Income Tax Appellate Tribunal - Delhi
Acit, Circle-3(1)(2), International ... vs Sheraton Overseas Management ... on 13 February, 2024
INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "D": NEW DELHI
BEFORE SHAMIM YAHYA, ACCOUNTANT MEMBER
AND
MS. ASTHA CHANDRA, JUDICIAL MEMBER
ITA No. 2392/Del/2023
Asstt. Year: 2021-22
ACIT, Circle-3(1)(2), Vs. Sheraton Overseas
International Taxation, Management Corporation,
New Delhi. A-109, C/o Nangia and
Co. LLP, Sector-136,
Gautam Budha Nagar,
Noida UP 201301
PAN AALCS8306H
(Appellant) (Respondent)
Assessee by: Shri Amit Arora
Shri Vishal Misra, CA
Department by : Shri Vizay B. Vasanta, CIT-DR
Date of Hearing 20/12/2023
Date of 13/02/2024
pronouncement
ORDER
PER ASTHA CHANDRA, JM
The appeal filed by the Revenue is directed against the order dated 19.05.2023 of the Ld. Commissioner of Income Tax (Appeals) - 43 , New Delhi ("CIT(A)") pertaining to the Assessment Year ("AY") 2021-22.
2. The solitary ground raised by the Revenue is as under:-
"1 Whether the Ld. CIT(A) has erred in law in holding that the entire payments received by the assessee from its Indian customers on account of Centralized Services did not constitute Fee for Technical Services as defined u/s 9(1)(vii) of the Income tax Act, 1961 or "Fee for included services as defined under Article 12(4)(a) of the Indo-US DTAA.ITA No. 2392/Del/2023 2
2 The Appellant prays for leave to add, amend, modify or alter any grounds of appeal at the time of or before the hearing of the appeal."
3. Briefly stated the assessee is a company incorporated in USA and it carries on the business of providing various hotel related services in several countries across the world. The assessee is a tax resident of USA in terms of the provisions of Double Taxation Avoidance Agreement between India and USA ("India-USA DTAA"). The assessee has entered into agreements with various Indian hotel owners for providing worldwide marketing, advertising and other services to the hotels covered by the agreement through its worldwide system of sales, advertising, promotion, public relations and reservations, in the usual course of its business to some hotels owned/managed by the Indian companies. All such services are provided from outside India. For AY 2021-22 the assessee filed its return of income on 12.03.2022 declaring income of Rs. 16,35,190/- and claimed a refund of Rs. 1,52,17,620/- on account of TDS. Revenues receiving from various hotel owners for providing various Centralized Services outside India were claimed to be "not taxable" in India both under provisions of section 9 of the Income Tax Act, 1961 (the "Act") and Article 12 of India-USA DTAA.
3.1 Before the Ld. Assessing Officer ("AO") the assessee claimed that the receipts from Indian Hotel owners towards Centralized Services, are in the nature of business profit and in absence of Permanent Establishment ('PE') of the assessee in India such receipts are not taxable in terms of India-USA DTAA. Ld. AO, however, did not accept assessee's claim. He was of the view that the receipts from provision of Centralized Services are in the nature of Fee for Technical Services ('FTS')/Fee for Included Services ('FIS'), both under the provisions of the Act as well as under Article 12(4) of India-USA DTAA. Accordingly he completed the assessment under section 143(3) of the Act at an income of Rs. 33,63,28,864/- after making addition on account of ITA No. 2392/Del/2023 3 Centralised Services provided by the assessee to various Indian hotel owners.
3.2 On appeal, the Ld. CIT(A) deleted the impugned addition made by the Ld. AO by observing and recording his findings in para 5.1 to 5.6 of his appellate order which is reproduced hereunder:-
"5.1 I have examined the facts at hand. I have perused the submission of the appellant company. It is pertinent to mention here that the primary issue under consideration was decided by the undersigned in the case of group concem M/SW International Inc. for the A.Y 2017-2018 in appeal no 105:32/2019-20. Relevant extract of the order is as under:
"5.1 The contentions of the appellant have been considered and the order dated 19:02:2020 passed by AO and the orders of Hon'ble Delhi High Court for AY 2000-01 in case of Sheraton international Inc (group-concern) have also been perused. The grounds in appeal relate to payment received for centralised services as the same were not offered to tax since such payment does not qualify as FIS/FIS in terms of section 9 of the Act as well as article 12 of the India USA-DIAA.
