and they being express, there being no ambiguity, no divergent view possible, there could be no conflict between the relevant sections as argued by the learned senior counsel. Reliance placed on the decision of the Supreme Court in the case of Padmasundara Rao (Deed.) and Ors. v. State of Tamil Nadu and Ors. (supra).
19. While enforcement of domestic laws cannot be contemplated in a foreign territory, nonetheless, the law can be enforced by the Courts of the enacting States to the degree that is permissible with the machinery available to them.
28. The learned Chief CIT further explained that the difficulties that may arise in the administration of Section 195 is remedied in Sub-section (2) of that section. In the case of any payments made to a non-resident, Section 195(2) provides that the assessee may move the AO to decide the rate at which tax is to be deducted or for that matter whether tax is to be deducted or not. If no application under Section 195(2) is made by an assessee, deduction has to be made Section 40(a)(i) is consequential to such non-deduction and, therefore, automatic. Any further enquiry regarding the chargeability of income in the hands of the recipient is not called for. That is not proposed in the scheme of law. The implication of Section 195(2) has been considered by the Supreme Court in the case of Transmission Corporation of A.P. Ltd. and Anr. v. CIT (supra) and Tribunal, Hyderabad Bench, in Cheminor Drugs Ltd. v. ITO (2001) 70 TTJ (Hyd) 936 : (2001) 76 ITD 37 (Hyd).
29. The learned Chief CIT further stated that reliance placed by the learned senior counsel on the decision of Tribunal, Mumbai Bench, in Shrikumar Poddar's case (supra) is not relevant to the present case. The learned Chief CIT relied on the decision of Tribunal, Delhi Bench "B", in the case of Babcock Power (Overseas Projects) Ltd. v. Asstt. CIT (2002) 77 TTJ (Del) 357 : (2002) 81 ITD 29 (Del). In the said case, the assessee was a non-resident company incorporated in United Kingdom, having a project office in India. It had entered into a contract for setting up coal based thermal power plant in India. For execution of the contract, the assessee engaged foreign technicians who were deputed to the Indian project office. They were on the payroll of the UK office of the assessee and were paid salaries in foreign currency in UK office which was credited directly to their bank accounts. The assessee did not deduct the tax at source while paying the salaries to the persons on the ground that provisions of Section 192 were not applicable. On a reading of the provisions of Sections 192, 5(2) and Section 9(1)(ii), the Tribunal held that if the salary was paid for the services rendered in India, such payment becomes chargeable to tax in India under the head 'salaries' and consequently, the provisions of Section 192 become applicable. The fact that the employees as well as employer are non-resident, the fact that the payment was made outside India and the fact that contract of employment was also out of India are not relevant for deciding the issue. What is relevant is the place where the services were rendered. The learned Chief CIT further pointed out that the Delhi Tribunal has referred to the decision of the Bombay Tribunal in the case of Shrikumar Poddar (supra), while delivering the said judgment.
30. The learned Chief CIT further submitted that the factual matrix considered by the Tribunal in Shrikumar Poddar's case (supra) is by and large different from the facts of the present case. He submitted that an additional fact or a different fact could make a world of difference between the conclusions to be arrived at in two cases. The language of the provisions of Sections 192 and 195 are identical and the Delhi Tribunal has categorically held that in a case of Section 192, the situs of payment is not relevant in deciding the applicability of the provisions relating to deduction of tax at source.
31. The learned Chief CIT further relied on the decision of the Gujarat High Court in the case of CIT v. Vijay Ship Breaking Corporation , where the Court has held that Section 195 is applicable to even payments made outside India and, therefore, the said decision has clearly disapproved the judgment of the Bombay Tribunal in the case of Shrikumar Poddar v. Asstt. CIT (supra). He submitted that one of the questions considered by the High Court in the above case was whether the Tribunal was right in law and on facts in deleting the disallowance under Section 40(a)(i) for the failure on the part of the assessee to deduct tax at source from usance interest paid to a non-resident under Section 195(1) of the Act. After considering the provisions of law contained in Sections 4, 5, 9 and 195, the Court found that the effect of the deeming fiction that the income by way of interest payable by a person, who is resident would be that of income deemed to accrue or arise in India will be treated to be arisen in India irrespective of its being paid anywhere outside India. The Court held that if it is permissible for a non-resident receiving interest income from a resident of India to contend that the amount has actually been disbursed outside India and, therefore, such interest income does not accrue or arise in India, the provisions of Section 9(1)(ii) would become redundant. The Court held that irrespective of the amount being paid to the non-resident in the country of his residence or elsewhere outside India, it is deemed to have accrued or arisen to him in India. The learned Chief CIT submitted that in principle, this decision has overruled the decision of the Tribunal in Shrikumar Poddar's case (supra).
32. The learned Chief CIT continued his arguments on the second objection raised by the assessee that the disallowance under Section 40(a)(i) was made by the assessing authority without first determining the chargeability of the payments to tax in India, in the hands of the channel companies. The elaborate arguments presented by the learned Chief CIT are summarized below :
1. The IT Act contemplates different obligations on the part of the payer and on the part of the payee. These obligations are different in nature and initiate separate proceedings with different consequences for the acts of commission/omission of the parties. The obligations cast on the payer and the payee cannot be mixed up to make a proposition by which it could be argued that Section 40(a)(i) is otiose or inoperative.
2. The law has cast the onus under Section 195 on the person who makes the payment. The person, who makes the payment has to accord a satisfaction regarding the chargeability or otherwise of the payments for compliance of Section 195(1). This satisfaction need not to be made in isolation Section 195(2) provides for the person to move the assessing authority for the appropriate direction.
3. The person who makes the payment without adhering to the above procedures laid down, commits the default under Section 195, the consequence would follow automatically. The consequences are not only the application of Sections 201 and 201(1A) but Section 40(a)(i), as well.
4. The opportunity to be provided before completing the assessment in the context of Section 40(a)(i) is to be extended not to the payee, but to the person who makes the payment.
33. The learned Chief CIT further contended that the opportunity extendable to the person, who makes the payment, is limited to hearing him on his judgment and belief regarding the chargeability of the payments to tax in India. The law does not suggest anything to say that the payee should also be given an opportunity while doing the assessment of the payer. The learned senior counsel appearing for the assessee has mentioned about certain practical difficulties that would be faced by the payer, in circumstances where expenses are incurred by the assessee but the corresponding expenses are disallowed on the ground of violation of Section 195. The difficulties are not insurmountable. The chargeability is not made in the hands of the payer; it is made in the hands of the assessee and whenever the payer makes the deductions, corresponding credit is given against the payments given to the payees and the balance alone need to be paid and there is no pecuniary loss to the assessee whatsoever. Further, if the tax deducted at source has been paid in any subsequent year, the deduction can be claimed in that subsequent year. If for any matter the payments were not chargeable to tax in the hands of the payee, even then the assessee can take recourse to Section 154 to obtain the necessary remedies. The learned Chief CIT concluded that the consequences flowing out of the non compliance of Section 195 are final and the assessments to be made on the payer and the payee are independent and different proceedings.
34. Shri Dinesh Vyas, the learned senior counsel appearing for the assessee, while replying to the contentions of the learned Chief CIT, highlighted the following points :
1. That the charging provisions and machinery provisions like Section 195 are completely distinct provisions and chargeability to tax does not necessarily mean that Section 195 of the IT Act would apply automatically.
2. The question is not regarding the scope of the definition of the term "person", which also includes a non-resident. The question is whether Section 195 can be applied extra-territorially. The contention of the learned Departmental Representative that the Act has used the appropriate words in different sections like Sections 193, 194, etc. on deduction of tax at source, does not bring out the real scheme of the law.
3. The reference made by the learned Departmental Representative to Section 173 of the IT Act is erroneous.
4. The reliance placed by the learned Departmental Representative on the decision of the Supreme Court in the case of Electronics Corporation of India Ltd. v. CIT (supra) is also not applicable to the facts of the present case because the question considered by the Supreme Court in that case was entirely different. The question considered by the Court was whether the Indian legislature was competent to enact provisions of Section 9(1)(vii) having extraterritorial operation whereas the issue in the present case is whether provisions of Section 195 of the Act being machinery provisions, could be applied or not.
5. The reliance placed by the learned Departmental Representative on the ruling of the Authority for Advance Ruling in P. No. 13 of 1995 ABC, In re is also not relevant as advance rulings are judgment in personam and not in rem. He has also relied on the decision of the Tribunal, Mumbai Bench, in the case of Dy. CIT v. Boston Consulting Group Pte. Ltd. (2005) 93 TTJ (Mumbai) 293 where it has been held that the ruling of Authority for Advance Ruling is not binding on Tribunal.
6. Even if some different judgments are available against the assessee directly or indirectly, the favourable decision in Shrikumar Poddar (supra) need to be followed in the light of the Supreme Court decision in the case of CIT v. Vegetable Products Ltd. .
7. The reliance placed by the Departmental Representative on the Supreme Court decision in Transmission Corporation of A.P. Ltd. and Anr. v. CIT (supra) and the decision of Tribunal, Hyderabad, in the case of Cheminor Drugs Ltd. v. ITO (supra) are also not applicable in the present case because in both the said cases the question of extra-territorial jurisdiction was not at all the issue of dispute.
8. The decision relied on by the learned Departmental Representative in the case of Babcock Power (Overseas) Project Ltd. v. Asstt. CIT (supra) is also not applicable as extra-territorial jurisdiction was not a subject-matter in that case.
35. Shri Dinesh Vyas, the learned senior counsel, alternatively submitted that if the Tribunal is not to follow the decision of Bombay Tribunal in the case of Shrikumar Poddar v. Dy. CIT (supra), the legal objection may be placed before a Special Bench so that the clash between different points of view could be settled and a proper adjudication of the appeal could be made.
36. Regarding the second legal objection raised by the assessee on the invoking of Section 40(a)(i) by the AO without first determining the chargeability in the hands of the channel companies, the reply of the learned senior counsel is as follows :
1. Even though Section 195 deals with provisional collection of tax, the invoking of Section 40(a)(i) is final whereby an eligible expenditure of the assessee is being disallowed. The chargeability need to be first determined in the hands of the channel companies without which the provisional nature of Section 195 is not overcome and without overcoming the provisional nature and coming to a definite finding of fact, a final disallowance under Section 40(a)(i) cannot be made.
