Income Tax Appellate Tribunal - Mumbai
Dcit 8 (3)(1), Mumbai vs Tata Teleservices (Mah.) Ltd., Mumbai on 31 January, 2020
IN THE INCOME TAX APPELLATE TRIBUNAL
MUMBAI BENCHES "E", MUMBAI
BEFORE SHRI RAJESH KUMAR (AM) AND SHRI RAM LAL NEGI (JM)
ITA No. 1059/MUM/2019
Assessment Year: 2012-2013
&
ITA No. 1060/MUM/2019
Assessment Year: 2013-2014
The Dy. Commissioner of Income M/s Tata Teleservices
Tax- 8(3)(1), (Mah.) Ltd.,
Room No. 615, 6th Floor, D-26, TTC Industrial
Aaykar Bhavan, M.K. Road, Vs. Estate, MIDC Sanpada,
Mumbai - 400020 Navi Mumbai - 400703
PAN: AAACH1458C
(Appellant) (Respondent)
Revenue by : Shri R. Manjunatha Swamy (CIT)
Assessee by : Shri Hiten Chande (AR)
Date of Hearing: 29/01/2020
Date of Pronouncement: 31/01/2020
ORDER
PER RAM LAL NEGI, JM
These appeals have been filed by the revenue against the two orders dated 24.09.2018 passed by the Commissioner of Income Tax (Appeals)-14 (for short 'the CIT(A), Mumbai, for the assessment years 2012-13 and 2013-14, whereby the Ld. CIT(A) has partly allowed the appeals filed by the assessee against the assessment orders passed u/s 143 (3) of the Income Tax Act, 1961 (for short the 'Act').
ITA No. 1059/MUM/2019 (Assessment Year: 2012-2013)Brief facts of the case are that the assessee company engaged in the business of providing telecommunication services, filed its return of income for the assessment year under consideration declaring total loss of Rs. 738,75,46,050/- The case was selected for scrutiny and the AO passed assessment order u/s 143(3) of the Act determining the loss at Rs. 668,46,63,980/-after making disallowance of Rs. 13,04,59,145/- u/s 40(a)(ia) 2 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 for non deduction of TDS on roaming charges and Rs. 57,24,22,930/-on discount extended to prepaid distributors. The assessee challenged the assessment order before the Ld. CIT(A). The Ld. CIT(A) after hearing the assessee deleted both the disallowances. The revenue is in appeal against the said findings of the Ld. CIT(A).
2. The revenue has challenged the impugned order passed by the Ld. CIT (A) on the following effective grounds:-
1. "On the facts and circumstances of the case and in law, the Ld. CIT (A) erred in holding that no disallowance u/s 40(a)(ia) can be made for non-deduction of tax at source on payment of "roaming/interconnectivity charges" amounting to Rs.
13,04,59,145/- by the assessee to other telecom operators as it is not in nature of "fee for technical services" and provisions of section 194J of the Income Tax Act are not applicable to these payments.
2. On the facts and circumstances of the case and in law, the Ld. CIT (A) erred in deleting the disallowance of Rs. 57,24,22,930/- under section 40(a)(ia) of Income Tax Act, 1961 and holding that the assessee was not required to deduct tax at source u/s 194H in respect of payment of the discounts allowed to its prepaid distributors on sale of starter kits and prepaid recharge vouchers."
2. The Ld. CIT (A)'s order is contrary in law and on facts and deserves to be set aside."
3. At the outset, the Ld. counsel for the assessee submitted that both the issues are covered by the common order dated 27.05.2016 passed by the ITAT Mumbai in assessee's own appeals for the assessment years 2009-10 to 2012-
13. The Ld. counsel further submitted that since the Ld. CIT (A) has decided both the issues in favour of the assessee by following the decision of the Mumbai Bench in assessee's own case for the aforesaid assessment years, there is no infirmity in the order of the Ld. CIT(A). Hence, there is no merit in the appeal of the revenue, therefore, the same is liable to be dismissed. On the other hand, the Ld. departmental representative (DR) fairly admitted that the Tribunal has decided both the issues in favour of the assessee and the Ld. CIT(A) has decided these issues in favour of the assessee by following the 3 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 decision of the Mumbai Tribunal and other cases. However, the Ld. DR supported the assessment order passed by the AO on the ground that since each assessment year is a separate unit, decision pertaining to the earlier years may not be applied for a subsequent years. However, did not point out any material change in the facts of the present case.
4. We have heard the rival submissions of the parties and carefully perused the material on record including the decision of the Tribunal rendered by the coordinate Bench in assessee's own case for the assessment years 2009-10 to 2012-13. Vide ground No 1 the revenue has challenged the action of the Ld. CIT(A) in holding that since payment of roaming/interconnectivity charges to other telecom operators does not come within the ambit of fees for technical services, the provisions of section 194J of the Act do not apply. As pointed out by the Ld. counsel, the Ld. CIT(A) has decided this issue in favour of the assessee by following the decision of the coordinate Bench rendered in assessee's own case and the decisions of the other Benches of the Tribunal and the judgment of the Hon'ble Karnataka High Court in the case of CIT(TDS) vs. Vodafone South Ltd. [2016]72 taxmann.com. The operative part of the order passed by the Ld. CIT(A) reads as under:-
"4.2. So far as the second ground of appeal challenging the disallowance of roaming charges of Rs, 13,04,59,145/- under section 40(a)(ia) of the IT Act due to non-deduction of tax at source is concerned, it is seen from the assessment order that the AO was of the opinion that the roaming services were in the nature of technical services and the appellant was required to deduct tax at source under section 194J of the IT Act because even though the process of carriage of calls is fully automatic and no human intervention is involved, there is element of human intervention at the time of set up, monitoring, fault identification etc. Thus, the process of carriage of calls cannot Lake Place unless the systems are made operational or maintained or configured by the service provider manually. The appellant has made a detailed submission on the issue. In this regard, it is seen that the issue is covered in favour of the appellant by the following decisions:-4
ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 Dishnet Wireless Ltd. v. Dy. CIT (TDS) [2015]154 ITD 827/60 taxmann.com 329 Chennai Bench of the Tribunal
- Bharti Airtel Ltd. v. ITO (TDK) [2016] 67 taxmann.com 223 (Delhi - Trib.) and Vodafone Cellular Ltd. v. Dy. CIT (TDS) (ITA No. 2802 & 2803/MDS/2014) (Chennai Bench of the Tribunal) and CIT (TDS) v. Vodafone Sough Ltd. [2016] 72 taxmann.com 347 (Karnataka)/[2016] 241 Taxman 497 (Karnataka)/[2016] 290 CTR 436 (Karnataka/[2016] 241 Taxman 497/72 taxmann.com 347 (Karnataka)."..........................................