5.2 The appellant had filed its return of income on October 31, 2017 declaring income of Rs. 1.45.07.352 and claiming a refund of Rs. 41,19.320. Further, the appellant had revised its return of income on March 20.2019 declaring income of Rs. 1,45.07.352 and claiming as refund of Rs.39.76.980 on account of updating of form 26AS. The revenues received from various hotel owners for providing various centralised services outside India were claimed to be non-taxable in India under Provisions of section & of Income Tax Act 1961, as well as Article 12 of India-USA DIAA.
5.3 The AO had finally completed assessment at an income of Rs.5, 19.90,763 after treating the centralised fees including loyalty program, reservation fees and sales in marketing fees. technological service, operation services, training program, human resource fees of 374.83.411 as taxable.
5.4 in support of lax position, the appellant has placed reliance on specific provisions of the Act, specific provisions of India USA DTAA and principle laid down by various judicial precedents, including judicial Delhi Tribunal and Delhi High Court Decisions in case of group entities of the appellant rendering similar services namely Sheraton International Inc and Starwood Hotels and Resorts Worldwide inc. The AO disregarding the detailed factual and legal submissions made by the appellant has held that the said amount were taxable as FTS/FIS in terms of Article 12 of the DTAA as well as under the Act.
5.5 The issues raised by the AO in the assessment proceedings is based on similar facts and circumstances which have been decided in favour of the appellant by the Hon'ble Delhi Tribunal and Hon'ble Delhi High Court in case of group entity namely ITA No. 2392/Del/2023 4 Starwood hotels and Resort Worldwide Inc. for AY 2010-11 AY 2011-12 and AY 2012-13.
5.6 Further, the Appellant is of the view that the aforesaid issues raised by the AO in the assessment proceedings is based on similar facts and circumstances which have been decided in favour of the appellant by Delhi High Court in case of Sheraton international inc (2009) 313 ITR 267 (Delhi), The assessing officer has not followed the decisions of the Hon'ble Delhi High Court on the ground that the said order of High Court has not been accepted by the department and is under challenge before the Hon'ble Supreme Court. Thus, the AO had failed in following the principles of judicial discipline.
5.7 As the issue of taxability of the appellant's income from hotel related services provided to various hotels in India as royalty/fees for technical service stands squarely covered by the judgement of the ITAT Delhi in case of Sheraton international Inc at ITA no. 50 to 55 /DEL/2006 dated 4.10.2006. It is observed that the appeals of the revenue have been dismissed by the Delhi High Court vide order dated 30.01.2009 where in the High Court held that the Tribunal had rightly concluded that the payments received were in nature of business income and not in nature of Royalty or fees for technical services. Further, it was accepted by the AO that appellant did not have a permanent establishment in India and hence the business income could not be brought to fox under Article 7 of India-USA DTAA.
5.8 Thus, following the orders of higher judicial authorities, the action of the assessing officer in bringing to fax the business receipts of the appellant in India is not acceptable. Therefore, the grounds number 2 & 3 are allowed."
5.2 The issues raised by the appellant company has been decided by the Hon'ble Delhi High Court vide order dated 02-08-2019 in ITA No. 713/2019 in the case of M/s Starwood Hotel & Resorts Worldwide inc, a group concern wherein the Hon'ble High Court has held as under:
"2. The question urged for consideration is whether the centralized services rendered by the Assessee would amount to technical services in terms of Section of the Income Tax Act. 1961 as well as under Article 12 of India - US Double Taxation Avoidance Agreement.