2. Assessee has no power or authority to explain about the taxability of the payments received by the channel companies.
3. The disallowance made under Section 40(a)(i) is quite premature as it puts a final liability on the assessee whereas the dispute of chargeability itself if disproved by the channel companies, it may even defeat the very application of Section 40(a)(i), whereby the assessee is put to irreparable loss and injury.
4. The learned Counsel also relied on the following decisions in support of his propositions advanced in respect of the disallowance under Section 40(a)(i) :
CIT v. Tata Engineering & Locomotive Co. Ltd. (supra) A.N. Lakshman Shenoy v. ITO (supra) K.L. Varadarajan v. CIT (supra) Tin Box Co. v. CIT Padmasundara Rao (Deed.) and Anr. v. State of Tamil Nadu and Ors. (supra)
37. The learned senior counsel finally concluded his arguments on the legal objections that IT law does not provide extra-territorial jurisdiction to apply Section 195 in the present case and that the decision of the co-ordinate Bench in the case of Shrikumar Poddar v. Dy. CIT (supra) is binding on this Bench so long as the said decision is not either overruled or disapproved and that the provisions of Section 40(a)(i) have been applied by the AO without first ascertaining the chargeability of payments received by channel companies to tax in their hands in India.
38. The learned senior counsel has further placed reliance on the following decisions :
(i) CIT v. L.G. Ramamurthi and Ors. ;
(ii) Sayaji Iron & Engg. Co. v. CIT ;
(iii) Agarwal Warehousing & Leasing Ltd. v. CIT .
39. First, we will examine the preliminary objection raised by the learned senior counsel regarding the territorial jurisdiction in the application of the provisions of law contained in Section 195. We agree with the general propositions of law explained by the learned senior counsel on the issue of sovereign jurisdiction. The sovereign jurisdiction of a country is confined to its own territorial boundaries and not outside. This is what the principle embedded in "the doctrine of territorial nexus". The said doctrine applies not only to taxation laws but to all the laws enacted by a particular State. There cannot be any doubt regarding the limitation of the sovereign power. Even if it is the ultimate power within one's own territories, it is non est beyond the territories. The writ of one country will not move in another country unless bilateral agreements are entered into between by the concerned States. This is because the writ of a State is ultimately to be executed by the strength of the force available at its command. The strength of the force cannot be exercised beyond one's own territorial limits. So there is no dispute in fact regarding the basic tenets of the "doctrine of territorial nexus". The doctrine is reflected in Art. 245 of the Constitution.
40. The thrust of the argument of the learned senior counsel is that the chargeability to tax in India may even travel beyond the territorial limits because they are substantial provisions whereas the deductibility cannot go beyond the territorial limits as the provisions of deductibility are machinery provisions. This is the basic line of distinction emphasized by the learned senior counsel in the whole scheme of his arguments. It is his fervent opinion that where the payer and payee are non-residents and the payments are made abroad and the supporting contracts are executed abroad, the writ of the IT Department to enforce the deduction of tax at source cannot travel beyond the territories of India and, therefore, in the present case, the assessee was never liable to deduct any tax from the payments made to channel companies.
41. On a close examination of the scheme of taxation, we are afraid that the line of distinction drawn by the learned senior counsel is almost imaginary. The fundamental distinction between substantial provisions of taxation law and machinery provisions of taxation law is reflected in the interpretation of the provisions relating thereto. There cannot be a distinction between these two as far as the final application of the provisions is concerned. This is because the substantial provisions of chargeability and the machinery provisions of deductibility are having a navel relationship of cause and effect with the result that one cannot survive without the other and they are inseparable pillars of an integral tax code. If the collection machinery cannot be initiated in a case even after chargeability is established, the substantial provisions of law governing the chargeability themselves become redundant. If the collection machinery is not authorized by the substantial provisions of chargeability, the collection process would be unlawful. They are, in fact, two sides of the same coin.
42. This genetic character of the deductibility of tax at source is apparent and clear in the heading given to Chapter XVII of the IT Act as "Collection and Recovery of Tax". The "collection and recovery of tax" is the end result of the administration of the substantial provisions of law governing the chargeability to tax. Deduction of tax at source is one of the modes of collection/recovery of the tax prescribed by the statute. As known to all, there are other modes for collection/recovery of tax other than deduction of tax at source. The deduction of tax at source cannot be disassociated from the integral code of collection of recovery of tax engrossed in the taxing statute.
43. The AO assumes the jurisdiction to invoke the provisions of Section 40(a)(i), Section 201(1) and Section 201(1A) on the failure of the payer to conform to the provisions of Section 195. The liability that arises out of the breach of Section 195 is cast on the payer alone. The consequences provided in Sections 40(a)(i), 201(1) and 201(1A) are to be borne by the payer himself, if the liability cast under Section 195 is not discharged. Therefore in the scheme of the Act, it is to be seen that the provisions of law contained in Section 40(a)(i), Section 195, Section 201(1) and Section 201(1A) need to be read and understood simultaneously, harmoniously and in togetherness.
44. The relevant portion of Section 195 for the purpose of this case, as it stood for the assessment year under appeal, is reproduced below :
195 Other sums (1) Any person responsible for paying to a non-resident, not being a company, or to a foreign company, any interest (not being interest on securities) or any other sum chargeable under the provisions of this Act (not being income chargeable under the head "Salaries" shall, at the time of credit of such income to the account of the payee or at the time of payment thereof in cash or by the issue of a cheque or draft or by any other mode, whichever is earlier, deduct income-tax thereon at the rates in force :...
45. The expression used in Section 195 is "any person responsible for paying to a non-resident...". The. expression has qualified the character of the recipient/payee as "non-resident". But expression has not qualified, in any manner, the character of the payer. Payer means any person responsible for paying. No other fetters are added to the above expression of law. If the payment is made to a non-resident whether it is in India or outside India or in any manner, the person making the payment is liable for deducting the tax at source. This is the result of the plain reading of law provided in Section 195. As far as the taxing statutes are concerned, the safest method of interpretation is the plain reading of the law.
46. The learned senior counsel in the course of argument has contended that the law does not contemplate deduction of tax in all circumstances and this position is evident from the language of Section 191. Under the same chapter of "Collection and Recovery of Taxes", Section 191 provides as below :
In the case of income in respect of which provision is not made under this Chapter for deducting income-tax at the time of payment, and in any case where income-tax has not been deducted in accordance with the provisions of this Chapter, income-tax shall be payable by the assessee direct.
47. The above provision does not in any way dilute the rigours of the liability cast under Section 195 on the person who makes the payment. A tax assessed is ultimately to be collected. There are various modes prescribed in the Act to recover and collect such taxes. The law does not guarantee that all such taxes shall be invariably collected/recovered in the manner in which provisions are made. In such circumstances, the law has spread its net further in Section 191 stating that in such circumstances, the tax shall be paid by the payee direct.
48. In fact, Section 191 is a safety valve provided by the law to protect and enforce the charge of tax provided under Section 4(1). It does not mean that it has provided any slippery ground in the scheme of collection/recovery of tax prescribed in the IT Act, 1961. That provision does not go to the defence of the assessee.
49. Another important limb of the argument advanced by the learned senior counsel is that the chargeability and deductibility are different and independent and if the territorial authority is not expressly declared, the provisions of deductibility may fail even at the cost of chargeability. We think that there is no provocation to anticipate such a causality in the administration of tax laws. Section 195 does not command the AO to extend his hands beyond the territorial limits of India and enforce the deduction of tax at source in a foreign soil. The consequences of the failure on the part of the payer to comply with the requirements of Section 195, as already stated earlier, are intelligently couched on the payer himself in Section 40(a)(i), Section 201(1) and Section 201(1A). The AO is insisting the compliance of Section 195 not from the payee but from the payer, who is assessable to tax in India. When the AO is dealing with a person, even if he is a nonresident, but an assessee to income-tax in India, there will not be any occasion for him to reach beyond the territorial limits of the country. All his actions are based on the consequences prescribed in the Act which are invariably to be felt in India itself. It is not possible to argue that since chargeability and deductibility are different, the non-enforcement of the provision relating to deductibility could defeat even the basic concept of chargeability. This is an antithesis of the tax law itself.
50. The learned senior Counsel has referred to the decision of the Court of Appeal in UK in Agassi v. Robinson (Inspector of Taxes) as reported in Times Law Reports on 27th Nov., 2004, to canvass the argument that the chargeability and deductibility are fundamentally different. But we understand that the said decision makes out only a proposition that chargeability and deductibility are different in the functional and operational aspects.
51. As already stated, a plain reading of the provisions of Section 195 provides that the person making the payment and liable to deduct tax at source is "any person". The principle of casus omissus explained by the learned senior counsel in the light of Supreme Court decisions in Smt. Tarulata Shyam v. CIT (supra), Padmasundara Rao (Deed.) and Ors. v. State of Tamil Nadu and Ors. (supra) and CIT v. National Taj Traders (supra) has to be aptly considered at this point. It is not necessary to provide any qualification for the expression where the expression provided is unqualified.
52. There may be some circumstances that the demand raised by income-tax authorities in India strictly in accordance with law against a foreign party in foreign soil could not be executed as the machinery could not collect it for obvious reasons of territorial jurisdiction. That failure is a fait accompli. This cannot be confused with the situation in the present case where the contention of the assessee is that it was not responsible for deducting tax for the reason that all the ingredients of the payments were made in a foreign country. A possible failure of the machinery to collect the tax from a foreigner is not a defence for an assessee in India to plead exoneration from the application of Section 195.
53. It is very important to examine at this juncture the decision of Tribunal, Mumbai Bench "C", in Shrikumar Poddar v. Dy. CIT (supra), relied on by the learned senior counsel. The senior counsel has effectively relied on the last paragraph No. 12 of the said Tribunal order which is extracted below :
12. Section 195, even otherwise, we find, is not applicable as the payment is made outside India. The assessee transferred the funds to his account in the State Bank of India and from that account the payment is made outside. Therefore, if the payment is not made in India and the same is made out of India, provisions of Section 195 cannot be applied to such a payment and consequently there would be no liability to deduct tax by a non-resident out of India. On all these counts, in our opinion, the assessee was not liable to deduct tax under Section 195 and consequently, the payment made to the non-resident cannot be disallowed under Section 58(1)(ii) of the Act. We accordingly, hold that the order of the CIT under Section 263 is not in accordance with law. We, accordingly, vacate the same and restore that of the AO.