"The issue is also covered in favour of the appellant by the decision of jurisdictional Tribunal, ITAT Mumbai, in the case of the appellant in ITA No. 2043 -
2045/MUM/2014 for A.Y. 2009 - 10 to A.Y. 2012 - 13. Respectfully following these decisions, it is held that the roaming /inter- connectivity charges paid by the appellant to other telecom networks are not in the nature of fees for technical services and provisions of section 194J of the IT Act are not applicable to these payments. Accordingly, disallowance of Rs. 13,04,59,145/- made by the AO under section 40(a)(ia] of the IT Act is directed to be deleted."
5. We notice that the Ld CIT(A) has decided this issue in favour of the assessee by following the decision of the coordinate Bench in assessee's own case. decisions of the other Benches of the Tribunal and the judgment of the Hon'ble Karnataka High Court referred above. The findings of the coordinate Bench in assessee's own case read as under:-
"12. We have considered the submissions of the parties and perused the material available on record. On a perusal of the impugned order passed under section 201(1), it leaves no room for doubt that the Assessing Officer by relying upon the report of the technical expert in case of Vodafone Essar Mobile Services Ltd., has concluded that the roaming services provided by other telecom operators are technical and managerial services, hence, charges paid towards such services is fees for technical services coming within the ambit of section 194J. It is very much evident that though in case of Bharat Airtel Ltd. (supra), the Hon'ble Supreme Court has directed the Departmental Authorities to ascertain from a technical expert the extent of human involvement in providing the 5 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 services, but the Assessing Officer in case of assessee has not undertaken any such exercise. He has simply referred to the report obtained from technical expert in case of Vodafone Essar Mobile Services Ltd. Further, the Assessing Officer has not given any opportunity to the assessee to cross-examine the technical expert. For these reasons alone, the demand raised cannot be sustained. Even otherwise also, as brought to our notice by the learned Authorised Representative, identical issue relating to applicability of the provisions of section 194J to inter-connectivity / roaming charges was examined by the Tribunal, Kolkata Bench, in case of Vodafone East Ltd., ITA no.1864/Kol./2012 and Ors., dated 15th September 2015. The Bench, after examining the technical report obtained in case of another company in the group viz. Vodafone Essar Mobile Services Ltd. observed that if the facts are similar, there is no need to set aside the issue to the Assessing Officer for obtaining a fresh technical report in case of the assessee. After analysing the technical report from the expert, the Bench found that the roaming / inter-connectivity services provided by other telecom operators is through standard automated services with the aid of existing network / infrastructure used by such operator for providing telecommunication services to their own subscribers. Hence, roaming charges would partake the same character as normal telecommunication charges paid by the subscriber to the service provider. The Bench further found that human intervention is required only for installation / repairing / service / maintenance / capacity augmentation of the network, however, after completing this process, inter-connection between the operators while roaming is done automatically and does not require any human intervention, hence, cannot be construed as technical service so as to attract provisions of section 194J. For the sake of completeness, we reproduce the observations from the order of the Tribunal hereunder in entirety:-
"4.10. We have heard the rival submissions and perused the materials available on record. It would be pertinent to note here that roaming services are provided by other telecom operators by using their existing telecom network/ infrastructure and no incremental investment is required to put up any additional network /infrastructure for provision of such roaming services. The aforesaid fact lends further support to the contention that roaming services are standard automated services, which are provided by other telecom operators to subscribers of VEL using the same network/infrastructure as is used by such operators for provision of 6 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 telecommunication services to its own subscribers. Therefore, in essence, roaming services are similar in nature to the telecom services provided by a telecom operator to its own subscribers and hence roaming charges would partak e the same character as the normal telecommunication charges paid by a subscriber to its service provider.
4.11. We are not in agreement with the arguments of the Learned DR that the word „technical‟ used in Explanation 2 to Section 9(1)(vii) of the Act should take the same character of „managerial‟ or „consultancy‟ provided in the said section wherein human interv ention is required and accordingly even for technical services, human intervention is definitely required. In this regard, the Hon‟ble Delhi High Court in the case of CIT v/s Bharti Cellular Ltd in 319 ITR 139 (Del) had held that since the entire process of making a call and switching the call from one network to the other is done automatically on the basis of machines and does not involve any human interface, the interconnect charges cannot be regarded as Fee for Technical Services (FTS) and hence would not fall in the ambit of section 194J of the Act. We find that on further appeal by the revenue to the Hon‟ble Supreme Court in CIT vs Bharti Cellular Ltd in 330 ITR 239 (SC) , the Hon‟ble Apex Court had stated that "right from 1979 various judgments of the High Courts and Tribunal have taken the view that the words "technical services" have got to be read in the narrower sense by applying the rule of nosci tur a sociis, particularly , because the words "technical services" in section 9(1)(v ii) r.w.
Explanation 2 comes in between the words "managerial and consultancy services". We find that the principles laid down by the Delhi High Court have been accepted by the apex court as such and the Apex Court has merely directed the TDS officer to carry out factual verification to determine the extent of human involvement. Based on this direction, the CBDT had al so issued Instruction No. 5 of 2011 dated 30.3.2011 instructing the revenue authorities to seek opinion of technical experts in case of complex technical matters. 4.12. As per the directions of the Supreme Court in the case of CIT vs Bharti Cellular Ltd in 330 ITR 239 (SC), the TDS officer has been directed to obtain technical evidence from the experts in the telecom field with regard to the fact of existence of human intervention for the roaming services and accordingly the ACIT, Circle 51(1), New Delhi had recorded statement from Shri.Tanay Krishna on 29.9.2010. The Learned AR has also filed prayer for receipt of additional evidence in terms of Rule 29 of ITAT Rules on 20.7. 2015 containing the statements recorded from Shri Tanay Krishna on 29.9.2010 in the case of Vodafone Essar Mobile Services Ltd & cross examination by Vodafone Essar Mobile Services Ltd on 29.9. 2010. This application 7 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 under Rule 29 contains a prayer with reasons that these documents could not be filed before the lower authorities and that these documents are very crucial for the disposal of the case under appeal as the examination of the technical experts had taken place post the proceedings before the Assessing Officer and as per the directions of the Hon‟ble Supreme Court, these statements were recorded in the case of the group company of the assessee. However, it is seen that the statement of Shri Tanay Krishna on 29.9. 2010 have been relied upon by the Learned CIT(Appeals) vide page 29 of his order but the cross examination of Shri Tanay Krishna is not in records of the lower authorities. We find that the statement is very much relevant for the disposal of these appeal s and are hereby admitted as additional evidence (in respect of cross examination statement of Shri Tanay Krishna on 29. 9.2010) in terms of Rule 29 of ITAT Rules as they go into the root of the issue.
4.13. We find that this issue need not be set aside to the file of the Learned Assessing Officer for seeking fresh technical evidences from experts as the same had already been obtained in the case of the group company of the assessee and CBDT had also issued Instructions in this regard to seek evidences. Any technical evidence obtained in a case can be used in the case of another assessee as long as the facts and circumstances involved are identical. In the instant case, the facts in the case of Vodafone Essar Mobile Services Ltd are identical with the facts of the assessee herein and also it happens to be the group company of the assessee.