3. The Tribunal in the impugned order relied upon a decision of this Court in Director of Income Tax v. Sheraton International Inc (2009) 178 taxman 84 (Del) which answers the question in favour of Assessee and against the Revenue."
5.3 The issues raised by the appellant company has been decided by the Hon ble ITAT vide its order dated 29-04-2022 in ITA No. 2012/DEL/2019 in the case of appellant's own case wherein the Hon'ble ITAT has reversed the order passed by my predecessor for the A.Y 2015-2016. Relevant extract of the order of Hon'ble ITAT are as under:
26. The aforesaid decision was upheld by the Hon'ble Jurisdictional High Court while dismissing Revenue's Appeal. The same view was reiterated by the Tribunal while deciding assessee's appeal in assessment year 2011-12 in ITA No. 203/Del/2016, ITA No. 2392/Del/2023 5 dated 18.12.2018. It is relevant to observe, the aforesaid decisions of the Coordinate Bench have been upheld by the Hon'ble Jurisdictional High Court while dismissing Revenue's appeals, identical is the factual position in assessment year 2013-14, wherein the Tribunal decided the issue in favour of the assessee in ITA No. 5144/Del/2016 dated 18.11.2019 and the Hon'ble Jurisdictional High Court has upheld the decision of the Tribunal.
27. Thus keeping in view our detailed reasoning, hereinabove, and the ratio laid down in the binding judicial precedents rendered in assessee's own case as well as in case of group company: viz Sheraton International Inc., cited before us we have no hesitation in holding that the lee received by the assessee under the Centralized Services Agreement cannot be heated as FIS either under Article 12/4)(0) of 12/4](b) of the India-US Tax Treaty. At a natural corollary, it can only be heated as business income of the assessee. Hence, in absence of a PE in India, it will not be taxable.
28. For the sake of completeness, we must observe, in course of hearing learned Departmental Representative has relied upon some judicial precedents to drive home the point that the payment received towards centralized services fee is in the nature of FIS under Article 12(4)(a) of the Treaty. In the context, we must observe, after carefully examining the decisions of the Coordinate Bench in case of Marriott Hotel (supra), we are of the view that it is clearly distinguishable on facts. On a reading of the decision, it is very much clear that after examining the agreements entered into with the Indian hotels, the Bench has recorded a finding of fact that the agreements are interrelated/interlinked in essence that they refer to each other Further, the Bench has observed that for all practical purposes, the clients (Indian hotels) have construed all the agreements as a single agreement for the purpose to promote brand. Thus, in this factual context, the Bench has concluded that the assessee has split up the royalty received into different segments. However, in the appeals before us, there are no such findings by the departmental authorities which can demonstrate that for all practical purposes the License Fee Agreement and Centralized Services Agreement are to be construed as one agreement and has been so understood by the Indian clients. The case of JC Bamford Excavators Ltd. (supra) is also factually distinguishable. Therefore, in our considered opinion, the decisions cited by learned Departmental Representative would be of no help to advance the case of the Revenue.
29. In view of the aforesaid, we direct the Assessing Officer to delete the addition.
5.4 The above order of Hon'ble ITAT has been affirmed by the Hon'ble Delly on Court in ITA No: 435/2022 vide its order dated 04-11-2022 wherein the appeal filed by the revenue has been dismissed. Relevant extract of the order of Hon'ble High Court ore as under:
"1. Present Income Tax Appeals have been Med challenging the common order dated 29th April, 2022 passed by the income Tax Appellate Tribunal (TAT) in ITA. No. 2013/Del./2019 for Assessment Year ('AY') 2015-16 and ITA No. 2012/Del /2019 for AY 2015-16.ITA No. 2392/Del/2023 6
2. Learned Counsel for the Appellant states that the ITAT has erred in holding that the entire payments received by the Assessee from the Indian Customers on account of Centralized Services viz. sales and marketing loyalty programs, reservation service technological service, operational services and training programs/human resources do not constitute 'Fee for Technical Services' as defined under Section 9(1) (vii) of the income Tax Act. 1961 or 'Fee for included services' as defined under Articles 12(4) (a) of the Indo-US DTAA.