54. The facts of the case relating to Shrikumar Poddar's case were that the assessee, a non-resident, raised loans from outside India and brought the money to India and utilized it in purchasing shares/securities. For the asst. yr. 1987-88, he paid interest at Rs. 6,82,140 and claimed deduction of that amount against the capital gains on the sale of the shares purchased from out of this borrowed money. The AO only allowed deduction under Section 57(iii). Invoking jurisdiction under Section 263, the CIT held that the interest was not allowable under Section 58(1)(a)(ii) as no tax therefrom was deducted or paid and Section 195 was applied to the case of the assessee as he was engaged in the business of purchase and sale of shares/debentures.
55. While adjudicating the above case, the Tribunal examined the provisions of law contained in Section 5(2), Section 9(1)(v), Section 58(1)(a)(ii) and Section 195. But the decision in the said case has been arrived at by the Tribunal mainly on factual premises. The Tribunal found that the interest which is chargeable under Section 9(1)(v) is that interest which is utilized in the business carried on in India. It continued to observe that the borrowings made for the purchase of the shares was a prima facie indication of the assessee indulging in the business venture. But the most important observation of the Tribunal is that the assessee being a non-resident could not carry on and was debarred to carry on any business in India without any approval of the Reserve Bank of India under the provisions of law contained in Sections 28 and 29 of the Foreign Exchange Regulation Act, 1973. The Tribunal further observed that the assessee in that case had not obtained or being granted any such approval and it was not the assessee's line of business; no business either in India or abroad was stated to have been carried on by the assessee for dealing in shares/securities/debentures. The Tribunal held that the solitary transaction of two scrips in the concerned year did not give an impression of any business venture undertaken by the assessee in violation of the provisions of FERA. Ultimately the Tribunal held that Section 9(1)(v) did not make the interest payment chargeable to tax in India.
56. It is in the light of the above finding of fact with reference to the applicability of Section 9(1)(v) that the Tribunal has primarily come to the conclusion that the assessee in that case was not bound to deduct the tax when the payments were made to the non-resident. It is, thereafter as a supporting proposition that the Tribunal has held "Even otherwise Section 195 was not applicable as the payment was made outside India". This supporting observation of the Tribunal has to be always read along with the primary finding of fact with reference to the applicability of Section 9(1)(v). It is not possible, therefore, to come to a conclusion that the Tribunal in the case of Shrikumar Poddar v. Dy. CIT (supra) has independently considered the aspect of territorial jurisdiction of Section 195 and has come to an independent conclusion that where the payments were made outside India to a non-resident, the provision regarding the deductibility would not apply.
57. As held by the Supreme Court in the case of Union of India v. Dhanwanti Devi 6 SCC 44, a decision is only an authority for what it actually decides and not for what may logically follow from it. It is the rule deducible from the application of law to the facts and circumstances of the case which constitutes its ratio decidendi. Therefore, the observation of the Tribunal in the last portion of its order regarding the scope of Section 195 of the IT Act, 1961, is in the nature of obiter dicta which, though may receive attention as being an opinion of importance, but in no way binding or laying down a general proposition of law.
58. We, therefore, are of the considered opinion that the decision of Tribunal, Mumbai Bench "C", in the case of Shrikumar Poddar v. Dy. CIT (supra) is not a source of precedence to decide the matter raised in the present appeal before us.
59. The decision of Tribunal, Mumbai Bench "C", in Shrikumar Poddar v. Dy. CIT (supra) was delivered on 30th April, 1997, whereafter a recent judgment has been delivered by Tribunal, Delhi Bench "B" on 21st Nov., 2001, in the case of Babcock Power (Overseas) Projects Ltd. v. Asstt. CIT (supra), which deals with the issue falling under the realm of Sections 192 and 9(1)(ii). In that case, the assessee was a non-resident company incorporated in UK with project office in India. It had entered into a contract for setting up a coal based thermal power plant in India. For execution of the contract, the assessee engaged foreign technicians, who were deputed to the Indian project office. They were on the payroll of the UK office of the assessee and were paid salaries in foreign currency by UK office which were credited directly to their bank accounts. These contracts of employment were approved by the Ministry of Mines for the purposes of Section 10(6). However, the assessee did not deduct the tax at source while paying the salaries to these persons on the ground that the provisions of Section 192 were not applicable.
60. While examining the applicability of Section 192 in the above circumstances, the Tribunal held that if the salary is paid for the services rendered in India, then such payment become chargeable to tax in India as "salaries" and consequently the provisions of Section 192 become applicable. The Tribunal further held that the fact that the employees as well as the employer are non-residents, the fact that the payment is made outside India and the fact that contract of employment is also extended out of India, are not relevant for deciding the issue. What is relevant is the place where the services were rendered.
61. The above decision of Tribunal, Delhi Bench "B", in the case of Babcock Power (Overseas) Projects Ltd. v. Asstt. CIT (supra) is a recent decision built on the same factual matrix of the present case. Further, in the said decision, the Tribunal has considered the decision of the Bombay Bench in the case of Shrikumar Poddar v. Dy. CIT (supra).
62. Even though the learned senior counsel has contended in the light of the Supreme Court decision in CIT v. Vegetable Products Ltd. (supra) that the decision favourable to the assessee should be applied in deciding a matter, we find that in the present case, the decision relied on by the learned Chief CIT in Babcock Power (Overseas) Projects Ltd. v. Asstt. CIT (supra) is more relevant for the purpose of our decision. This is because the decisions arrived at in these two cases have not been made on the same plane of facts and circumstances. The legal propositions considered in these decisions are also handled in a different order of precedence and the decision of the recent Delhi Tribunal in the case of Babcock Power (Overseas) Projects Ltd. v. Asstt. CIT (supra) is directly speaking on the issue considered in the present appeal.
63. As argued by the learned Chief CIT, there is no conflict between the provisions of law contained in Section 1(2) and Section 195. Section 1(2) is not restrictive in nature. At the same time, Section 195 does not extend the IT Act to territories outside India. But if any foreign entity falls into the tax net as defined in Section 1(2), the entity is bound by all the provisions of the IT law, wherever applicable. Section 195 is compatible with the provisions of chargeability under the IT Act. The governing force of Section 195 is not the payment as such, but the payment of income chargeable to tax. The factum of payment is not the crucial thing but the income character embedded in the payment is the crucial thing. It is to be seen that the emphasis in Section 195 is on chargeability and not on payment.
64. A plain reading of the law provided in Section 195 makes it clear that the said section does not make any distinction between payment within India and the payment outside India. The situs of the payment or the source of the payment is not a relevant consideration while applying the provisions of Section 195.
65. Section 1(2) cannot be read in isolation. Its extent and import have to be seen with reference to the subject-matter it takes to regulate, i.e., the taxation of income. As pointed out by the learned Chief CIT, income is taxed on twin basis; on the basis of residence and on the basis of source. Section 5 of the Indian IT Act, 1961, deals with taxation of the income on the basis of source in Sub-sections (1) and (2) respectively. Both residence or source or either of the two has to be within the geographical limits of India which is the true intent of Section 1(2). We agree with the argument of the learned Chief CIT in this regard.
66. Further, as pointed out by the learned Chief CIT, the difficulties that may arise in the administration of Section 195 is remedied in Sub-section (2) of that section. Section 195(2) provides that the assessee may approach the AO to decide upon the rate at which tax is to be deducted or for that matter whether tax is to be deducted or not. The option given to the assessee under Section 195(2) is part and parcel and subversive to Section 195(1). Assessee cannot unilaterally jump into a conclusion that the payments made by the assessee are not liable for deduction under Section 195. If the assessee finds that tax is to be deducted, tax must be deducted and if there is a doubt that tax need not be deducted, then the assessee should approach the AO as provided under Section 195(2). The theme of law is that the assessee cannot either choose or not to choose the facility under Section 195(2) as it deems fit.
67. The responsibility cast under Section 195(1) and the option provided under Section 195(2) have been considered by Tribunal, Hyderabad Bench "A", in the case of Cheminor Drugs Ltd. v. ITO (supra) in an exhaustive manner. After considering the whole scheme of law, the Tribunal held as follows :
Any person responsible for paying an amount to a non-resident shall, at the time of crediting of such income to the account of the payee or at the time of payment thereof in cash or by the issue of a cheque or draft by any other mode, whichever is earlier, deduct income-tax thereon at the rate in force. This is the general scheme of things provided in Section 195. Sub-section (1) of Section 195 makes it obligatory for every person in India to deduct tax at source at the rates specified in the relevant Finance Act, The provisions of Section 195(1) apply where the payment is that of "any other sum chargeable under the provisions of this Act", not being salary income or interest on securities. The test for making deduction of income-tax is that the relevant payment should be chargeable under the provisions of the Act. Where the payer considers that the whole of the sums specified in Section 195(1) would not be chargeable in the hands of the recipient, he can make application to the AO to determine the appropriate portion of the sum so chargeable. Once the AO determines such appropriate portion of the sums so chargeable, the deduction of income-tax at source under Section 195(1) is only to be made on that portion of the sum which is to be determined. This is provided in Sub-section (2) of Section 195. Likewise, Sub-section (3) of Section 195 enables any non-resident in receipt of such payments to make an application to the AO for a certificate entitling the non-resident to receive payments specified in Section 195(1) without deduction of tax at source....The consultation provided under Sub-section (2) of Section 195 is, therefore, to be mandatorily followed by the person making the payment to the non-resident; otherwise he is liable to deduct tax at source under the provisions of Sub-section (1). It is thus clear that the person making the payments to a non-resident cannot take a unilateral decision that the payments made by him are not sums chargeable to income-tax and, therefore, he could make the payments without deduction of tax at source, without the concurrence of the AO as provided in Sub-section (2) of Section 195....The provisions of Section 195(2) are not provisions of convenience which the assessee may use or may not use. If a person wants to make payments to a non-resident and those payments are not explicitly declared exempt by the provisions of the Act, the person making the payment has to deduct tax at source as he can free himself of the liability to deduct tax at source only if he gets the concurrence of the AO under Sub-section (2) of Section 195.
68. The view taken by the Tribunal, Hyderabad Bench "A", in the case of Cheminor Drugs Ltd. v. ITO (supra) has been literally endorsed by the decision of the Supreme Court in the case of Transmission Corporation of A.P. Ltd. and Anr. v. CIT (supra). The apex Court has held therein that if the assessee has made no application under Section 195(2), tax must be deducted under Section 195(1).