4.14. Shri Tanay Krishna‟s statement-questions and answers - 4, 5, 6 & 16 are reproduced below :-
Question 4: Can you enlighten us about the functioning of the network system of the cellular operators at the time of receiving or providing inter-connect services to each other including installation, interconnectivity etc from the very beginning? Ans. 4: As regards to interconnect to Gateway switches/ MSC of two different operators are interconnected using any transport technology which involves wires as well as human interface for setting up. It involves different phases -
i) Planning phase- where how much capacity required and how much traffic hand ling capacity is required on these basis hard ware and software is determined.
ii) Selection of vendor - is done to determine who will provide these services along with his consultancy.
iii) Hardware and software is supplied by the vendor and it is customized to the need of the network as per the TEC specifications.8
ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14
iv) Installation as per vend or guidelines - it involves installation of both hardware and software.
v) Call configuration/provisioning o f system - in this the opera tor has to configure and make provision in data base as to how the calls will flow. This has to be done by a technically competent person.
vi) Testing - it is exhaustive testing. The calls are tested on various modes (terminating, loading etc) on network portion. (a) Software by hardware testing - Stand alone testing
(b) Interconnect testing - it is do ne to test if it is compatible with other hardware/software. This testing employs technically qualified professionals and tested as per the agreed plan between services provider and vendor.
Question 5 : In your expert opinion, does the system work automatically when network system o f o ne cellular opera tor gets connected with the network system of other cellular operator? Ans. 5: When a calls get connected by one operator to other, per se it is an automatic connection, but there can be instances when there is a problem in the call connect which may require resolution through human intervention.
Question 6: Hence there is no 100% automatic operation of this network. Can you explain what kind of human intervention is required ?
Ans. 6: Yes as I said earlier it can't be 100% fully automated. There are several circumstances under which human intervention would be required.?
I would briefly tell you about each of such circumstances - (a) There could be a case where there is failure in physical hardware.
(b) There could be a problem due to software bug .
(c) There could be snapping of fibre optic cables. In (a), (b), (c) above you are required intervention of teams of technical experts to remedy the situation.
Question 16: Please tell us the places or points or areas where human intervention with each other?
Ans. 1 6: As has been detailed in several answers that I have given earlier, one can broadly say that when there is an interconnection between two service providers, human intervention is constantly required for management of network/System, capacity enhancement and monitoring of system/network.
4.15. Cross examination proceedings of Shri Tanay Krishna - questions and answers - 3,4,5,7,11 & 12 are reproduced below:-
Q.3. What is the process of carriage of calls originating on network of one operator and terminating on the network of the other operator? The call from one network to the other network flows automatically, 9 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 i.e. without any human intervention. Once a call originates, the call travels automatically. In establishment of a call, therein no human intervention i.e., once a subscriber dials and the call gets connected without any fault, then there is no human intervention. Intervention is required only when the call is not successful, i.e., the call fails due to any reason.
Q. 4. Is any human intervention involved in the entire process of carriage of call from one operator to another? No, as stated above, no human intervention is required in the process of carriage of calls. However, human intervention is required at the inter-connect set-up stage (including configuration, installation, testing, etc.) and capacity enhancement, monitoring (including network monitoring), maintenance, fault identification, repair and ensuring quality of service as per interconnect.
Q.5. From the perusal of your answer to Question 4 of your Statement, it appears that the phases described thereon are restricted to merely setting-up of the interconnect between the networks of the two operators and not during actual carriage of the call by one operator for the other. Please confirm. Yes. Q.7. From perusal of your answers to various questions posed to you by the Tax Department, you have mentioned that services of a technical expert are required for inter-connect arrangements. Please confirm whether such services are required for provision of inter- connect services, i.e., carriage of calls from one network to another, or are primarily for fault detection and removal. Please refer to answer to Question 4 of this cross examination.
Q.11. What is the extent of human involvement in provision of interconnect services. i.e., carriage of calls originating on network of one operator and termination the network of the other operator? We have answered in question no 5.
Q.I2. In answer to Question 21 of your Statement, you have stated that in cellular networks the level of human intervention is much higher and of sophisticated technical level. In this regard, do you agree that cellular networks are based on sophisticated technology and work on an automated mode? The human intervention as referred by you for network operations is limited to network monitoring and maintenance and fault repair, rectification, enhancement, configuration, and set-up?
We agree that the telecom networks are automated networks and do not require human intervention for carriage of calls. However, as stated in Question 4 of this cross examination, human intervention is required at the inter-connect set-up stage (including configuration, installation, testing, etc) and capacity enhancement, monitoring 10 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 (including network monitoring), maintenance, fault identification, repair and ensuring quality of service as per interconnect. 4.16. The next argument of Learned DR that roaming charges are paid for both interconnectivity and also for usage of transmission lines and human intervention is very much involved with regard to usage of transmission lines. We find that the human involvement is involved only when something goes wrong in the maintenance of transmission lines and for connectivity per se, human intervention is not involved. This issue could also be looked into from the angle of applicability of TDS provisions on Transmission Charges / wheeling charges paid by power generating companies. This issue had reached the corridors of various judicial forums and now has been put to rest by the following decisions:-
CIT (TDS) vs Maharashtra State Electricity Distribution Co. Ltd reported in 375 ITR 23 (Bom) -
"By this appeal, the Revenue has proposed the following questions to be substantial questions of law:-
"(a) Whether, on the facts an d in t he circumstances of t he case and i n law, the Income Tax Appellate Tribunal was justified in holding that the payments of the wheeling and transmission charges made by the assessee to the entities like Maharashtra State Electricity Transmission Co. Ltd. (MSETCL) and Power Grid Corporation of India Ltd. (P GCIL) for the use of transmission lines or other infrastructure, i.e., plant, machinery and equipment could not be termed as rent under the provisions of section 194I of the Act and, consequently, the provisions of section 201 and section 201(IA) could not be applied?