3. He states that the ITAT has allowed the appeals of the Assesses following the judgement of the Court in Director of Income Tax v. Sheraton International inc (2009) 178 taxman 84 (Dei). He, however, states that the said decision of the Court has not been accepted by the Revenue and an appeal has been preferred against the same, which is pending adjudication before the Supreme Court.
4. The counsel for the Revenue has not brought anything on record to distinguish the facts of present case with the facts involved in Sheraton International Inc. (supra).
5. Admittedly, this Court in Sheraton international Inc. (supra) has decided the issue involved in the present appeals in favour of the Assessee.
6. Though the judgment of this Court has been challenged and is pending adjudication before the Supreme Court, yet there is no stay of the said judgment fill date. Consequently, in view of the judgments passed by the Supreme Court in Kunhayammed and Others vs State of Kerala and Another, (2000) 6 SCC 359 and Shree Chamundi Mopeds Ltd. Vs. Church of South India Trust Association CSI Cinod Secretariat, Madras (1992) 3 SCC 1, the present appeals, are dismissed being covered by the judgment passed by the learned predecessor Division Bench in Sheraton international Inc. (supra).
7. However, it is clarified that the order passed in the present appeals shall abide by the final decision of the Supreme Court in the Civil Appeal No.3094/2010.
5.5 As the issue of taxability of the appellant's income from hotel related services provided to various hotels in India as royalty/fees for technical service stands squarely covered by the judgement of the Hon'ble Delhi High Court in appellant's group company and its own case. It is observed that the appeals of the revenue have been dismissed by the Hon'ble Delhi High Court vide order dated 04-11-2022 wherein the Hon'ble High Court held that the tribunal had rightly concluded that the payments received were in nature of business income and not in nature of Royalty or fees for technical services. In my considered opinion, the AO has erred in not following the decision of Hon'ble High Court in the matter of Sheraton International Inc. (supra). Further, it was accepted by the AO that appellant did not have a permanent establishment in India and hence the business income could not be brought to fax under Article 7 of India-USA DTAA.
5.6 Thus, following the orders of higher judicial authorities, the action of the assessing officer in bringing to tax the business receipts of the appellant in India is not acceptable."ITA No. 2392/Del/2023 7
4. Aggrieved, the Revenue is in appeal before the Tribunal.
5. At the outset, the Ld. AR submitted that the impugned issue has been squarely covered by the order(s) of the Tribunal for previous AYs and Hon'ble Delhi High Court in assessee's own case for AY 2015-16 and in the case of assessee's group company. The Ld. CIT(DR) fairly conceded to the submissions of the Ld. AR.
6. We have heard the Ld. Representative of the parties and perused the records. We find that the impugned issue has been dealt in detail by the Ld. CIT(A) who has duly taken a note of the fact that the impugned issue of taxability of the assessee's income from hotel related services provided to various hotels in India as royalty/FTS stands squarely covered by the decision of the Hon'ble Delhi High Court in assessee's own case as well as its group company wherein the Hon'ble Delhi High Court has held that payment received by the assessee were in the nature of business income which is not taxable in the absence of a PE of the assessee in India in terms of Article 7 of the India-USA DTAA.