69. In the light of the decision of the Gujarat High Court in the case of CIT v. Vijay Ship Breaking Corporation (supra), there cannot be a doubt on the proposition that Section 195 is applicable to payments made outside India.
70. In the facts and circumstances considered in detail in paragraphs above, we find that the legal objection raised by the learned senior counsel on the question of territorial jurisdiction is not sustainable. Therefore, the said objection is rejected.
71. Next we will consider the second limb of the legal objection raised by the senior counsel that there was no finding by the AO on the chargeability of tax of the payments before invoking the provisions of Section 40(a)(i). The argument of the learned senior counsel is that the chargeability referred to in Section 40(a)(i) is not a hypothetical theoretical or notional chargeability but chargeability established in an assessment made on the recipient and such an established fact is the fundamental condition precedent for the applicability of Section 40(a)(i) of the Act.
72. We are afraid that if the above contention is taken to its logical conclusion, the very provision of law contained in Section 40(a)(i) would be rendered otiose. There is no dispute regarding the constitutionality of the provisions contained in Section 40(a)(i). The law relating to the consequence flowing out of the violation of provisions contained in Section 195(1) and Sub-section (2) thereto have been already dealt in the above paragraphs in the light of the decision of Tribunal, Hyderabad Bench "A", in the case of Cheminor Drugs Ltd. v. ITO (supra) and the decision of the Supreme Court in the case of Transmission Corporation of A.P. Ltd. and Anr. v. CIT (supra) wherein it has been held that the consequence under Sections 201(1) and 201(1A) are inherent consequences of the said violation and if that legal proposition is legitimately extended, the application of Section 40(a)(i) is also one of the inherent consequences coming out of the violation of Section 195.
73. As rightly pointed out by the learned Chief CIT, the obligations cast on the payer and payee under the provisions of the IT Act are different in nature. This is very evident from the statutory provisions contained in Sections 195, 201(1), 201(1A) and 40(a)(i) where, in all cases, the liability and consequences are saddled on the payer, who is treated as the defaulter.
74. Therefore, in the facts and circumstances of the case we find that the second legal objection also is equally unsustainable and, therefore, liable to be rejected.
75. We have considered the vires of the legal objections raised by the learned senior counsel at the outset of the opening of the case. The legal objections have been considered in a detailed manner as discussed in the above paragraphs. When the legal objections were raised for the first time before the Tribunal at the time of hearing, the learned Chief CIT has raised a formal objection against its admissibility. We would like to place on record the said formal objection of the Revenue. But, at the same time, the learned Chief CIT was fair enough to admit in the Court that the objections raised by the learned senior counsel being pure questions of law, it is for the Tribunal to decide whether to admit those objections or not. As we found that the objections raised by the learned senior counsel are legal in nature, we admitted those objections and considered them in a detailed manner. Finally, we have come to a conclusion that those legal objections, are not sustainable in law. Accordingly, they have been rejected. Therefore, now we have to proceed to consider and dispose of the grounds raised in this appeal on their merits.
76. Shri Dinesh Vyas, the learned senior counsel, while adventing on the merits of the issues raised in this appeal, gave a brief narration of the salient features of the activities carried on by the channel companies in the business realm in which the assessee is connected with. The learned senior counsel stated that all the activities of the channel companies are carried outside India and no part of the activities of the channel companies are carried out inside India. The content on the channels is procured by the channel companies from a central content procurement company outside India. This entity procures content from all over the world including India. The channel companies do not enter into any contract with Indian content providers. The channels are uplinked outside India. Thereafter the channels are down linked in India by the cable operators, but on their own account. The entire ad airtime on the channels is sold by the channel companies to the assessee and the sale is made outside India on a principal to principal basis. The channel companies do not enter into any agreement with any Indian party for the sale of ad airtime in India. The channel companies are incorporated outside India and they do not have any office or agent or subsidiary in India. They do not have their men or material or machinery or combination thereof used in India.
77. The learned senior counsel further explained that the assessee company after purchase of the ad airtime from the channel companies undertakes various activities on its own account and at its own right and the channel companies are not involved in any manner in respect of that business of ad airtime carried on by the assessee. The business strategy, marketing and all other operational features are determined by the assessee-company only.
78. The learned senior counsel thereafter submitted that in the light of the facts of the case, it is not possible to hold that the channel companies earned any income chargeable in their hands, in India. The learned senior counsel submitted that this is because as the facts of the case speak, channel companies do not have any business connection with India, the channel companies do not carry out any operations in India and the assessee is not acting as an agent of the channel companies.
79. The learned senior counsel after explaining the preamble to the merits of the case as above, dealt with in detail the various elements which should be present to hold that the channel companies had income chargeable to tax in their hands in India. This itemwise arguments made by the learned senior counsel are summarized below:
(1) The channel companies do not have any business connection with India.
1. The business connection is a concept which can be viewed only from a bilateral angle. Business connection presupposes existence of two elements. Business connection, as contemplated by Section 9 of the IT Act, requires that there exists a real and intimate connection with the business activity of the nonresident in the taxable territories. The channel companies do not have any business activities whatsoever in India. Therefore, it cannot be held that the channel companies do have business connection in India.
2. Reliance placed on the decision of the Karnataka High Court in the case of VDO Tachometer Werke v. CIT wherein the Court has examined the provisions of Section 9 to deal with the issue of business connection of the non-residents in India. The Court has held therein that in the case of a business, some operations must have been carried on by the non-resident in India. It follows that if no operations are carried out in India, no income can be deemed to accrue or arise in India even though there may be business connection in India.
3. Further reliance placed on the decision of the Madras High Court in the case of CIT v. Fried Krupp Industries where the Court held that the term "business connection" postulates a continuity of business relationship between the foreign and the Indian entities. There is no question of continuity of business relation where a person purchases machinery or good abroad and used them in India and earns profit. The part of the foreigner has been played wholly abroad so that there is no connection as such with any business in India.
4. The channels are uplinked from outside India and the channel companies are not involved in any activity thereafter. The activity of downlinking are carried on by the cable operators in India on their own account and as part of their business in India.
5. The Hon'ble Supreme Court in the case of Carborandum Co. v. CIT held that even assuming, however, that there was any business connection between the earning of the income in the shape of technical fee by the American company and the affairs of the Indian company, yet, no part of the activity or portion could be said to have been carried on by the American company in India and in the absence of such a sustainable finding by the High Court, the provisions of Section 42, either of Sub-section (1) or Sub-section (3) (corresponding provisions of the IT Act, 1922), were not attracted at all.
6. The Calcutta High Court in the case of CIT v. Atlas Steel Co. Ltd. has held that a business connection contemplated under the IT Act involves a relation between business carried on by a non-resident and some activity in the taxable territory which are attributable directly or indirectly to the earnings, profits or gains of such business.
7. The Supreme Court in the case of CIT v. R.D. Aggarwal & Co. and Anr. has held that a business connection involves a relation between a business carried on by a non-resident which yields profits and gains out of some activity in the taxable territories which contributes directly or indirectly to the earning of those profits and gains. The Court further held that the expression "business connection" postulates a real and intimate relation between a trading activity carried on outside the taxable territories and an activity carried on within the taxable territories, the relation between the two contributing to the earning of income by the non-resident.
8. The agreement for the sale of ad airtime between the assessee and the channel companies is entered into and executed on a principal to principal basis entirely outside India. Therefore, there cannot be any business connection with the channel companies in India.
9. The CBDT in Circular No. 23, dt. 23rd July, 1969, has stated that where a non-resident parent company sells goods to its Indian subsidiary, the income from the transaction will not be deemed to accrue or arise in India under Section 9, provided that--(a) the contracts to sell are made outside India; (b) the sales are made on a principal to principal basis and at arm's length; and (c) the subsidiary does not act as an agent of the parent company. The mere existence of a business connection arising out of the parent/subsidiary relationship will not give rise to an assessment nor will the fact that the parent company may exercise control over the affairs of the company.
10. The Bombay High Court in the case of CIT v. Gulf Oil (Great Britain) Ltd. had considered the case of a non-resident company which had a wholly owned subsidiary in India. The products dealt with by the non-resident company were being sold by the subsidiary in India. The Court held that the contracts were made in UK and the contracts were also executed outside India and once the goods were to be on the ship, there was no reservation of right of disposal of the goods by the nonresident and Indian company effected the sale of the products on its own account in India and was taxed on the profits so made by it on its turnover in India, the transaction between the non-resident company and the Indian subsidiary were on a principal to principal basis and the Indian subsidiary could not be regarded as the agent of the non-resident company so as to attract the provisions of "business connection".
11. The conclusion of the lower authorities that the channel companies have business connection in India is erroneous.
(2) Channel companies do not carry out any operations in India
1. The CIT(A) has erred in holding that the channel companies carried out operations in India for the purposes of Section 9(1)(i) r/w Expln. l(a) of the IT Act.
2. All the activities of the channel companies are carried outside India; the channel companies do not have any office or establishment or manpower or material or machinery or combination thereof in India; all the activities of the channel companies are undertaken outside India including the procurement of content layout and scheduling of channels, broadcasting operations, etc., the channel companies have not entered into any contract with Indian content providers; the channels are uplinked entirely outside India and they are downlinked in India by the cable operators on their account.
3. The activities carried on by the assessee-company in India are independent activities carried on by the assessee on its own account and not in the capacity of any representative or agent of the channel companies. As far as the sale of ad airtime in India is concerned, the whole strategic, operational, functional decisions are taken by the assessee-company independently in its own account.
4. Explanation l(a) to Section 9(1)(i) of the IT Act provides that in the case of a business of which all the operations are not carried out in India, the income of the business deemed under this clause to accrue or arise in India shall be only such part of the income as is reasonably attributable to the operations carried out in India which make it clear that if no operations are carried out by the channel companies in India, no income can be attributed and taxed in India.
5. The Bombay High Court in the case of CIT v. Tata Chemicals Ltd. has held that where every activity was done outside the taxable territory of India, it cannot be held that the non-resident company had any operations in India.
6. The Supreme Court in the case of Carborandum Co v. CIT (supra) has held that if all the operations are not carried out in the absence of any activity or operation carried on by the foreign company in India, the business connection does not become effective so as to hold the foreign company taxable in India.