(b) Without prejudice to the above, whet her, on the facts and in the circumstances of the case and in law, payment of wheeling and transmission charges to the entitles like MSETCL and P G CIL, should have been treated as fees for technical services and tax should have been deducted at source under section 194J of the Act from the payments? "
He submitted that in the case of Chhattisgarh State Electricity Board no appeal h ad been filed by the Revenue and the Revenue accepted the decision of the Tribunal which was followed by the Tribunal in the case of the present assessee as well. Merely drawing power and carrying power through transmission lines and transmission system would not amount to renting up equipment or its charge or rent". The Hon'ble Supreme Court has also shown us some direction in this behalf. While interpreting the expression "rent", the applicability of section 194-1 must be gathered from whether the wheeling and transmission charges draw its colour from the basic meaning of the expression "rent". It is seen from the decision of the Supreme Court in Singapore Airlines (supra) that the meaning of "rent" must be 11 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 understood in the context in which they are used. In the present set of facts, it is not possible to equate the wheeling and transmission charges payable MSETCL with rent. On facts it is seen that the MERC order dated June 27, 2006, deals with MSEDCL's contentions, apropos the methodology proposed by MERC. The transmission charges contemplated by MERC includes the cross subsidisation of transmission charges across licensees when found to be uneconomical and uncompetitive. It is further observed that MERC has considered pooling of transmission charges during bulk power transmission from one licensee to another licensee. It is after considering all these aspects that a composite charge method for any such transmission was adopted. Thus, it is seen that the methodology for determining of the transmission tariff could not be determined in a mechanical manner as if the charge was only for use of the State transmission utility. The MERC while passing this order on transmission charges had received various objections some, inter alia, supporting the composite tariff, some against. However, we need not divert our attention to the details of pricing formula fin ally adopted.
There is nothing on record to support the Revenue's contention that the wheeling and transmission charges assumes the character of rent. We are in agreement with Mr. Mistri that the expression "rent" must be conceptually understood. The concept of rent under the Income-tax Act does not encompass, in our view, the wheeling and transmission charges payable by the assessee especially when the assessee is discharging a public function. The expression of "transmission charges and/or "wheeling charges" entails distribution of electricity in the area of the corporation and they cannot be subjected to provisions of section 194-1 of the Act. We, however, clarify that this is restricted to the case of the assessee in view of the public function to be undertake n by it, as a result of the restructuring of the Maharashtra State Electricity Board.
It is pertinent to mention here that section 62 of the Act provides that the Commission may, in the case of supply of electricity fix a maximum ceiling of the tariff, in an attempt to promote competition amongst the distribution licensees. Thus, the very concept of the charge for transmission electricity and wheeling of electricity, as the case may be, is subject to the tariff that will be determined by the MERC in public interest. Hence, it is incomprehensible that the tariff passes the test as fees for technical services. Once again applying the principles of conceptual interpretation to the tariff to be fixed for the wheeling and transmission charges of electricity, it cannot be interpreted to mean fees for the providing technical services. Under the open access system, it is the MSEDCL which will be availing of 12 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 the said transmission facility. No "service" is being provided by the MSETCL or the State transmission utility. No doubt, MSEDCL, as transmission licensee is required to provide superintendence, maintenance and repairs to the system. However, no such service is rendered b y t he MSETCL to M SE DCL. MSETCL is obliged to maintain the system by value of operation of law under the Electricity Act. The MSEDCL accesses the State transmission utility an d distributes electricity passing through the State transmission utility. Our views stand fortified by the very fact that the Revenue itself is confused and unsure as to the nature of the charge. The focus of the Revenue is only the requirement of deduction of tax whether under section 194- 1 or section 194J. This approach is erroneous. The Revenue contends that the wheeling and transmission charges could be rent or fees for technical services but, in our view it is neither. Wheeling charges represent the charge for permitting use of the State transmission utility by persons other than the distribution licence. The transmission charges simply constitute fees for availing of the said transmission utility to be used by open access concept for distribution of electricity to the licensees and consumers. In view of the above discussion, we are of the view that the wheeling and transmission charges are neither rent nor fees for technical services. Keeping the said interpretation into effect, we find that while interpreting the expression "rent" in the p resent scenario, we must bear in mind that taking into account the functioning of MSEDCL which is a public utility, it will not be appropriate to equate the transmission charges or wheeling charges to rent or fees for technical service. In our view, the transmission charges and/ or wheeling charges are not amounts paid under any arrangement for use of land, building, plant machinery, equipment, furniture, fitting, etc. and, therefore, not re nt. Equally, the amounts are not fees for technical services. In the facts and circumstances of this case, we answer the question in favour of the assessee and against the Revenue. The appeal is disposed of accordingly. There will be no order as to costs.
b) Auro Mira Biopower India P Ltd vs ITO TDS reported in (2015) 55 taxmann.com 452 (Chennai-Tribunal) - "Section 194 read with section 9 of the Income Tax Act, 1961- Deduction of t ax at source- Fees for professional or technical services (Transmission charges)- Assessment Year 2012-13- Whether, where assessee paid wheeling, scheduling and transmission charges to State power utility for using its distribution net work to sell energy generated by assessee to end consumers and same did not involve any human element, assessee was not required t o deduct TDS under section 19 4JHeld, yes [Para 6] in favour of assessee.
13ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14
c) DCIT vs Delhi Trans co Ltd reported in (2014) 52 taxmann.com 261 (Delhi - "This finding has been followed by the ITAT in ITA No. 3965/ Del/2011 in the case of assessee for Assessment Year 2006-07. Apart from the finding of tribunal recorded in the assessee‟s own cases, we deem it pertinent to take note of the finding recorded by the tribunal in the case of Chhattisgarh State Electricity Board -vs.- ITO (supra) (2012) 50 SOT 33 (Mum.)- No further appeal to High Court by Department. The relevant finding read as under :
"11. We find that the Power Purchase Agreement entered into by the assessee with NTPC, (copy placed before us at pages 15-27 of the paper-book), specifically provides that "power shall be made available by the NTPC at the busbars of the Station and it shall be obligation and responsibility of the CSEB to make the required arrangement for evacuation of power from such delivery points of NTPC". It is pursuant to these obligations that the assessee, along with other bulk power beneficiaries - namely M P State Electricity Board, Gujarat Electricity Board, Maharashtra State Electricity Board, Electricity Department - Government of Goa, Administration of Daman & Diu, and Electricity Department - Administration of Dadra and Nagar Haveli, has entered into a 'Bulk Power Transmission Agreement' with PGCIL. The preamble of this agreement, inter alia, notes that the PGCIL "is desirous to transmit energy from the Central Sector Power Station(s) to the Bulk Power Beneficiaries and that the said Bulk Power Beneficiaries are desirous of receiving the same through POWERGRID transmission system on mutually agreed terms and conditions". This agreement provides that "POWERGRID shall operate and maintain the transmission system belonging to it in the Western Region as per agreed guidelines and the directives of the Western Regional Electricity Board and the Regional Load Dispatch Centers, and cooperate with the Bulk Power Beneficiaries of the Region, so as to maintain the system parameters within acceptable/reasonable limits except where it is necessary to take measures to prevent imminent damage to any equipment". In respect of these services, the bulk power beneficiaries are to pay to PGCIL a monthly charges computed in the manner set out in clause 9 of the said agreement. This clause, in turn, refers to formula set out in A.4 of Annexure 1 which refers to the same ratio of agreed annual charges divided by 12 as is between power transmitted to each beneficiary to total sales from that particular point of delivery. In other words, while the annual charges are fixed, these are divided between the beneficiaries in the same ratio as is ratio of power evacuated by a beneficiary to the total sale of power from that delivery point. It is, however, not in dispute that the transmission lines are in the physical control of PGCIL, these are maintained and 14 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 operated by the PGCIL and, so far as the assessee is concerned, its interest in the transmission lines is restricted to the fact that electrical power purchased by the assessee, simultaneously along with electrical power purchased by other bulk power beneficiaries, is transmitted through these transmission lines. The way it works is like this. The power available at the delivery points, collectively for all the bulk power beneficiaries, is loaded for transmission on these transmission lines or power grid and each of the beneficiaries is allowed to utilize the power to the extent allocated to him. It is not the case that purchases by each of the bulk beneficiary can be physically identified and that particular beneficiary is only allowed to use that physically identified portion of power. Strictly speaking, therefore, it is not the transmission of power from one point to another but availability of power on the entire power grid or transmission lines enabling the beneficiary to utilize the power to the extent of his allocation. On these facts, the question that requires our adjudication is whether or not the payment for transmission charges can be termed as 'rent' for the purposes of Section 194-I of the Act.