6.1 We have perused the decision of the Co-ordinate Bench of the Tribunal in assessee's own case in ITA No. 1625 &1626/Del/2023 for AY 2019-20 & 2020-21 wherein the Tribunal relying on the decision of the Tribunal in assessee's own case in ITA No. 2012/Del/2019 for AY 2015-16 held that the impugned receipts in the hands of the assessee cannot be treated as FTS/FIS either under the provisions of the Act or under the India- USA DTAA. The relevant observations and findings of the Tribunal in its decision(supra) is reproduced below:-
"5. Having considered the submissions of the parties, we find, while deciding identical issue in assessee's own case in ITA No.2012/Del/2019 for assessment year 2015-16, the Tribunal, in order dated 29.04.2022, after analyzing in detail the nature and character of receipts has held that they ITA No. 2392/Del/2023 8 cannot be treated as FTS/FIS, either under the provisions of the Act or under the treaty provisions. The observations of the Coordinate Bench in this regard are as under:
"9. We have considered rival submissions in the light of decisions relied upon and perused the materials on record. The facts on record reveal that the assessee has entered into agreements with a number of Indian hotels for providing hotel related services. As expressed by the Assessing Officer himself in the assessment order, the assessee provides hotel related services, inter alia, worldwide publicity, marketing and advertisement services through its system of sales, advertisement, promotion, public relation and reservations. Under the centralized services agreement, the assessee was required to provide the following services:
(a) Sales and marketing
(b) Loyalty programmes
(c) Reservation service
(e) Operational service
(f) Training programmes.
9.1 The specific services provided by the assessee under the aforesaid categories are as under:
(a) Sales and Marketing Assessee will undertake marketing of hotels outside India.
(b) Loyalty Programs Various Loyalty Programs, such as, Starwood Preferred Planner ("SPP"), Star Choice, Team HOT, Starwood Preferred Guest ("SPG") and IFHReservation Mystery Shopper Program are under taken by the assessee, for which, the Indian Hotel has to pay certain amount of fee for enjoying the program.
(c) Distribution of Reservation Services The assessee provides reservation services, such as, offering, booking, modifying and communicating Guest Rooms and Meeting Space reservations for the Hotel through international computerized reservation systems. These services are rendered using internet/telephone.
(d) Technological Services Under this category, assessee provides Network Support Services ("NSS") and Starwood Portal Services ("SPS") to provide connectivity of hotels to Technology Centre. While Network Support Services supports day to day operations of Wide Area Network (WAN), email and remote access. Starwood Hotel Service acts as a tool for knowledge sharing and access to business content.
(e) Operation Services Under this category, guests are offered a number of ways to get access to key information on their stay experience, including in-room video, internet and paper. It is intended to maximize the independent collection of data and facilitate customer services and service complaint resolution.
(f) Human Resources/Training Courses The assessee conducts training courses directed at various levels of hotel personnel to assist in employee development and to enhance guest satisfaction.
10. When the Assessing Officer intended to treat the amount received by the assessee towards centralized services as fee for included services under Article 12(4)(b) of the Tax Treaty, the assessee had relied upon the decision of the Sheraton International Inc. (supra) rendered by the Tribunal and ITA No. 2392/Del/2023 9 the decision of Hon'ble Delhi High court in DCIT Vs. Sheraton International Inc. (supra) to canvass that the issue is squarely covered by the decision of the Tribunal and High Court, hence, the amount received cannot be treated as FIS under Article 12(4)(b). It is quite evident, the Assessing Officer, though, accepted the fact that the decisions relied upon by the assessee are in its favour, however, following the decision taken in the past assessment years and also observing that the Revenue has preferred SLP before the Hon'ble Supreme Court against the decision of the Hon'ble High Court in case of Sheraton Hotel. (supra), the Assessing Officer concluded that the payment received is in the nature of FIS under Article 12(4)(b) of the Tax Treaty.
11. Interestingly, while reaching such conclusion, the Assessing Officer has recorded a factual finding that there is no change in the nature of services over the years, though, the assessee has entered into fresh agreements. Whereas, learned Commissioner (Appeals), to overcome the decisions rendered by the Tribunal and Hon'ble Jurisdictional High Court in case of Sheraton International Inc. (supra) proceeded on a completely different angle by holding that the payment received has to be treated as FIS under Article 12(4)(a) of the Treaty. Hence, there is no requirement of fulfilling the 'make available' condition. Admittedly, against the aforesaid reasoning of learned first appellate authority, the Revenue has not come in appeal.
