Income Tax Appellate Tribunal - Hyderabad
Ranjith Kumar Vuppu, Hyderabad vs Income Tax Officer, International ... on 22 April, 2021
ITA No 86 of 2021 Ranjit Kumar Vuppu Hyderabad
IN THE INCOME TAX APPELLATE TRIBUNAL
Hyderabad SMC Bench, Hyderabad
(Through Video Conferencing)
Before Smt. P. Madhavi Devi, Judicial Member
ITA No 86./Hyd/2021
Assessment Year: 2014-15
Sri Ranjit Kumar Vuppu Vs. Income Tax Officer
Hyderabad (International Taxation)-II
PAN:AHZPV7869G Hyderabad
(Appellant) (Respondent)
Assessee by: Smt. Sherry Goyal
Revenue by: Smt. Kanika Agarwal,DR
Date of hearing: 08/04/2021
Date of pronouncement: 22/04/2021
ORDER
This is assessee's appeal for the A.Y 2014-15 against the order of the CIT (A)-10, Hyderabad, dated 14.07.2020.
2. Brief facts of the case are that the assessee, a Non- resident individual, filed his return of income for the A.Y 2014-15 on 31.07.2014 admitting total income of Rs.10,04,580/-. During the assessment proceedings u/s 143(2) of the Act pursuant to selection of his return of income for scrutiny under CASS, the assessee was required to furnish certain information and the said information was furnished by the assessee.
3. On verification of Form-16 issued by the assessee's employer i.e., IBM India (P) Ltd for the A.Y 2014-15, the Assessing Officer found that during the relevant A.Y, the gross salary of the assessee was Rs.31,11,185/-. The Assessing Officer observed that the employer had deducted the tax at source of Rs.7,76,564/-.
Page 1 of 7ITA No 86 of 2021 Ranjit Kumar Vuppu Hyderabad Further, on verification of the total income filed by the assessee along with the return of income for the A.Y 2014-15, the Assessing Officer found that the assessee has claimed double taxation relief under section 90 of the I.T. Act and admitted NIL total income but claimed TDS of Rs.7,66,567/- in his return. Therefore, the assessee was required to furnish the following details:
a) Tax Residency Certificate to claim the relief under section 90 for the salary received outside India with respect to the services rendered outside India,
b) Copy of the Assignment letter between the Employer and employee.
2.1 In response, the assessee submitted a reply dated 9.9.2016 given as under:
"As the assessee has spent less than 60 days in India during the FY 201314, he qualifies as a Non-resident under section 6(1) of the Act. Therefore, the foreign allowance of Rs.20,72,238/- was not offered to tax in India in the return of income as the same was received by him outside India for the services rendered outside India and shall not form part of total income under section 5(2) of the Income tax Act, 1961."
2.2 The Assessing Officer, however, held that the claim of the assessee could not be allowed for the following reasons:
"I. Despite giving many opportunities, the assessee could not produce the Tax Residency Certificate of Belgium for claiming the Double Taxation relief under section 90 as it is statute u/s 90(4) of the Income tax Act, 1961 w.e.f. from A.Y. 2013-
14. II. The assessee has failed to furnish the supporting evidences for receiving the foreign allowances outside India to come under purview of section 5(2) of the Income tax Act, 1961. Moreover, the assessee has neither produced any bank account outside India to prove any credits received outside India. Though the assessee stated that certain amounts which are received through travel card pertains to allowance received outside India, the same is not acceptable Page 2 of 7 ITA No 86 of 2021 Ranjit Kumar Vuppu Hyderabad as the receipts received through travel card does not prove to be receipts received outside India as it is mobile card which can be used anywhere. Further, the employer has not confirmed the same either in letter submission or in Form 16 that these receipts paid through travel card.
III. Further the assessee has also failed to prove that the receipts which are reflecting in Form 16 are the salary receipts earned outside India, as there is no evidence of the assessee being resident of Belgium.
IV. Employer in Form No. 16 has deducted tax at source of Rs.7,76,564/-on the gross salary i.e. Rs.31,11,185/- received by assessee in India. However, as per section 5(2) of the I.T. Act, 1961, the total income of any previous year of a person who was a non-resident included all income from whatever sources derived, which was received or deemed to be received in India in such year by or on behalf of such person or accrue or arises to him in India during such year. Hence the total salary income and allowance received by employee is taxable.