7. The Supreme Court in the case of CIT v. Toshuku Ltd. has held that if no operations of business are carried out in the taxable territories, it follows that the income accruing or arising abroad through or from any business connection in India, cannot be deemed to accrue or arise in India.
8. The Karnataka High Court in the case of VDO Tachometer Werke v. CIT (supra) has held that if no operations are carried out in India, no income could be deemed to accrue or arise in India even though there may be business connection in India.
9. Reliance has also been placed on the following decisions :
(i) CIT v. Dunlop Ltd. (U.K.)
(ii) Citizen Watch Co. Ltd. v. IAC
(iii) CIT v. Good Year Tyre & Rubber Co.
(iv) Imperial Chemical Industries Ltd. v. IAC (1986) 19 ITD 275 (Cal)
(v) Asia Satellite Tele Communications Ltd. v. Dy. CIT (supra)
(vi) ITO v. Raj Television Networks Ltd.
(3) The assessee is not an agent of the channel companies
1. The CIT(A) has erred in holding that the assessee is an agent of the channel companies. The facts and circumstances of the case will demonstrate that the assessee is not acting as the agent of the channel companies in India.
2. The agreement for the outright sale of ad airtime between the assessee and the channel companies is executed on a principal to principal basis, outside India. This is evidenced by the terms of the agreements and also by the conduct of the parties.
3. The consideration for the sale of ad airtime is paid by the assessee to the channel companies by way of a minimum guarantee amount and also as a specified percentage of the advertising revenues collected beyond a threshold limit.
4. The assessee thereafter sells the ad airtime either by itself or through its agent, in and outside India. In India, the ad airtime is sold through its agent, M/s Star India (P) Ltd. (SIPL).
5. The covenants reflected in. Clause (2) and its various sub-clauses clearly indicate that the channel companies have entered into an agreement for selling ad airtime to the assessee on a principal to principal basis.
6. The condition for a person to constitute an agent of another is that the person must be employed by the principal to act on his behalf and to represent him in dealings with third persons. There is nothing in the agreement for the sale of ad airtime to hold that such a relation exists between the assessee and the channel companies. Reference is made to Section 182 of the Indian Contract Act, 1872, and the commentary of Pollock & Mulla - Indian Contract and Specific Relief Acts, Twelfth Edition at pp. 2062 and 2063.
7. As per Clause (2) of the agreement for the sale of ad airtime, the assessee has the discretion to--(a) determine the terms of the agreements with advertisers, programme sponsors and other third parties; (b) enter into and barter sale of ad airtime; and (c) decide with whom it shall enter into agreements with.
8. The agreement does not require or provide for the assessee to act under the direct or indirect control or supervision of the channel companies. An important aspect for existence of an agency relationship is that an agent is required to conduct the business according to the direction of the principal. Such a binding is not incorporated in the sale agreement.
9. The Supreme Court in the case of Bhopal Sugar Industries Ltd. v. STC 40 STC 42 (SC) has held as follows :
Thus, the essence of the matter is that in a contract of sale, title to the property passes on to the buyer on delivery of the goods for a price paid or promised. Once this happens, the buyer becomes the owner of the property and the seller has no vestige of title left in the property. The concept of a sale has, however, undergone a revolutionary change, having regard to the complexities of the modern times and expanding needs of the society, which has made a departure from the doctrine of laissez faire by including a transaction within the vault of a sale even though the seller may by virtue of an agreement impose a number of restrictions on the buyer, example, fixation of price, settlement of accounts, selling in a particular area or territory or so on. These restrictions per se would not convert a contract of sale into one of agency because in spite of these restrictions the transaction would still be a sale and subject to all the incidence of a sale....
10. The Supreme Court has observed in Shri Tirumala Venkateshwar Timber & Bamboo Firm v. CTO 21 STC 312 that as a matter of law there is a distinction between a contract of sale and a contract of agency by which the agent is authorized to sell or buy on behalf of the principal and make over either the sale proceeds or the goods to the principal.
11. The Supreme Court has again held in the case of Gordon Woodroffe & Co. (Mad) Ltd. v. Shaikh M.A. Majeed & Co. that the essence of agency to sell is the delivery of the goods to a person, who is to sell them not as his own property, but as the property of the principal, who continues to be the owner of the goods and who is, therefore, liable to account for the proceeds.
12. As the ad airtime in the present case passes from the channel companies to the assessee outside India, the income of the channel companies does not accrue or arise in India. Reliance has been placed on Seth Pushalal Mansinghka (P) Ltd. v. CIT (1967) 66 ITR 159 (SC) and C.G. Krishnaswami Naidu v. CIT (1966) 62 ITR 686 (Mad).
13. The revenue earned by a non-resident from sale of goods to a resident is not taxable in India if the sale takes place outside India. He has placed reliance on the decisions of Supreme Court in Mahavir Commercial Company Ltd. v. CIT and CIT v. Mewar Textile Mills Ltd. . He has also relied on the decision of the Bombay High Court in the case of CIT v. Kirloskar Oil Engines Ltd. .
14. The principles explained in the above judgments provided the consequence of sale of goods by a non-resident to a resident where the non-resident does not earn any income in India. The case of the assessee is even stronger as the sales by the non-resident channel companies to the appellant which itself is also a non-resident foreign company. Therefore, the payments made by it to the channel companies for the purchase of ad airtime are not taxable in India.
80. Shri G.C. Srivastava, the learned Chief CIT, in return, contended that the channel companies do earn taxable income within the territories of India by way of their telecasting activities. He explained that the contentions of the assessee that the channel companies did not have any business connection within India, no business operations carried out in India are not true in the light of the activities carried on by the channel companies in association with the assessee and its associates in India. The assessment under appeal is not of the channel companies but that of the assessee, who had paid the amounts to the channel companies. Therefore, the issue of taxability of income in the hands of the channel companies in India is to be examined only to the extent of ascertaining whether the assessee was justified in its stand that the channel companies did not have taxable income in India. The case of the channel companies fall under Section 9(1)(i) where the essential ingredient to be satisfied is the business connection in India. The Explanation thereto is not restrictive of the scope of deemed accrual under Section 9(1)(i), but is meant for providing the rule of income attribution. Sub-section (2) and (3) illustrate special cases of business connection and in no way purport to limit the general and exhaustive connotation of the expression "business connection" in India. The learned Chief CIT has placed reliance on the Supreme Court decision in the case of CIT v. R.D. Agarwal & Co. (supra) which has also been relied on by the learned senior counsel, who appeared for the assessee. The learned Chief CIT submitted that a business connection as elucidated in the above judgment involves a relation between a business carried on by a non-resident which yields profits and gains and some activity in the taxable territories which contributes directly or indirectly to the earning of those profits and gains and this proposition is squarely applicable to the activities carried on by the channel companies through the medium of the assessee in India. The detailed contentions of the learned Chief CIT are summarized below :
(1) The channel companies do have business connection and source of income in India
1. The expression "business connection" has not been defined in the Act and Rules. But various judicial pronouncements have examined the true intent of the said expression and have laid down the necessary ingredients of "business connection" for the purpose of deeming of income in India. "Business connection" involves a business activity anywhere but yielding income and some activity in the taxable territories of India which contribute directly or indirectly to earning of such income in the hands of the non-resident. It is not necessary that the entire business operation of the non-resident should be in the taxable territory. What is required is a real and intimate relation. Section 9(1)(i) brings in the tax net the income arising outside taxable territory and not the income arising in India. But that income arising outside the taxable territory shall have a base relation of earning such income in India. The Supreme Court has held in R.D. Agarwal & Co. (supra) that a casual transaction will not lead to a business connection.
2. The expression "business connection" is to avoid to confine within a precise definition. But it can be ascertained that the essence of business connection is the existence of a close, real and intimate relationship and commonness of interest between the non-resident company and the Indian entity.
3. Where there is control of management or finances or substantial holding of equity shares or sharing of profits by the non-resident company of the Indian person, the requirements necessary for establishment of the business connection are fulfilled.
4. Purchases from non-resident at assessee's own risk are not good enough to hold that no business connection existed for the non-resident in India.
5. The Bombay High Court has held in Evans Medical Supplies Ltd. (1959) 36 ITR 418 (Bom) that where the Indian entity earlier carried the business as authorized agents and later on of its own, a business connection would exist if commission is paid for propaganda or advertisement allowance is given.
6. In the light of the above principles, if the facts of the present case are examined, there is no doubt that the channel companies have a business connection in India.
7. All major activities are in India including the revenue-yielding activities. The sale stated by the assessee is not a sale of goods outside India FOB. There is a close and intimate connection between one activity and the other carried on by the channel companies as well as by the assessee-company.
8. There is control of management and substantial holding of equity shares on the assessee and the channel companies as both are 100 per cent subsidiaries of holding company. In the light of the decision of the Andhra Pradesh High Court in the case of G.V.K. Industries Ltd. v. CIT , this makes out a clear case of business connection for the channel companies in India.
9. As per the agreement, there is a sharing of profits between the channel companies and the assessee at 80 per cent to 20 per cent which satisfies the test laid down by the Bombay High Court in the case of CIT v. Metro Goldwyn Mayer (India) Ltd. (1939) 7 ITR 176 (Bom) to substantiate a case of business connection.
10. As seen above, all the tests laid down by leading judgments in respect of the expression "business connection" are fulfilled in the case of the assessee and, therefore, it has necessarily to be held that, the channel companies do have business connection in India.
(2) Channel companies do carry out operations in India
1. Channel companies are the owners and operators of the channels. The activities involved in operating a channel center around the chain of an activity consisting of so many interrelated modules.
2. The first of such module is preparation of programmes meant for telecasting. Programmes may be prepared by channel companies themselves or may be acquired or outsourced.
3. Creating network for viewers is the next step, which is carried out through the chain of cable operators in every footprint of the channel telecast.
4. Telecasting and marketing of the programmes follow the earlier modules. It involves uplinking the programmes to a satellite which may be owned, hired or taken on lease by the channel companies. Thereafter downloading has to be done through decoders provided to the cable operators for which prescribed fee are levied.
5. The next step, as the main source of revenue, channel companies have to procure advertisements from customers.
6. All the above activities are present in India out of which the channel companies along with its associates earn the Revenue.
7. The above scheme of the operations carried out by the channel companies through the assessee-company and its associates and agents are nothing but business operations carried out in India in which channel companies do occupy the leading role.