12. Therefore, the only issue which arises for our consideration is, whether the amount received by the assessee for various services, commonly known as centralized services, will fall within the ambit of FIS under Article 12(4)(a) of the Treaty. For holding the payment received by the assessee to be in the nature of FIS under Article 12(4)(a), learned Commissioner (Appeals) has attempted to link the Centralized Services Agreement entered into by the assessee with License Agreement entered into by the Indian Hotels with group affiliates for grant of right to use trade name. It is a fact on record, under License Agreement for grant of right to use trade name, the Indian hotels have paid license fee to the affiliates. The affiliates have also offered such license fee as royalty income. There is no dispute that the license fee paid to the affiliates have been taxed in India. It is the reasoning of learned Commissioner (Appeals) that since the services rendered by the assessee under Centralized Services Agreement is ancillary and subsidiary to the License Agreement for grant of right to use trade name, the amount received by the assessee in pursuance to Centralized Services Agreement has to be treated as FIS under Article 12(4)(a) of the Tax Treaty.
13. It is relevant to observe, identical issue relating to taxability of centralized service fee as FIS under Article 12(4) came up for consideration before the Coordinate Bench in case of Sheraton International Inc. (supra) in assessment years 1995-96, 1996-97, 1999-2000 and 2000-01. After analyzing the terms of Centralized Services Agreement, which is more or less identical to the agreement entered into by the present assessee, the Tribunal observed that the assessee is basically providing the Indian hotels services for publicity, marketing and reservation. The main purpose/intention of the association between the assessee and the Indian hotels was to promote the hotel business in their mutual business interest through worldwide publicity, marketing and advertisement. The various facilities as well as services provided were merely the means to attain this main objective. The Tribunal observed, the main job undertaken by the assessee is promoting hotel business by worldwide publicity, marketing and advertisement and any other services provided are in the nature of ancillary and auxiliary to the main job. The Tribunal observed that the rationale behind providing the use of trade mark/trade name was not only going to help and assist the assessee in rendering its services relating to publicity, advertisement and business promotion of the Indian hotels, but such use was also going to help the assessee in advertising its other hotels worldwide and to promote their business as the Indian Hotels, in terms with the agreement, will take steps to recommend and ITA No. 2392/Del/2023 10 promote Sheraton Inn/Hotels worldwide and to make every reasonable effort to encourage the use of same by all of its customers and guest. Thus, the intention behind entering into agreement was to benefit from mutual promotional effort undertaking by each of the entity.
14. It is quite evident, the basis for learned Commissioner (Appeals) to conclude that the fee received by the assessee for centralized services is in the nature of FIS under Article 12(4)(a) of the Treaty is because of the following reasons:
(i) Centralized Services Agreement is actually a subsidiary and ancillary agreement of the license agreement.
(ii) Primary agreement which enables and sets off of the business of the franchisee is the License Agreement for which license fee is paid and such license fee is taxable as royalty advance of the affiliates which receives the license fee.
(iii) There is no need for satisfying 'the make available' clause under Article 12(4)(a) of the Treaty. In case of Sheraton International Inc. neither the Tribunal nor the Hon'ble Jurisdictional High Court to examine the implication and applicability of Article 12(4)(a) of the Tax Treaty.
15. Learned Commissioner (Appeals) has observed that the five determinative factors for classification of the consideration received as FIS under of paragraph 12(4)(a) of the treaty, as, explained in the Memorandum of Understanding (MoU) to India-US Treaty are clearly satisfied, as, the predominant factor in relation to the clients is the grant of license to use the name, which gave rise to royalty and all other payments and agreements flow from the License Agreement.
17. For better appreciation, it is necessary to look into the provisions contained under Article 12(4)(a), which in turn, refers to Article 12(3) of the Tax Treaty. Article 12(3) of the Tax Treaty readS as under:
"USA ARTICLE 12 ROYALTIES AND FEES FOR INCLUDED SERVICES
1. ..............
2...............