12. Let us now take a look at the statutory provision with regard to tax withholding from rent payments, which is set out in Section 194-I of the Act, and analyze the same. Section 194-I provides as follows:
Any person, not being an individual or a Hindu undivided family, who is responsible for paying to a resident any income by way of rent, 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 rate of - (a) two per cent. for the use of any machinery or plant or equipment; and (b) ten per cent for the use of any land or building (including factory building) or land appurtenant to a building (including factory building) or furniture or fittings: Provided that no deduction shall be made under this section where the amount of such income or, as the case may be, the aggregate of the amounts of such income credited or paid or likely to be credited or paid during the financial year by the aforesaid person to the account of, or to, the payee, does not exceed [one hundred eighty thousand rupees] : Provided further that an individual or a Hindu undivided family, whose total sales, gross receipts or turnover from the business or profession carried on by him exceed the monetary limits specified under clause
(a) or clause
(b) of section 44AB during the financial year immediately preceding the financial year in which such income by way of rent is credited or paid, shall be liable to deduct income-tax under this section.
Explanation : For the purposes of this section, [(i) "rent" means any 15 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 payment, by whatever name called, under any lease, sublease, tenancy or any other agreement or arrangement for the use of (either separately or together) any, -,
(a) land; or
(b) building (including factory building); or
(c) land appurtenant to a building (including factory building); or
(d) machinery; or
(e) plant; or
(f) equipment; or
(g) furniture; or
(h) fittings, whether or not any or all of the above are owned by the payee;]
(ii) where any income is credited to any account, whether called "Suspense account" or by any other name, in the books of account of the person liable to pay such income, such crediting shall be deemed to be credit of such income to the account of the payee and the provisions of this section shall apply accordingly.
13. The case of the Assessing Officer, which has been sustained in the first appeal, is that since expression "rent", for the purpose of Section 194 I, includes "any payment, by whatever name called, under any lease, sub-lease, tenancy or any other agreement or arrangement" for the use of machinery, plant or equipment, and since the assessee has made the payments towards transmission charges for use of the machinery, plant and equipment collectively constituting mode of transmission of power, the provisions of Section 194-I come into play on the facts of this case.
14. The core issue that we must deal with is whether the present arrangement under the Bulk Power Transmission Agreement can be termed can be covered by the scope of expression any other agreement or arrangement 'for the use of' appearing in Explanation (i) to Section 194-I.
15. Explanation (i) to Section 194-I, as we have noted above, defines rent as any payment, by whatever name called, under any lease, sublease, or tenancy or any other agreement or arrangement "for the use of" land, building, plant, machinery or equipment etc. As evident from a plain reading of the agreements under which impugned payments have been made, the payments have been made for the services of transmission of electricity and not the use of transmission wires per se. It is a significant fact that these transmission lines are not only being used for transmission of electricity to the assessee but also for transmission to electricity to various other entities. The transmission lines continue to be not only under control and possession of the PGCIL in legal terms, but, what is more important, these transmission lines are effectively in the control of PGCIL, 16 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 without any involvement of the assessee in actual operations of the same. On these facts, in our humble understanding, the assessee has made the payments for transmission of electricity in which transmission lines have been used rather than for the use of transmission lines per se. The payments could be said to have been made for "the use of transmission lines" in a case in which the object of consideration for which payments are made was the use of transmission lines simplictor, and such a use by the assessee does not extend beyond the transmission of electricity through such lines in the sense that the same transmission lines continue to be in the control of PGCIL for transmission of electricity for other entities and for all practical purposes. Even as electricity purchased by the assessee is transmitted to the assessee from the NTPC busbar to its landing points, the same transmission lines continue to be engaged in similar transmission of electricity for other entities and the assessee has no say in the manner in which such transmission lines can be controlled and used by the PGCIL. Undoubtedly, for the purpose of an arrangement being termed as in the nature of rent for the purpose of Section 194-I, the 'control' and 'possession', in legal terms, of an asset may not needed to be with the person benefiting from the asset in question, it is a condition precedent for invoking Section 194 I that the asset, for the use of which the payment in question is made, should have some element of its control by the assessee. Here is a case in which the assessee has no control over the operations of the transmission lines, and all that he gets from the arrangements is that he can draw the electrical power purchased from PGCIL's transmission lines in an agreed manner.
16. While on the issue of distinction between use of an asset and benefit from an asset, we may usefully refer to the following distinction brought out by the Karnataka High Court between leasing out of equipment and the use of equipment by its customer. This was done in the case of Lakshmi Audio Visual Inc. v. Asstt. Commr. of Commercial Taxes [2001] 124 STC 426 (Kar.), which has been followed by Hon'ble Delhi High Court in the case of Asia Satellite Telecommunications Co. Ltd. v. DIT [2011] 332 ITR 340 / 197 Taxman 263/ 9 taxmann.com 168, in the following terms:
"9. Thus if the transaction is one of leasing/hiring/letting simpliciter under which the possession of the goods, i.e., effective and general control of the goods is to be given to the customer and the customer has the freedom and choice of selecting the manner, time and nature of use and enjoyment, though within the framework of the agreement, then it would be a transfer of the right to use the goods and fall under the extended definition of "sale". On the other hand, if the customer entrusts to the assessee the work of achieving a certain 17 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 desired result and that involves the use of goods belonging to the assessee and rendering of several other services and the goods used by the assessee to achieve the desired result continue to be in the effective and general control of the assessee, then, the transaction will not be a transfer of the right to use goods falling within the extended definition of "sale". Let me now clarify the position further, with an illustration which is a variation of the illustration used by the Andhra Pradesh High Court in the case of Rashtriya Ispat Nigam Ltd. v. CTO.[1990] 77 STC 182 (AP).
Illustration
(i) A customer engages a carrier (transport operator) to transport one consignment (a full lorry load) from place A to B, for an agreed consideration which is called freight charges or lorry hire.