8. The telecasting business being a continuous and flowing process, the entire activities are carried out by the assessee through the help of agents, sub agents and other associates concerns and subsidiaries.
(3) Assessee is the agent of the channel companies
1. Channel companies are the owners of the channels and channels are operated by channel companies. They determine the content of every channel. Telecast of advertisement is the responsibility of the channel companies.
2. Therefore, the performance of the contract relating to the sale of airtime is done by the channel companies and, therefore, it is not possible to hold that the agreements entered into between the channel companies and the assessee are entered into in the status of independent principals.
3. The essential ingredients of a sale are an agreement of sale, transfer of title in goods and a price paid or to be paid. In the present case, there is no transfer of airtime to the seller. Even the 10 minutes prescribed for advertisement is not transferred to the assessee.
4. When the advertisements are booked and the contents of advertisements are obtained, they emerge with the programmes telecasted by the channel companies. The assessee gets only a right to include the contents of the advertisements procured by it. Apart from that right, there is no transfer of any property from channel companies to assessee. The said right is not greater than the right of the ultimate customer, who pays for the advertisement telecast by channel companies.
5. The channel companies do not loose ownership of any right transferred to assessee-company. The position is clear when the difference between booking and sale is considered. Assessee is doing booking of advertisements and nothing more. In such circumstances, no property passes on to the assessee nor does any sale take place.
6. Booking of advertisement is only a service which cannot be sold as an asset or property. The airtime does not have any right of property attached to it.
7. As per Section 18 of Sale of Goods Act, no property in goods gets transferred to the buyer until the goods are ascertained. In the present case, every time to be utilized for airtime is a future time, goods cannot be held as ascertained and, therefore, there could not be any sale.
8. In an outright sale, the buyer does not have any obligation other than the payment of consideration. But in the present case, the channel companies do possess all sorts of interests, both commercial and financial, in the advertisements telecast through the assessee-company.
9. It is not correct to argue that the nature of transaction between channel companies and the assessee is that of principal to principal. The assessee is acting as the agent of the channel companies, even though the terms of the agreements are modulated in such a manner and the clauses of the agreements are so fine-tuned to preach a theory of principal to principal relation.
10. The agreements entered into between the channel companies and the assessee prior to 1999 was a clear case of agency. Assessee-company was appointed as the exclusive worldwide agent of channel companies. It is only in the new agreement after 1999 that the designation of the assessee-company has been changed from that of an agent to the principal. Even though the language used in the agreement repeatedly stated a case of principal to principal relation, all the functions carried out by the assessee-company remained the same as it were prior to 1999. Except for the cosmetic changes brought into the agreement, the functional relationship between the assessee and the channel companies remained the same. Such a relation is necessary for the accomplishment of the business activities carried on by the channel companies. The nature of the existing relationship cannot be disturbed either by the channel companies or by the assessee. The assessee is the de facto agent of the channel companies for all practical purposes.
11. M/s SIPL is designated as the agent of the assessee-company. According to the assessee, the airtime procured from channel companies is marketed through M/s SIPL. But in fact SIPL is the agent of channel companies. On the basis of the agreements entered into between the assessee and SIPL, M/s SIPL is supposed to discharge a number of obligations in favour of the channel companies. The channel companies do not make any payment to M/s SIPL for obtaining such services. This is a clear ground to hold that even though SIPL and channel companies are distanced in between by the assessee-company, M/s SIPL is functionaries as the agent of the channel companies.
12. In the circumstances, it is not possible to hold that the channel companies and the assessee are operating as independent principals.
81/82. We heard both sides in detail on the above grounds relating to the merit of the case. At the cost of repetition we state that the contention of the assessee is that the channel companies do not earn any taxable income in India for which the reasons pin-pointed by the learned senior counsel are that the channel companies do not have any business connection with India; that the channel companies do not carry out any operations in India; and that the assessee is not an agent of the channel companies. On the other hand, the case of the Revenue is that in the nature of the telecasting activities carried on by the channel companies and in the light of the functional relationship existing among the channel companies, the assessee and other associate concerns, it is necessary to hold that the channel companies are having business connection with India for the reason of their business operations being carried out in India and further that the relationship existing between the channel companies and the assessee are nowhere near the relationship of principal to principal.
83. As far as the present case is concerned, the ultimate business carried on right from the channel companies to the advertisement procuring companies is the business of telecasting through different brand channels through the medium of satellite and transponders, along with the supporting network provided by the cable operators, operating within different footprints falling under the telecasting network.
84. In this scenario and within the legal framework contemplated by the channel companies and the assessee-company, the question to be looked into is whether the channel companies do have any income out of the above activities, arising or accruing in India. If we go to the substance of the activities carried on by the assessee-company, the three grounds raised by the assessee and said to be determinative of the issue, can be dealt with, simultaneously. Therefore, all the issues raised by the learned senior counsel and replied by the learned Chief CIT on merit, are considered together for the purpose of arriving at our conclusion:
1. The essence of the argument advanced by the learned senior counsel is that channel companies do make an outright sale of ad airtime to the assessee-company, who in turn, sell them to the ultimate customers through duly appointed agents. The case of the assessee is that the transaction of outright sale is made between the channel companies and the assessee on a principal to principal basis.
2. Ad airtime is the telecasting time utilized for commercial advertisements for and on behalf of the clients. The subject-matter of "outright sale" contemplated by the assessee in any way is "Time".
3. "Time" as a subject-matter is not something like an ordinary commodity, merchandise, property or asset. It is not goods in the ordinary parlance. In commercial sense, "time" is paramount but at the same time difficult to define as saleable goods. "Time", even if conceived as goods, cannot be stocked or traded like other ordinary goods. There are certain industries in which "time" is most important as a single element. A classic example is that of a hotel industry. Even if a particular hotel is ready to offer a number of appointed rooms for its guests, those rooms as a "trading commodity" cannot be stocked beyond "time". If a particular room could not be let out on a particular day, remained unoccupied for that day, that loss of opportunity/income is felt forever. The room-time cannot be saved as a stock to be sold later. Whereas in the case of any other dealer who stocks goods, the stock held by him could be sold if not today, but certainly some other day. The commercial life of the room runs out along with passage of time. This is true with almost all service industries.
4. It is difficult, therefore, to conceptualise the essence of "time" as a subject-matter of "outright sale". By its very nature "time" is born and exhausted instantaneously, moment after moment. It cannot be delivered in advance. An outright sale is not complete without the delivery of the goods contracted for. Channel companies cannot make any "outright sale" of ad airtime to the assessee-company, outside India. It is not, therefore, possible to hold that the assessee-company has taken delivery of "ad airtime" outside India as a result of "outright sale" and in its turn, transferred to its agent for further down-line sales to the ultimate sponsors/customers in India. Even if, for the convenience of commercial expression one may use the term "sale of ad airtime", it does not fall under the legal concept of sale.
5. The business of telecasting is a continuous and non-stop process initiated by the channel companies and ultimately enjoyed by the viewers. It is a long chain of process involving engineering, technology, electronics, communication, art, literature, glamour, etc. It is an incessant flow of events. Even if the channel companies treat the assessee-company as a principal for the sake of their argument, the assessee has to invariably act as the functional agent of the channel companies while associating with the channel companies in carrying on its business. This is because, the chain of activities involving the business of telecasting cannot be divided and segregated into transferable modules from channel companies to assessee-company and from assessee-company to other selling agents. The business carried on by the channel companies is an indivisible and wholesome chain of activities that it cannot be segregated and packed as independent modules. What is possible is that all the players involved in this business can simultaneously take part in the carrying on of the telecasting business which runs incessantly, as a procuring agent or as a facilitator or as a booking agent or as an associate or as an outsourcer or like. The assessee, as one of the players can reserve its right to use the "ad airtime" for the advertisement procured by it from various clients. This right of the assessee is to be used along with the process of telecasting itself. Channel companies are carrying on the process of telecasting in a continuous manner in which a specified airtime can be reserved and used by the assessee-company for the commercials. Still, it is a part of the telecasting carried out by the channel companies.
6. The above discussion on the subject-matter of the sale contemplated between channel companies and the assessee leads us to state that "ad airtime" does not come under the legal framework of "sale" as the telecasting activities carried on by the channel companies are a sort of incessant flow of events in which the concerned players can take part but cannot take away segment by segment by way of outright sale.
85. The most important outcome of the above discussion is the identification of the nature of relation existed between channel companies and the assessee in the light of the agreements entered into by them. As the subject-matter of the agreements is the so-called "sale of ad airtime", an outright sale as argued by the assessee cannot be contemplated in the scheme of things. Leave it apart that it is not a sale, there is not even a right to use which could be deemed as a sale in the light of the constitutional amendment. In our opinion, the subject-matter of agreements entered into between the assessee and the channel companies on the subject of "ad airtime" is only a permissive right. The above-mentioned permissive right conferred on the assessee company through the agreements entered into with the channel companies is born, used and exhausted in Indian territories. There could be more than one countries other than India coming under the footprint of the satellite telecast made by the channel companies, as a result of which some programmes and advertisements telecast in India would be available in other countries also where they fall under the footprint of satellite telecast. But the fact that other countries also come under the very same telecasting network which applies to India as well is not a reason to hold a view that the activities of telecasting are not done in India. The correct reading of the situation is that the telecasting activities are operated not only in India but also in other countries falling under the footprint of the satellite telecasting.
86. The channel companies even after "sale of ad airtime" have maintained their commercial and financial interest in the activities carried on by the assessee-company. The total revenue collected by the assessee company does not go to its chest. The assessee-company is bound to pay a minimum guaranteed amount to the channel companies plus a portion of the revenue where it exceeds the prescribed threshold limit. In effect, the revenue collected by the assessee-company is shared both by the assessee-company and the channel companies. This arrangement of sharing the revenue is a clear manifestation of the financial interest continued to be held by the channel companies even after the "sale of ad airtime". The channel companies do monitor all the business and operational aspects of the assessee company relating to viewership, marketing and other strategic aspects of the "ad airtime" business. This is the reflection of the commercial interest still retained by the channel companies in the activities carried on by the assessee-company even after the "sale of ad airtime". The telecast uplinked by channel companies outside India are downlinked by the cable operators by using the decoders, in India. The flow of the telecasting begins with the uplinking done by the channel companies outside India and terminates with downlinking done by the cable operators in India and ultimately reaching to the screens of the viewers at large. In the above scheme of operation what is the role of the assessee-company ? Does it purchase anything out of that telecast offer ? Do the channel companies sell and deliver anything to the assessee in their process of telecasting ? No. In fact, it is the direct connection between the channel companies and the cable operators that is involved in the actual operation of the process of telecasting. The cable operators stand in India. They down-link the programmes in India. The advertisements procured by the assessee-company also form part of the telecasting done by the channel companies and simultaneously downlinked by the cable operators in India. In the above scheme of things, the role of the assessee-company is that of a procuring agent of advertisements for the channel companies through the agreements of "ad airtime". As already pointed out, the assessee is having only a permissive right to use the time slot for telecasting the advertisements procured by it and that telecasting of advertisement is finally delivered in India when the programmes are downlinked by the cable operations in India. Therefore, the end result of the agreements entered into by the assessee-company and the channel companies with reference to "ad airtime" is undoubtedly outcome in India and within its territories.