V. Further, the assessee has stated which is reproduced as under:
"Hence at the time of payment of salary, as the residential status of the assessee was unknown to his employer, IBM has treated the entire salary paid to assessee as taxable in India and taxes were deducted at source on the entire salary".
As the Act has put primary responsibility and onus on the deductor employer to deduct taxes, IBM with abundant caution and following a conservative basis has deducted taxes on the entire salary paid to the assessee".
The submissions of the assessee is not acceptable for the following reasons:
a) It is very much true that the employer is not aware of the residential status of the employee during the year and accordingly it is statute to deduct. tax at source. But after the completion of previous year i.e. 2013-14, the employer is very much aware of the residential status of employee.
Therefore, the onus lies on the employer to file a revised TDS return duly categorising the salary and allowances that are taxable in India or not.
b) Further the employer has not filed any revised TDS returns duly reflecting only salary income by discarding allowance received outside India. Hence, it infers that the total receipts reflecting in Form -16 are the receipts received in India only.
Page 3 of 7ITA No 86 of 2021 Ranjit Kumar Vuppu Hyderabad
c) Further the employee has not made any request to employer to revise the Form -16 duly reflecting only taxable income that is received or receivable in India. And also assessee has not made any request to employer to revise the TDS returns even at the time of filing the Return of income, as assessee is very much aware that he is non-resident. Moreover, when the issue is apparent during the scrutiny proceedings, neither the employee nor the employer made any submission for revised TDS returns. Therefore, the same i.e, receipts reflecting in Form-l6 is treated as income taxable in India and accordingly brought to tax.
VI. With respect to the non-submission of TRC, the A.R of the assessee himself stated that he cannot produce the TRC even till 31 December, 2016 i.e. the last day for the time barring assessments. Therefore, in absence of tax residency certificate, the assessee's claim for Double taxation Avoidance agreement could not be considered."
2.3 The learned Counsel for the assessee while reiterating the submissions made before the authorities below have submitted that the same issue had arisen in the case of similar employees of IBM Ltd before the Tribunal and the Tribunal has granted relief to the assessee in support there several orders of the decisions of the Coordinate Bench of the Tribunal are placed before the Tribunal.
2.4 The learned DR was also heard who supported the orders of the authorities below.
3. Having regard to the rival contentions and the material on record, I find that in the case of Sreenivasa Reddy Cheemalamarri vs. ITO in ITA No.1463/Hyd/2018, the Coordinate Bench of the Tribunal at Hyderabad vide order dated 5.3.2020 had considered similar issue and at Paras 11 to 17 has held as under:
Page 4 of 7ITA No 86 of 2021 Ranjit Kumar Vuppu Hyderabad "11. I have considered the rival submissions and carefully perused the material on record. From the Orders of the Ld. Revenue Authorities , I find that the Ld. AO has disallowed the exemption claimed by the assessee under Article 15(1) of the India-Austria DTAA only for want of Tax Residence Certificate (TRC) from Austria. The submission of the assessee in this regard was that despite best possible efforts he was not able to procure TRC from country of residence and the situation may be treated as "impossibility of performance". I find merits in the submission of the assessee. Normally it is a herculean task to obtain certificates from alien countries for compliance of domestic statutory obligations. In such circumstances the taxpayer cannot be obligated to do impossible task and penalized for the same.
If the assessee provides sufficient circumstantial evidence in such cases, the requirement of section 90(4) ought to be relaxed. Further, it is obvious that where there is a conflict between the Treaty and the Act, the Treat shall overrule the Act. In the case of the assessee, by virtue of the Treaty, the assessee is liable to tax in Austria for the services rendered in Austria and not in India. Therefore, though the Act mandates Tax Residency Certificate of Austria , non-production of the same before the Ld. Revenue Authorities shall not enable the Ld. Revenue Authorities not to grant the benefit of the Treaty to the assessee. Therefore, the Ld. Revenue Authorities have erred in not granting the benefit of the Treaty to the assessee just for the reason that the assessee has not submitted the Tax Residency Certificate from Austria. The Ahmedabad Bench of the Tribunal in the case of Skaps Industries India (P.) Ltd vs. ITO, International Taxation, Ahmedabad reported in 171 ITD 723 taking cue from the decision of the Hon'ble P & H High Court in the case of Secro BPO (P.) Ltd vs. Authority for Advance Ruling reported in 379 ITR 256 had held that "Whatever may have been the intention of the lawmakers and whatever the words employed in Section 90(4) may prima facie suggest, the ground reality is that as the things stand now, this provision cannot be construed as a limitation to the superiority of treaty over the domestic law. It can only be pressed into service as a provision beneficial to the assessee.....". Therefore, the stand of the Ld. Revenue Authorities on this issue is devoid of merits.
