Income Tax Appellate Tribunal - Mumbai
Acit (It) 4(1)(1), Mumbai vs M/S Realiance Jio Infocomm. Ltd., ... on 22 March, 2021
ITA No.: 2216/Mum/2019
Assessment year: 2018-19
Page 1 of 3
INCOME TAX APPELLATE TRIBUNAL
MUMBAI 'I' BENCH, MUMBAI
[Coram: Pramod Kumar, Vice President, and,
Vikas Awasthy Judicial Member]
ITA No.: 2216/Mum/2019
Assessment year: 2018-19
Dy. Commissioner of Income Tax (IT) 4(1)(1)
Mumbai .......................... Appellant
Vs.
M/s. Reliance Jio Infocomm Ltd. ......................Respondent
3rd Floor, Maker Chamber-IV,
222, Nariman Point, Mumbai 400021
[PAN: AABCI6363G]
Appearances:
S. S. Iyengar for the appellant
Nimesh Vora for the respondent
Date of concluding the hearing : February 09, 2021
Date of pronouncing the order : March 22, 2021
O R D E R
Per Pramod Kumar, VP:
1. By way of this appeal, the Assessing Officer has challenged correctness of learned CIT(A)'s order dated 19th November 2014, in the matter of ascertainment of tax withholding liability, under section 248 of the Income Tax Act 1961, for the assessment year 2015-16.
2. Grievances raised by the appellant are as follows:-
1. Whether on the facts and circumstances of the case and in law. Ld. CIT(A) has erred in holding that tax was not required to be deducted at source on the payment made by the assessee to SDL Multi-Lingual Solutions (Singapore) Pte Ltd. as it did not amount to income of the payee by way of royalty u/s 9(1 )(vi) of the IT Act, 1961?
2. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) has erred in holding that the Act has expanded the meaning of the term royalty by adding Explanations to section 9(1)(vi) thereby meaning that Explanation 4 thereto constitutes new law and does not explain the existing law?
3. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) has erred in not considering Explanation 4 to section 9(1)(vi) of the Act as being ITA No.: 2216/Mum/2019 Assessment year: 2018-19 Page 2 of 3 declaratory and clarificatory amendment explaining the existing law and that it satisfy the conditions laid down by a Constitution Bench of Hon'ble Supreme Court in the case of Commissioner of Income Tax (Central)-l, New Delhi vs Vatika Township Pvt Ltd (Civil Appeal No. 8750 of 2014) arising out of SLP (C) No. 540 of 2009 for being as such?
4. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) has erred in holding that the payment by the assessee is not royalty in the hands of the recipient on the ground that while making amendments to the Act, Parliament has not amended the DTAA with Singapore?
5. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) has erred in not taking into account that in absence of a definition of the terms included in the phraseology 'use of or right to use any copyright of a literary, artistic, or scientific work' in relation to royalty in the India-Singapore DTAA, Article 3(2) of the said DTAA allows for taking recourse to e meaning contained in the domestic law of the State applying the treaty?
6. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) has erred in not taking recourse to the meaning contained in Explanations 2, 3, 4 and 5 to section 9(1)(vi) of the IT Act, 1961 and the Indian Copyright Act, 1957 for deriving the meaning of the terms included in the phraseology 'use of or right to use any copyright of a literary, artistic, or scientific work' in relation to royalty in the India-
Singapore DTAA, while the same is mandated by Article 3(2) of the said DTAA?
7. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) have wrongly placed reliance on the decision of Hon'ble Supreme Court in the case of Tata Consultancy Services (271 ITR 401), whereas, in that case, the question posed before Hon'ble Apex Court was 'Whether an intellectual property contained in floppies, disks or CD-ROMs would be 'goods' within the meaning of Andhra Pradesh General Sales Tax Act, 1957' and it had no relation to section 9(1)(vi) of the IT Act?
8. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) has wrongly placed reliance on the decision of Hon'ble Supreme Court in the case of Tata Consultancy Services (271 ITR 401), whereas, in that case, Hon'ble Apex Court have, while deciding on the meaning of the word 'goods' in relation to software under the Andhra Pradesh General Sales Tax Act, 1957, have clearly stated that "it is trite that it is not permissible to interpret a word in accordance with its definition in other statute and more so when the same is not dealing with any cognate subject"?
9. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) has wrongly placed reliance on the distinction between the terms 'copyright in an article' and 'copyrighted article' based on the decision of Hon'ble Supreme Court in the case of Tata Consultancy Services (271 ITR 401) in a matter relating to Andhra Pradesh General Sales Tax Act, 1957, whereas these distinctions have no relevance for the purposes of Explanations 2, 3, 4 and 5 to section 9(1)(vi) of the IT Act which deal with software royalty in a direct manner?
ITA No.: 2216/Mum/2019 Assessment year: 2018-19 Page 3 of 3
10. Whether on the facts and circumstances of the case and in law, Ld. CIT(A) was correct in seeking answers to the questions as to whether the copyrights in the software were transferred to the customers and whether access to "source codes" in the software was granted to the assessee while there being no requirement under the IT Act to answer these questions within the meaning of Explanation 2(v) to section 9(1)(vi) read with Explanations 3, 4 and 5 to the same clause?
3. The short question that we are to decide is whether learned CIT(A) was justified in holding that "no tax is deductible on the payment/credit made by the appellant to SDL for software". The issue is, however, no longer res integra. In the recent case of Engineering Analysis Centre of Excellence Pvt Ltd vs CIT [(2012) 125 taxmann.com 42 (SC)], Hon'ble Supreme Court has finally resolved this issue in favour of the assessee and held that the assessee does not have any tax withholding obligation under section 195 from payments made on account of software.
4. In view of the above discussions, we uphold the conclusions arrived at by the learned CIT(A) and decline to interfere in the matter.
5. In the result, the appeals is dismissed. Pronounced in the open court today on the 22 day of March, 2021, Sd/- Sd/-
Vikas Awasthy Pramod Kumar
(Judicial Member) (Vice President)
Mumbai, dated the 22 day of March, 2021
Copies to: (1) The appellant (2) The respondent
(3) CIT (4) CIT(A)
(5) DR (6) Guard File
By order
True Copy
Assistant Registrar
Income Tax Appellate Tribunal
Mumbai benches, Mumbai