87. The telecast of advertisements made through the medium of the assessee-company is an integral part of the wholesome telecasting activity carried on by the channel companies. The off-shoot of the above finding is that, it is not practically possible for the channel companies to make the sale of any part or portion of the telecasting activities carried on by them. The advertisements telecast through the channels owned by the channel companies are an inseparable part of the regular programmes telecast by them. The difference is that for the "ad airtime" exploited in the telecasting schedule, the channel companies are earning their revenue. Therefore, as far as the ultimate outcome of the channel companies by way of telecasting is concerned, the advertisements procured through the medium of the assessee-company as well as other programme contents procured and telecast by the channel companies do form an inseparable flow of telecast contents of the respective channels. In these circumstances, there cannot be an occasion at all for the channel companies to pick out a particular "segment of time" christened as "ad airtime" and make a sale of the same to the assessee-company.
88. In the discussions made in paras 84 to 87 above, we have considered the nature of relationship existed between the assessee-company and the channel companies in the scheme of telecasting activities carried on by the channel companies. Even though the agreements entered into between the assessee and the channel companies contemplate a relationship of principal to principal, on an examination of the substance of the agreements and the nature of activities carried on by the parties, we have come to a finding that the assessee is acting as a functional agent of the channel companies. Therefore, the whole emphasis given by the assessee on the principal to principal relationship said to be existing between the assessee-company and the channel companies is unacceptable and those contentions are in fact not relevant in deciding the issue before us.
89. Another important argument of the assessee is that the channel companies do not have any business connection with India. The basis of the said argument is that the "ad airtime" given by the channel companies is a matter of outright sale concluded outside India. As already stated, "time" is always a future commodity and there cannot be any advance delivery of time as in the case of other goods. Therefore, there cannot be a contract executed between the channel companies and the assessee-company on the basis of delivery of goods. When the agreements are executed by the assessee and the channel companies, "the sale of ad airtime", contemplated by the parties thereto, is only in a conceptual state. The sale in that conceptual state is converted into an actual sale, when the delivery is made. When and where the delivery is made in the present case ? The "ad airtime" is inseparable from the total telecast schedule of the channel companies. The delivery of the "ad airtime" is along with the telecast of the programmes scheduled by the channel companies. The advertisements brought in by the assessee-company are telecast along with the programmes to be viewed by the viewers in India. So the delivery of "ad airtime" is very much made in India and, therefore, it is to be stated that, "the sale is concluded in India". What is agreed and concluded outside India is the sale in a conceptual state and what is delivered and executed in India is the actual sale. The sale of "ad airtime" is, therefore, made by the channel companies within India, which is the source of revenue of the channel companies. The circumstances explained above are an eloquent testimony to establish that the channel companies do have business connection with India. In the light of this fundamental finding of fact the other contentions advanced by the assessee are either logical or technical or academic. It is not possible to visualize a situation where all the programmes are delivered by the channel companies in India but the advertisements alone are delivered outside India. Even though we have already held that there is no sale of "ad airtime" as contemplated by the assessee, in the present discussion we are using the terms "sale of ad airtime" only for the sake of convenient expression.
90. The argument of the assessee-company is that the telecast is ultimately delivered to the viewers at large by the cable operators in India, operating on their own account and not by the channel companies or the assessee-company. This is not correct. The programmes and other contents of the telecast made by different channels are delivered in their respective brand name till it reached the ultimate viewer. The role of the cable operators is that of decoding the transmission and facilitating the exhibition through their cable network. This is in fact a service provided by the cable operators to the channel companies. It does not take away the authorship and responsibility of the telecasted programmes and contents from the channel companies and put on the cable operators. The channel companies themselves are delivering the programme contents along with commercial advertisements to the viewers in India. It is only that the channel companies are utilizing the services of various supporting agents like assessee, assessee's agent, cable operators, etc. The role of all the supporting agents are integrated in the mainstream of telecasting activity carried on by the channel companies through the medium of satellite and transponders. All the other technical and operational aspects of the business explained by the assessee do not affect the legal character of the relationship of the parties inter se.
91. As argued by both the parties, there are a number of judicial pronouncements which have examined the legal concept aspects of "business connection with India", in the context of the arising or accruing of income to a non-resident in India. The Karnataka High Court in the case of VDO Tachometer Werke v. CIT (supra) has held that in order to establish a case of business connection with India, it is necessary that the non-resident should carry on some operations in India. The Madras High Court in the case of CIT v. Fried Krupp Industries (supra) has held that the business connection postulates a continuity of a business relationship between foreign and Indian entities. The Supreme Court has held in the case of Carborandum Co v. CIT (supra) that for the purpose of business connection with India, it is necessary that some part of the activities need to be carried on by the non-resident in India. The Supreme Court has held in the case of CIT v. R.D. Agarwal & Co. (supra) that the non-resident need to earn some profit and gains out of some activities carried out in India. If we examine the nature of operations carried out by the channel companies in their business of telecasting as explained in the above paragraphs we do find that the ultimate delivery of programmes are made by the channel companies in India and the outcome of all the agreements entered into between the assessee and the channel companies and that of the cable operators are all finally culminating in India. We have seen that the role of the channel companies in telecasting does not cease once the programmes are uplinked outside India. We find that the role continues till the ultimate delivery is made in India by way of the telecast being reflected in the screens of the ultimate viewers. Therefore, in the light of the above judicial pronouncements we have to hold that the assessee is having live, meaningful and continuing business relationship with India on account of their operations carried out through various supporting agents and those operations being carried out in India being the main source of income for those channel companies. In other words, the channel companies do have a continuous business relation supported by continuous business operation in India, which ultimately turn into an important source of revenue for the channel companies. Therefore, we have to hold that the channel companies are having business connection with India.
92. We have seen that the relationship between the channel companies and the assessee-company cannot, be treated that of a principal to principal. We have also seen that the channel companies are having business connection with India. Now the question is whether the channel companies are having any business operation in India or not ?
93. The final delivery of the programmes telecast by the channel companies are made for the ultimate viewers in India. When the delivery of the programmes is so important to the ultimate viewer in India, it is to be seen that the services or the entertainment or whatever is provided by the channel companies through their business of telecasting is materialized, crystallized, delivered and enjoyed in India. This is nothing but an apparent business operation carried out by the channel companies in India.
94. The fact, that the channel companies having their base operation in Hong Kong or telecasting throughout the Asian region, India being only one of the footprint areas of the telecasting network, and that the channel companies are not delivering anything special to India, are all arguments of no relevance in examining the question of business connection with India and the business operations carried out in India. The telecasting network may be spread over the skies of the whole of Asia. But as far as the present case is concerned, we are concerned only with those operations related to and reflected in India as one of the footprint area falling under the telecasting network. Other countries also may have a similar case; but that is not the point of discussion here. The only test to be seen is whether such final delivery of goods or service coming out of the telecasting business is made in India or not ? If it is made in India as one of the footprints area falling under the telecasting network, it is sufficient to conclude that the channel companies do earn that much of income from India.
95. The Bombay High Court in the case of CIT v. Tata Chemicals Ltd. (supra) has held that there cannot be any business operation for a non-resident in India if the entire activities are carried outside India. This view has been declared by the Supreme Court in the case of Carborandum Co. v. CIT (supra). The Supreme Court has also held in the case of CIT v. Toshuku Ltd. (supra) that if no operations in India are carried out by non-resident, then there cannot be a case of business operation in India. Something further, the Karnataka High Court has held in VDO Tachometer Werke v. CIT (supra) that even if there is a business connection with India, operations also need to be carried out in India so as to make the non-resident liable for Indian taxation.
96. The nature of operations examined in the above paragraphs does not clash with any of the principles laid down by the Courts in the judicial pronouncements cited above. As already held in paragraphs above, the channel companies are having substantial business connection with India; so also they do carry on telecasting operations not from outside India alone, but extend on such activities to India also till it reaches the ultimate viewer. We, therefore, have to hold that along with a substantial business connection with India, the channel companies are having their business operations carried out in India in a continuing manner.
97. The Bombay High Court in CIT v. Evans Medical Supplies Ltd. (supra) and Andhra Pradesh High Court in G.V.K. Industries Ltd. and Anr. v. ITO and Anr. (supra) have held that yielding of income of non-resident coupled with some activities carried on in India make it liable for taxation in India to the extent of income accrued or arisen or deemed to accrue or arise in India. The above two decisions support the arguments advanced by the learned Chief CIT. The telecasting operations carried out by the channel companies in India are the sure source of revenue for them. They are carrying out operations in India in the process of the telecasting carried out by them which results in yielding of income for them. The above two findings make out a case of business connection of the channel companies with India for the purpose of Section 9(1)(i).
98/99. As far as the issues involved in this appeal are concerned, they are complex and sometimes even abstract. Therefore, there is always scope for wide range of arguments, propositions and comments. But as C.P. Scott put it "comment is free, but facts are sacred". In the light of the discussions made in the above paragraphs with reference to the business connection and business operations, we come to the following findings :
I. The channel companies are having business connection with india; and they are having continuous business operations in India and that the relationship between the assessee-company and the channel companies is not that of principal to principal.