12. As per Article 15(1) of the India -Austria DTAA, "salaries, wages and other similar remuneration derived by a resident of a contracting state in respect of an employment shall be taxable only in that state unless the employment is exercised in the other contracting state. If the employment is so exercised, such remuneration as is derived therefore may be taxed in that other state." Further, Article 4(1) the India-Austria DTAA defines the term resident as under:
"For the purposes of this convention, the term 'resident of a contracting state' means any person who, under the laws of that state, is liable to tax therein by reason of his domicile, residence, place of management or any other criterion of a similar nature, and also includes that state and any political sub-division or local authority thereof."Page 5 of 7
ITA No 86 of 2021 Ranjit Kumar Vuppu Hyderabad
13. Therefore, in the case before me the following conditions are required to be satisfied to claim exemption under Article 15(1) of the India -Austria DTAA:
- The person should be a resident of Austria and
- The salary and other remuneration should be earned in respect of employment exercised in Austria.
14. From the facts of the case it is apparent that during the previous relevant to AY 2014-15, the assessee qualifies as a non-resident in India and as a tax resident in Austria. The salary and allowances are earned by the assessee in respect of employment rendered in Austria due to his foreign assignment. Hence, the first two conditions enumerated under Article 15(1) of the India-Austria DTAA stands satisfied. Therefore, the assessee 's claim of exemption in regard to his salary income as per the provisions of Article 15(1) of the India- Austria DTAA in the return of income filed by him is appropriate.
15. Further in the case of ITO Vs. Sunil Chitranjan Muncif (2013 58 SOT 356 - ITAT, Ahmedabad), on which reliance placed by the assessee, it was held that there was no dispute about the fact that the assessee is a NRI and the salary income received by him in India for employment exercised in UK has been offered by him for taxation in UK in pursuance of Article 16 of DTAA with UK. Hence, the salary received by the assessee was not taxable in India in pursuance of DTAA between India and UK.
16. In the case of DIT Vs. Prahlad Vijendra Rao (239 CTR 107), on which reliance placed by the assessee, the Hon'ble Karnataka High Court held that under section 15 of the Act even on accrual basis salary income is taxable i.e. it becomes taxable irrespective of the fact whether it is actually received or not; only when services are rendered in India it becomes taxable by implication. However, if services are rendered outside India such income would not be taxable in India.
17. The other objections raised by the Ld. AO that evidence was not produced for receiving the foreign allowance outside India and the bank account of the assessee maintained abroad was not produced is not relevant because the facts of the case establish es that the salary and the foreign allowance was received in India for the services rendered abroad and by virtue of DTAA and the Act, there is no bar in law for receiving the money in India. For the above-mentioned reasons, I hereby direct the Ld.AO to delete the tax imposed on the assessee with respect to his salary income of Rs. 12,90,846/- and the foreign allowances of Rs. 22,48,501/ - aggregating to Rs. 3539347/- earned by him outside India during the relevant assessment year".
4. Similar view was taken in many other employees of IMB India Ltd. Respectfully following the same, the appeal of the Page 6 of 7 ITA No 86 of 2021 Ranjit Kumar Vuppu Hyderabad assessee is allowed. The Assessing Officer is directed to allow exemption under DTAA.
5. In the result, appeal of the assessee is allowed.
Order pronounced in the Open Court on 22nd April, 2021.
Sd/-
(P. MADHAVI DEVI) JUDICIAL MEMBER Hyderabad, dated 22nd April, 2021.
Vinodan/sps Copy to:
S.No Addresses 1 Sri Ranjit Kumar Vuppu, 2-2-1105/5/8, GF-1, Sujana Apartments,
Street No.9, Tilak Nagar, Hyderabad 500046 2 Income Tax Officer (International Taxation)-II, 5th Floor, Aayakar B havan, Basheerbagh, Hyderabad 3 CIT (A)- 10, Hyderabad 4 CIT (IT & TP) - Hyderabad 5 DR, ITAT Hyderabad Benches 6 Guard File By Order Page 7 of 7