The carrier sends its lorry to the customer's depot, picks up the consignment and proceeds to the destination for delivery of the consignment. The lorry is used exclusively for the customer's consignment from the time of loading, to the time of unloading at destination. Can it be said that right to use of the lorry has been transferred by the carrier to the customer? The answer is obviously in the negative, as there is no transfer of the "use of the lorry" for the following reasons : (i) The lorry is never in the control, let alone effective control of the customer; (ii) the carrier decides how, when and where the lorry moves to the destination, and continues to be in effective control of the lorry; (iii) the carrier can at any point (of time or place) transfer the consignment in the lorry to another lorry; or the carrier may unload the consignment en route in any of his godowns, to be picked up later by some other lorry assigned by the carrier for further transportation and delivery at destination.
(ii) On the other hand, let us consider the case of a customer (say a factory) entering into a contract with the transport operator, under which the transport operator has to provide a lorry to the customer, between the hours 8 a.m. to 8 p.m. at the customer's factory for its use, at a fixed hire per day or hire per km. subject to an assured minimum, for a period of one month or one week or even one day; and under the contract, the transport operator is responsible for making repairs apart from providing a driver to drive the lorry and filling the vehicle with diesel for running the lorry. The transaction involves an identified vehicle belonging to the transport operator being delivered to the customer and the customer is given the exclusive and effective control of the vehicle to be used in any manner as it deems fit; and during the period when the lorry is with the customer, the transport operator has no control over it. The transport operator renders no other service to the customer. ......."
18ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14
17. It is thus clear that in a situation in which the payment in made for the use of an asset simpliciter, whether with control and possession in its legal sense or not, the payment could be said to be for the use of an asset. However, in a situation in which the payment is made only for the purpose a specific act, i.e. power transmission in this case, and even if an asset is used in the said process, the payment cannot be said to be for the use of an asset. When control of the asset (transmission lines in the present case) always remains with the PGCIL, any payment made to the PGCIL for transmission of power on the transmission lines and infrastructure owned controlled and in physical possession of PGCIL can be said to have been made for 'the use of ' these transmission lines or other related infrastructure. Viewed in this perspective, Section 194 I has no application so far as the impugned payments for transmission of electricity is concerned. For this short reason alone the impugned demands must be held to unsustainable in law."
9. On due consideration the order of the coordinate bench in the assessee‟s own case in assessment year 2005-06, and 2006-07 as well as in the case Chhattisgarh State Electricity Board, we are of the view that Ld. Commissioner of Income Tax (appeals) has appreciated the controversy in right prospective and no interference is called for. Therefore, ITA No. 3526,3528,3629,3530 are dismissed. The various decisions cited supra have held that there will be no TDS on transmission charges and the same analogy would apply with equal force in the case of transmission charges in telecom industry. 4.17. From the aforesaid statement recorded from technical experts pursuant to the directions of the Supreme Court in CIT v s Bharti Cellular Ltd ( 330 ITR 239) which has been heavily relied upon by the Learned CITA, we find that human intervention is required only for installation / setting up / repairing / servicing / maintenance / capacity augmentation of the network. But after completing this process, mere interconnection between the operators while roaming, is done automatically and does not require any human intervention and accordingly cannot be construed as technical services. It is common knowledge that when one of the subscribers in the assessee's circle travels to the jurisdiction of another circle, the call gets connected automatically without any human intervention and it is for this, the roaming charges is paid by the assessee to the Visiting Operator for providing this service. Hence we have no hesitation to hold that the provision of roaming services does not require any human intervention and accordingly we hold that the payment of roaming charges does not fall under the ambit of TDS provisions u/s 194J of the Act."
19ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14
13. In the present case, undisputedly, the Assessing Officer has not obtained any report from the technical expert to ascertain the fact whether there is any human intervention in providing cellular services. It is patent and obvious that the Assessing Officer has relied upon the technical report obtained in case of Vodafone Essar Mobile Services Ltd. Therefore, we are not in a position to know whether the facts relating to human intervention in assessee's case is similar to the facts in case of Vodafone Essar Mobile Services Ltd. However, after analysing the report submitted by the technical expert Shri Tanay Krishna, in case of Vodafone Essar Mobile Services Ltd., who incidentally also submitted the report in case of Bharti Cellular Ltd., and the cross-examination of Shri Tanay Krishna, the ITAT, Kolkata Bench, has found that the roaming / inter connectivity services are rendered automatically without any human intervention. It is evident from the order passed under sections 201(1) and 201(1A), that the Assessing Officer relying upon the technical report obtained in case of Vodafone Essar (Supra), has raised the demand against the assessee inferring that roaming charges ware in the nature of fees for technical services, hence, coming within the purview of section 194J. However, as stated earlier, the very same report from the technical expert in case of Vodafone Essar Mobile Services Ltd., was considered and analysed by the Tribunal, Kolkata Bench (supra) and the Bench held that there is no human intervention in providing the roaming services. That being the case, following the observations of the Tribunal, Kolkata Bench, referred to above, we hold that the roaming / inter- connectivity charges paid by the assessee to other telecom networks not being in the nature of fees for technical services will not attract the provisions of section 194J. That being the case, assessee was not required to deduct tax at source on payment of roaming charges in terms of section 194J. In view of the aforesaid, we quash the demand raised under sections 201(1) and 201(1A)."
In the present case, undisputedly, the Assessing Officer has not obtained any report from the technical expert to ascertain the fact whether there is any human intervention in providing cellular services. It is pertinent and obvious that the Assessing Officer has relied upon the technical report obtained in case of Vodafone Essar Mobile Services Ltd. Therefore, we are not in a position to know whether the facts relating to human intervention in assessee's case is similar to the facts in the case of Vodafone Essar Mobile Services Ltd. However, after analyzing the report submitted by the technical expert Shri Tanay Krishna, in case of Vodafone Essar Mobile Services Ltd.,who incidentally also submitted the report in case of 20 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 Bharti Cellular Ltd.,and the cross examination of Shri Tanay Krishna, the ITAT, Kolkata Bench, has found that the roaming /inter connectivity services are rendered automatically without any human intervention. It is evident from the order passed under sections 201(1) and 201(1A), that the Assessing Officer relying upon the technical report obtained in case of Vodafone Essar (supra), has raised the demand against the assessee inferring that roaming charges were in the nature of fees for technical services, hence , coming within the preview of section 194J. However, as stated earlier, the very same report from the technical expert in case of Vodafone Essar Mobile Services Ltd., was considered and analysed by the Tribunal, Kolkata Bench (supra) and the Bench held that there is no human intervention in providing the roaming services. That being the case, following the observations of the Tribunal, Kolkata Bench, referred to above, we hold that the roaming /interconnectivity charges paid by the assessee to other telecom networks not being the nature of fees for technical services will not attract the provisions of section 194J. That being the case, assessee was not required to deduct tax at source on payment of roaming charges in terms of section 194J. In view of the aforesaid, we quash the demand raised under sections 201(1) and 201(1A).