II. The assessee-company, the channel companies and other players in the field, other than the cable operators in India are 100 per cent subsidiaries of a mother holding company. The players are not strangers. The subsidiaries are engaged in managing the various aspects of the telecasting business carried out by the channel companies through their brand names, but ultimately controlled by the mother holding company. The directors are common; the business line is common; the business operations are intimately interconnected; interlinked and interlaced. Even though responsibilities are assigned to different subsidiaries, the functions carried out by all the subsidiary companies are towards the commonness of interest involved in carrying out the telecasting industry as transitional business corporations. It is, therefore, possible to hold a view that when the question of accruing or arising of income to the channel companies or to one of the subsidiaries in a footprint country falling under the telecasting network of the channel companies is concerned, the propositions like principal to principal relationship, regimentation of activities, etc. are almost irrelevant and theoretical in nature.
100. If the arguments advanced by the assessee-company that there is no business connection for the channel companies with India and that the channel companies do not have any place of business or source of income in India are accepted, it would be necessary to examine what is the subject-matter of contract between the assessee and the channel companies in respect of "ad airtime". Indian "ad airtime" is a source of income for the channel companies.
The ultimate telecast of the programmes is made in India. The ultimate delivery of the programme contents through telecast to Indian viewers is the soul and substance of the agreements entered into between the channel companies and the assessee company. Even though for the purpose of engineering and technology, the telecasting is transmitted through the satellites situated in the high sky, Indian space is a definite place of business. In the modern cyber age and particularly in the business of communication and telecasting through satellite and transponders, a business place or a permanent establishment does not mean a structure of bricks and mortar alone. It need not be a market place of usual concept. The business connection, business activity, place of business, permanent establishment and every such ingredient of a taxable relation between non-residents and India are to be inferred from the nature of the business operations carried on by the concerned parties. If an assessee purchases a ship from a foreign seller for which sale contract was concluded outside India and payment was made outside India, and when the ship was brought to India, it is a case where no one can say that the seller of the ship had any business connection with India giving rise to any taxable income in India. If an assessee in India procures machineries and equipments outside India and transports them to India and installs and carries on business in India thereafter, it is not permissible to hold that the foreign seller had any business connection with India. But the abovementioned commonplace analogy cannot be applied in the present case. In the present case what is sold by the channel companies and bought by the assessee-company is "ad airtime" in India, i.e., in a commercial expression "Indian Time". The distinguishing feature of "time" is that it cannot be procured or stocked as such. It is born and exhausted instantly. Therefore, the subject-matter of agreements between the assessee and the channel companies cannot be in any way agreements based on the delivery of goods abroad. The "ad airtime" conceived in the agreements entered into between the assessee and the channel companies is born and instantly exhausted in India. The situs of the sale, delivery, purchase and consumption of the subject-matter of "ad airtime" is in India. Therefore, the contention of the assessee that the entire activities were carried out abroad is not found acceptable.
101. The "ad airtime" is not detachable from the flow of the total telecast time used by the channel companies for Indian viewers. The advertisements are telecast as part of the regular programmes of the channel companies. The advertisements form part of the mainstream of the telecasting activities carried on by the channel companies. The sale, if any, of the "ad airtime" is only a part of the sale of other programme contents. Sale is made as the "time" of the channel companies. The "ad airtime" described in the present case is the telecasting time of the channel companies in their brand names. As far as the ultimate customers and viewers in India are concerned, these advertisements embedded in the telecasting contents are always identified with the brand name of channel companies.
102. The Tribunal, Delhi Bench "C", has considered a similar case like this in Asia Satellite Tele Communications Co. Ltd. v. Dy. CIT (supra). In that case, the assessee was a non-resident company deriving income from lease of transponder capacity of its satellites. The AC) observed that according to a contract entered into by the assessee with Star TV channels, the assessee facilitated transmission and broadcasting of various programmes in India among other countries and the Revenue of the Star TV channels was mainly from the advertisements procured from India. The AO, therefore, held that the territory of commercial exploitation of the channel companies was India and, therefore, it was liable to tax under Section 9(1)(i). The contention of the assessee was that it was not liable to be taxed in India for the reason that no agreement was entered into with any company resident in India for leasing of transponder capacity of its satellites; satellites also not located in the orbital slot allotted to India. It was also contended that the assessee did not exercise any control over the signals uplinked by it and had no rights in the signals and as such no business connection in India. It was also submitted that the assessee did not carry out any business operation in India and, therefore, no income could be said to be deemed to accrue or arise in India. In first appeal, the CIT(A) held that the payments received by the assessee-company was in the nature of royalty and, therefore, provisions of law contained in Section 9(1)(vi) were more appropriate to be applied than the provisions of Section 9(1)(i). In second appeal, the Tribunal held that the assessee was amplifying and relaying signals in the footprint area after having been uplinked by the TV channels. The essence of the agreement of the TV channels with the assessee was to relay their programmes in India. If India was not in the footprint, then the entire exercise became futile. Responsibility of the assessee was to make available programmes of the TV channels in India through transponder on its satellite. If the assessee had only amplified the programmes and passed over to its customer outside India, who, in turn, would have made arrangement for sending the same to cable operators for use in India, it would have been the case of "no business connection of the assessee in India". Since the signals were provided by the assessee for direct use in India, it was certainly the case of the assessee having business connection in India. The Tribunal observed that, in that case it was not merely the user of any goods sold by the TV channels in India, but a continuous process through which the TV channels are showing their programmes in India by the medium of the assessee. The Tribunal held, therefore, that the assessee had business connection in India. The Tribunal further held that as far as the revenue of the TV channels from the advertisers and the cable operators in India was concerned it was the relaying of programmes in India and hence constituted a separate source of income which was earned in India. The Tribunal, therefore, held that the channel companies had income accruing or arising in India. The said decision of the Delhi Tribunal is applicable to the present case.
103. Conclusions are to be reached on the basis of the facts of the case and not on the basis of agreements alone. If the real nature of activities carried on by the parties to the agreements do not fit in the frame of the agreements entered into between the parties, those agreements could be considered only in the light of the real nature of the activities and the terms of the agreements will not have any preference over the actual affairs of the business. The agreements are entered into between the parties as enforceable instruments in law but the terms enshrined in those agreements may not be sufficient to come to proper conclusions. As Oliver Wendells Holmes put it "the life of law is not logic but experience". Therefore, after examining the various aspects of the case we hold that the channel companies are earning taxable income in India and, therefore, the assessee-company was bound to deduct tax at source under Section 195 when payments were made to the channel companies.
104. The learned senior counsel has raised an alternate contention that if the assessee-company is treated as an agent of the channel companies, advertisement revenues received by the assessee cannot be assessed as the income of the assessee and only the amounts retained by the assessee could be regarded as the revenue for the purpose of assessment. Reliance has been placed in support of the above argument on the following decisions:
(i) Ahmedabad Electricity Company Ltd. v. CIT (FB)
(ii) CIT v. Arunachal Pradesh Forest Corpn Ltd. v. CIT (2003) 201 ITR 129 (Gau)
(iii) CIT v. Surat Cotton Spg. & Wvg. (P) Ltd.
105. We considered the above alternate contention raised by the learned senior Counsel. As seen before, we have come to a finding that the channel companies do have business operations in India resulting in a business connection. They are sufficient to hold that the channel companies are bound by the taxable income earned in India. The assessee and the channel companies are 100 per cent subsidiaries of a mother holding company. They are collectively engaged in the business of telecasting throughout the world and the business relations and business activities are interconnected and interlaced. Therefore, the assessee-company is working as a functional agent, as a facilitator, as an associate and as a supporter of the channel companies. The essence of our finding is that as far as the business carried on by the channel companies and the assessee is concerned, the assessee-company does not have an independent existence different from the channel companies. Therefore, the above alternate argument of the assessee is liable to be dismissed.
106. Another argument advanced by the learned senior counsel is regarding the applicability of CBDT Circular No. 23, dt. 23rd July, 1969. In the light of our findings that the operations and business of the channel companies are very much carried out in India and the relationship between the assessee and the channel companies is not that of principal to principal, the said circular has no application in the present case.
107. Another important argument advanced by the learned senior counsel, though alternate in nature, is that the entire payments made to the channel companies could not be treated as their income. Only a portion of the payments could be legitimately treated as the income of the channel companies. Therefore, the amount of tax required to be deducted at source while making the payments to the channel companies would be very less and correspondingly the quantum of disallowance under Section 40(a)(i) would be reduced. In the present case, we are not dealing with the assessments of the channel companies. We are examining the obligation of the assessee-company to deduct tax at source while making the payments to the non-resident. It is by way of a consequence that the taxability of the channel companies has been examined by us. But it is to be seen that the obligation of the assessee-company to deduct tax at source and the chargeability of income to tax in the case of channel companies are entirely two different issues. The Supreme Court in the case of Transmission Corporation of A.P. Ltd. v. CIT (supra) and Hyderabad Bench of Tribunal in Cheminor Drugs Ltd. (supra) have held that it is the duty of the assessee to approach the assessing authority under Section 195(2) on matters regarding deduction or non-deduction of tax under Section 195(1). The quantum of deduction to be made by the assessee could be determined only in a process initiated under Section 195(2). As the assessee has not used the facility provided under Section 195(2), which is a legal obligation on its part, the contention regarding the quantum of deduction does not have locus standi in the present appeal. Therefore, the said contention fails.
108. Another argument, again alternate in nature, made by the assessee is that the channel companies are assessable in terms of Circular No. 742 issued by the CBDT and in that case, the income of the channel companies would be computed on a presumptive basis and, therefore, the quantum of the tax deductible would be much less. This contention is also liable to be dismissed for the very same reasons explained in the above paragraphs.
109. We have considered all the arguments advanced by the assessee against the orders of the lower authorities. This case involves myriad of facts and complex question of law as argued and reargued by both sides. All of them, except certain legal grounds, have been considered by the assessing authority and the CIT(A) in a very extensive manner. They have also discussed the facts of the case in a detailed manner. The assessment order runs into 46 pages of small print and the order of the CIT(A) runs into 58 pages. Therefore, we have not repeated many of the details of the facts, arguments and case laws reflected in those orders, not to suffer from the defect of inexactitude. Where such details are found wanting, reference may be made to the orders of the lower authorities.
110. In the result, we find that the channel companies are liable for taxation in India for that part of income earned by them and as such, the assessee-company was obliged to deduct tax under Section 195 while making payments to the channel companies against the purchase of "ad airtime". In the circumstances, the AO is justified in disallowing those payments under Section 40(a)(i) of the IT Act, 1961.
111. An index by way of Annexure is provided to this order for easy reference.
112. In result, this appeal filed by the assessee is dismissed.