3. The term "royalties" as used in this Article means :
(a) payments of any kind received as a consideration for the use of, or the right to use, any copyright of a literary, artistic, or scientific work, including cinematograph films or work on film, tape or other means of reproduction for use in connection with radio or television broadcasting, any patent, trade mark, design or model, plan, secret formula or process, or for information concerning industrial, commercial or scientific experience, including gains derived from the alienation of any such right or property which are contingent on the productivity, use, or disposition thereof ; and
(b) payments of any kind received as consideration for the use of, or the right to use, any industrial, commercial, or scientific equipment, other than payments derived by an enterprise described in paragraph 1 of Article 8 (Shipping and Air Transport) from activities described in paragraph 2(c) or 3 of Article 8."
18. As could be seen from the opening sentence of the Article, it defines the term 'Royalty". It is quite obvious that the payment made by the Indian hotels to one of the group affiliates towards use of trademark has been treated as royalty and there is no dispute to ITA No. 2392/Del/2023 11 the aforesaid factual position as the concerned group affiliates have offered the amount to tax as royalty. Article 12(4) of the Tax Treaty defines FIS as under:
"USA ARTICLE 12 ROYALTIES AND FEES FOR INCLUDED SERVICES
1. ..............
2...............
3. ..............
4. For purposes of this Article, "fees for included services" means payments of any kind to any person in consideration for the rendering of any technical or consultancy services (including through the provision of services of technical or other personnel) if such services :
(a) are ancillary and subsidiary to the application or enjoyment of the right, property or information for which a payment described in paragraph 3 is received ; or
(b) make available technical knowledge, experience, skill, know-how, or processes, or consist of the development and transfer of a technical plan or technical design."
19. As discussed earlier, even learned Commissioner (Appeals) does not dispute the fact that Article 12(4)(b) would not apply to the centralized fee received by the assessee as the 'make available' condition is not satisfied. Therefore, to overcome this deficiency, learned Commissioner (Appeal) has made an attempt to invoke the provision of Article 12(4)(a) of the Treaty. A reading of Article 12(4)(a) would make it clear that the payment received for rendering any technical or consultancy services would come within the ambit of FIS, if such services are ancillary and subsidiary to the application and enjoyment of the right, property or information for which the payment described in Article 12(3) is received. So, the conditions to be satisfied to be regarded as FIS under Article 12(4)(a) are, services for which the payment was received must be ancillary and subsidiary to the application or enjoyment of the right, property or information for which the payment in the nature of royalty under Article 12(3) is received.
20. In the facts of the present appeal, undisputedly, the assessee is neither the owner of the trademark nor has received any payment as a consideration for the use of, or right to use of trademark in terms of Article 12(3)(a). The payment was received by the group affiliates under a distinct and separate license agreement. Whereas, the assessee provided centralized services relating to marketing, advertisement, promotion etc. under a distinct and separate agreement. So, when the assessee is not the owner of the property, there is no question of allowing a third party to use or right to use of the property. That being the case, the services for which payments are received cannot be considered to be ancillary and subsidiary to the application or enjoyment of the right of property or information for which royalty has been paid. Further, the MoU to India - USA Tax Treaty while explaining the import of Article 12(4)(a) has laid down the following parameters:
"Paragraph 4(a) Paragraph 4(a) of Article 12 refers to technical or consultancy services that are ancillary and subsidiary to the application or enjoyment of any right, property, or information for which a payment described in paragraph 3(a) or
(b) is received. Thus, paragraph 4(a) includes a technical and consultancy ITA No. 2392/Del/2023 12 services that are ancillary and subsidiary to the application or enjoyment of an intangible for which a royalty is received under a licence or sale as described in paragraph 3(a), as well as those ancillary and subsidiary to the application or enjoyment of industrial, commercial, or scientific equipment for which a royalty is received under a lease as described in paragraph 3(b).