6. Since this issue is covered in favour of the assessee by the decision of the coordinate Bench of the Tribunal in assessee's own case for the assessment year 2009-10 to assessment year 2012-13 and since there is no change of material facts in the present case, the Ld. CIT(A) has rightly followed the decision of the coordinate Bench and decided this issue in favour of the assessee. Hence, respectfully following the decision of the coordinate Bench aforesaid, we dismiss this ground of appeal of the revenue and direct the AO to delete the addition made on account of disallowance u/s 40(a)(ia) of the Act.
7. Vide ground No 2 the revenue has challenged the action of the Ld. CIT(A) in holding that the assessee was not required to deduct tax at source u/s 194 in respect of payment of the discounts allowed to its prepaid distributors on sale of starter kits and prepaid recharge vouchers and further directing the AO to delete the disallowance made under section 194H of the Act. As pointed out by the Ld. counsel, this issue is also covered by the decision of the coordinate 21 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 Bench in assessee's own case for the assessment years 2009-10 to, 2011-12. The Ld. CIT(A) decided this issue in favour of the assessee holding as under:-
4.3 So far as the third ground of appeal challenging the disallowance of Rs. 57, 24 ,22, 930 /- made by the AO under section 40(a)(ia| of the IT Act is concerned, it is seen from the assessment order that the AO held that the discounts allowed to prepaid distributors on sale of starter kits and prepaid recharge vouchers was in the nature of commission and provisions of section 194H were applicable to this discount.
Since the appellant had not deducted any tax at source, the AO disallowed the amount of Rs. 57, 24,22, 93Q/- relying on following decisions: -
1 The judgment of Honourable Delhi High Court in the case of CIT XVII Vs Idea Cellular Ltd [2010] 189 Taxman 118 (Dclhi)/[2010] 325 ITR 148 (Delhi/[2010] 230 CTR 43 (Delhi) 2 The judgment of Honourable Kerala. High Court in the case of Vodafonc Essar Cellular Ltd. Vs ACIT [2010] 194 Taxman 518 (Kerala)/ {2011] 332 JTR 255{Kerala)/(2QlQl 235 CTR 393 3 The decision of Honurable ITAT Chennai in the case of 1TO, TDS Vs Vodafone Essar Cellular Ltd [2011] 12 taxmann.com 45 (Chennai)/[2011] 46 SOT 211 (Chennai) (URO)/[2011] 141 TTJ 461 (Chennai) 4 The decision of Honourable ITAT Chennai in the case of Vodafonc Essar Cellular Ltd Vs ACIT, TDS Kochi (2009) 32 SOT 280 and 5 The decision of Honourable ITAT Cochin in the case of Vodafone Essar Cellular Ltd Vs ACIT, TDS Kochi [2011)43 SOT 257 Thus, three high courts and many tribunals are against the appellant on this issue. However, it is seen that the judgment of the Hon'ble Karnataka High Court in Bharti Airtel Ltd. & Ors v/s DClT, in ITAs no.637 & 644 of 2013, dated 14th August 2014, [2O14] 52 taxmann.com 31 |Karnataka)/[20l5] 228 Taxman 219 (Karnataka)(MAG.)/ [2015] 372 ITR 33 (Karnataka)/[2015] 274 CTR 213(Karnataka), wherein the assesses was also a party, in ITA no,158 of 2013, is in favour of the appellant. Relying on this decision, the 'D' Bench of the 22 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 jurisdictional Tribunal has, in the case of the appellant, in ITA Nos 2043, 2044 & 2045/Mum/2014 for A.Y. 2009-10 to 2011-12, vide order dated 27/05/2016 held &s under: -
"We have considered the submissions of the parties and perused the material available on record in the light of the decisions relied upon by the learned Authorised Representative and the learned Departmental Representative. As could be seen, the Assessing Officer has treated the assesses as assessee in default alleging non-deduction of tax at source under section 194H, on the reasoning that it has paid commission to the distributor for selling the pre-paid sim card /starter kit and recharge vouchers However, on a perusal of the facts on records, it is noticed that though the assessee has fixed an MRP on the starter kits / pre-paid sim card and recharge vouchers but that is only for the purpose of allowing margin to the distributors, The assessee does not sell the starter kit pre-paid sim card to the distributors at the MRP but at a lesser price. The distributor is permitted to sell the starter kit / pre-paid sim card to the retailer/ consumers after retaining his margin but under no circumstances. the distributor can charge over and above the MRP. For example, if the MRF of the starter kit is Rs.100/-, the assessee sells it to the distributor at Rs. 80/- and the distributor can sell it to the retailer or customer for a price ranging from Rs. 80 to 100/- However, as far as the assessee is concerned, it raises the invoice for Rs. 80/- only to the distributer and also the same amount is reflected in the books of account towards the sale price. The assessee never credits the amount of Rs.100/- towards the sale price and allows discount of Rs. 20/- in its books of account. Thus, as far as the assebsee is concerned, sale price of the starter kit /sim card is Rs.80/-Furthermore, as per the terms and conditions, once the sim card / starter kits are sold to the distributor, the sale is complete and under no circumstances, they can he returned back to the asscssee. From the aforesaid facts, it is clearly evident that as far as sale of starter kit / sim card is concerned, it is purely a purchase / sale transaction on principal-to- principal basis and there is no relationship of agency. That being the case, the provisions of section 194H are not applicable. The Hon'ble Karnataka High Court after examining in detail the aforesaid factors have decided the issue in favour of the assessee by reversing the order of the Tribunal. In view of the changed scenario, after the order of the Hon'ble Karnataka High Court as referred to above, the decision of the learned Commissioner (Appeals) cannot be sustained. In fact, ITAT, Jaipur Bench, in case of M/s. Tata Teleservices Ltd. v/s 1TO, ITA no-309/JP./2O12 and 23 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 others, dated 13th. March 3015, following the decision of Hon'ble Karnataka High Court (supra), held that provisions of section 194H is not attracted on the discount given on sale of pre-paid starter kit and accordingly, following the decisions referred in above, we set aside the impugned Order of the learned Commissioner [Appeals) and quash the demand raised by the Assessing Officer under sections 201(1) and 201(1A) Respectfully following the above decisions in the case of the appellant, which are in favour of the appellant, it is held that the appellant was not required to deduct tax at source under section 194H of the IT Act in respect of the discounts allowed to prepaid distributors on sale of starter kits and prepaid recharge vouchers. Therefore, disallowance of RS. 57,24,22,93Q/- made by the AO under section 40(a)(ia) of the IT Act is directed to be deleted, [
8. As pointed out by the Ld. counsel, the coordinate Bench of the Tribunal has decided the identical issue in assessee's own case discussed above and since the revenue has not pointed out any material change in the facts of the present case, we find no reason to interfere with the findings of the Ld. CIT(A). Hence, respectfully following the decision of the coordinate Bench rendered in assessee's case discussed above, dismiss this ground of appeal of the revenue and direct the AO to delete the addition made on account of disallowance u/s 40(a)(ia) of the Act.
ITA No. 1060/MUM/2019 (Assessment Year: 2013-2014)The facts of the present case are almost similar to the facts of the assessee's own case for the assessment year 2012-13 aforesaid. However, the revenue has raised one new ground in the present appeal. The revenue has challenged the impugned order passed by the Ld. CIT (A) on the following effective grounds:-
1. On the facts and circumstances of the case and in law, the Ld. CIT (A) erred in deleting the disallowance of Rs. 56,26,04,030 under section 40(a)(ia) of Income Tax Act, 1961 and holding that the assessee was not required to deduct tax at source u/s 194H in respect of payment of the discount allowed to its prepaid distributors on sale of starter kits and prepaid recharge vouchers.24
ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14
2. On the facts and circumstances of the case and in law, the Ld. CIT (A) erred in allowing depreciation claim of assessee amounting to Rs. 176.88 crores u/s 32 of the IT Actin respect of amount paid to DOT for purchase of 3G spectrum and not restricting allowance to Rs. 62.89 crores being proportionate amount as applicable for the year under consideration as per provisions of section 35ABB of the Act."
2. Ground No 1 of this appeal is identical to ground No 2 of the revenue's appeal pertaining to the assessment year 2012-13 aforesaid. Since we have dismissed this ground of appeal of the revenue in its appeal for the assessment year 2012-13, by following the decision of the coordinate Bench rendered in assessee's appeal, consistent with our findings in the aforesaid case, we dismiss this ground of appeal of the revenue in this appeal for the same reasons. Vide ground No 2 the assessee has challenged the action of the Ld. CIT(A) in allowing depreciation claim of the assessee amounting to Rs. 176.88crores u/s 32 of the Act in respect of the amount paid to the DOT for purchase of 3G spectrum and not restricting to proportionate amount as per the provisions of section 35BB of the Act.
3. The Ld. counsel for the assessee submitted before us that this issue is covered by the decision of the Mumbai Bench of the Tribunal in the case of Idea Cellular Limited., in which the Tribunal has held that the assessee is entitled for depreciation on the payment of fees for acquiring 3G spectrum. The Ld. counsel further pointed out that since the Ld. CIT(A) has decided this issue by following the decision of the jurisdictional Tribunal, there is no merit in the appeal of the revenue.
4. On the other hand, the Ld. DR admitted that this ground of appeal is covered by the decision of the Mumbai Tribunal. However, supporting the assessment order passed by the AO submitted that the Ld CIT(A) has allowed the depreciation contrary to the provisions of law. However, did not point out any material change in the facts of the present case.
25ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14
5. We have perused the material on record including the decision of the coordinate Bench relied upon by the Ld. CIT(A). The findings of the Ld. CIT(A) read as under:
" 4.3 So far as third ground of appeal disallowing depreciation claim of Rs. 176.68 crore under section 32 of the IT Act on amount paid for purchase of 3G spectrum and restricting the allowance to Rs. 62.89 crores being proportionate amount as applicable for the year as per provisions of section 35ABB of the Act is concerned, it is seen from the submission of the appellant that the issue is covered in favour of the appellant by the decision of the jurisdictional Tribunal in the case of Idea Cellular Limited (in ITA 360/Mum/2016) wherein the Hon'ble Tribunal has held that the assessee has rightly claimed depreciation on the fees paid for acquisition of 3G spectrum. Relevant extract of the judgment is reproduced as below:-
"20. From the above judgment of Hon'ble Supreme Court in the case of Smifs Securities Ltd. (supra) and the facts of the present case, it is clear that the assessee has rightly claimed depreciation under section 32 of the Act on 3G spectrum. It means that the expenditure towards 3G spectrum is not expenditure for acquiring any right to operate telecomminications services. Out of the service areas in which 3G spectrum was won by the assesses, it bad acquired the rights so operate telecommunication services in the year 1995-1997 for Maharashtra, Gujarat, Uttar Pradesh West, Madhya Pradesh, Haryana, Andhra Pradesh, Kerala, Punjab telelcom circles. In year 2001-02 it acquired rights for Jammu & Kashmir. Even if 3G Spectrum was not applied or allotted, assessee could hove still continued providing telecommunication services under existing license. The license to operate telecom services is issued u/s. 4 of the Indian Telegraph Act, 1885 which provide rights to establish and operate telecom services. As stated above, without such license one is not ever eligible to bid for 3G Spectrum. 3G Spectrum fees are merely for right to use a particular frequency/spectrum while providing telecommunication service. In view of the above, even the provisions of section 35ABB of the act are not applicable to Such payment. In view of these facts, we ore of the view that the assesses is entitled for claim depreciation on merits also and AO has rightly allowed the claim while framing assessment under section 143 (3) of the Act and the reunion order of CIT Under section 263 of the Act is bad in law Accordingly, we quash the revision order."
Respectfully following the same, the AO is directed to allow the depreciation claim of the appellant amounting to Rs. 176.88 Cr 26 ITA Nos. 1059 and 1060/MUM/2019 Assessment Years: 2012-13 and 2013-14 in respect of amount paid to DoT for purchase of 3G spectrum. Accordingly, this ground of appeal is allowed.
6. As pointed out by the Ld. counsel, the coordinate Bench has decided the identical issue in favour of the assessee in Idea Cellular Limited ITA No.360/ Mum/2016. Since the Ld. CIT(A) has decided this issue by following the decision of the coordinate Bench, we do not find any reason to interfere with the findings of the Ld. CIT(A). Hence, respectfully following the decision of the coordinate Bench discussed above, we uphold the findings of the Ld. CIT(A) and dismiss this ground of appeal of the revenue.
In the result, appeals filed by the revenue for assessment years 2012-2013 and 2013-2014 are dismissed.
Order pronounced in the open court on 31st January, 2020.
Sd/- Sd/-
(RAJESH KUMAR) (RAM LAL NEGI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
मुंबई Mumbai; दिन ुं क Dated: 31/01/2020
Alindra, PS
आदे श प्रतितिति अग्रेतिि/Copy of the Order forwarded to :
1. अपील र्थी / The Appellant
2. प्रत्यर्थी / The Respondent.
3. आयकर आयक्त(अपील) / The CIT(A)-
4. आयकर आयक्त / CIT
5. दिभ गीय प्रदिदनदि, आयकर अपीलीय अदिकरण, मुंबई / DR, ITAT, Mumbai
6. ग र्ड फ ईल / Guard file.
आदे शानुसार/ BY ORDER,
सत्य दपि प्रदि //True Copy//
उि/सहायक िंजीकार (Dy./Asstt. Registrar)
आयकर अिीिीय अतिकरण, मुंबई / ITAT, Mumbai