It is understood that, in order for a service fee to be considered "ancillary and subsidiary" to the application or enjoyment of some right, property, or information for which a payment described in paragraph 3(a) or (b) is received, the service must be related to the application or enjoyment of the right, property, or information. In addition, the clearly predominant purpose of the arrangement under which the payment of the service fee and such other payments are made must be the application or enjoyment of the right, property, or information described in paragraph 3. The question of whether the service is related to the application or enjoyment of right, property, or information described in paragraph 3 and whether the clearly predominant purpose of the arrangement is such application or Payment must be determined by reference to the facts and circumstances of each case. Facts which may be relevant to such determination (although not necessarily controlling) include :
1. The extent to 'which the services in question facilitate the effective application or enjoyment of the right, property, or information described in paragraph 3 ;
2. The extent to which such services are customarily provided in the ordinary course of business arrangements involving royalties described in paragraph 3;
3. Whether the amount paid for the services (or which would be paid by parties operating at arm's length) is an insubstantial portion of the combined payments for the services and the right, property, or information described in paragraph 3 ;
4. Whether the payment made for the services and the royalty described in paragraph 3 are made under a single contract (or a set of related contracts); and
5. Whether the person performing the services is the same person as, or a related person to, the person receiving the royalties described in paragraph 3 [for this purpose, persons are considered related if their relationship is described in Article 9 (Associated Enterprises) or if the person providing the service is doing so in connection with an overall arrangement which includes the payer and recipient of the royalties].
To the extent that services are not considered ancillary and subsidiary to the application or enjoyment of some right, property, or information for which a royalty payment under paragraph 3 is made, such services shall be considered "included services" only to the extent that they are described in paragraph 4(b)."
21. If one critically examines the determinative factors/parameters to qualify as FIS under Article 12(4)(a), it can be seen, most of the determinative factors/parameters do not ITA No. 2392/Del/2023 13 apply to the centralized service fee received by the assessee. This is so, because, the services rendered by the assessee do not facilitate the use of trade name/trademark. Rather, as has been held by the Coordinate Bench in case of Sheraton International Inc. (supra) and affirmed by the Hon'ble Jurisdictional High Court, the predominant object is advertisement, marketing and promotion of the hotels. The assessee does not provide such services in ordinary course of business arrangement involving royalty as described under Article 12(4)(a). The amount received by the assessee towards centralized services cannot be considered to be insubstantial and certainly not part of combined payment of services rendered and license fee. The payments for centralized services and royalty are not under a single contract and cannot be said to be related contracts. Thus, many of the determinative factors mentioned in the MoU to India-USA treaty are absent to constitute the centralized service fee as FIS under Article 12(4)(a). In this regard, the following example given in the MOU to India-US Tax Treaty would be of much relevance:
Example. 2 Facts:
An Indian manufacturing company produces a product that must be manufactured under sterile conditions using machinery that must be kept completely free of bacterial or other harmful deposits. A U.S. company has developed a special cleaning process for removing such deposits from that type of machinery. The U.S. company enters in to a contract with the Indian company under which the former will clean the latter's machinery on a regular basis. As part of the arrangement, the U.S. company leases the Indian company a piece of equipment which allows the Indian company to measure the level of bacterial deposits on its machinery in order for it to known when cleaning is required. Are the payments for the services fees for included services?
Analysis :
In this example, the provision of cleaning services by the U.S. company and the rental of the monitoring equipment are related to each other. However, the clearly predominant purpose of the arrangement is the provision of cleaning services. Thus, although the cleaning services might be considered technical services, they are not "ancillary and subsidiary" to the rental of the monitoring equipment. Accordingly, the cleaning services are not "included services" within the meaning of paragraph 4(a).
22. As could be seen from the aforesaid illustration, though, both the services are interlinked, however, the predominant purpose of the arrangement is provision of cleaning services, hence, will not be ancillary or subsidiary to the rental of monitoring machine. Hence, the cleaning services are not to be regarded as FIS under Article 12(4)(a) of the Tax Treaty.
23. The factual position, in a way, is quite similar in the present case. The aforesaid illustration to some extent can be made applicable to the facts of the present appeal. Even if one agrees with learned Commissioner (Appeals) that the License Agreement and Centralized Services Agreement are related to each other and the Centralized Services Agreement actually flows out of the License Agreement but still the issue which requires examination is, whether the Centralized Services Agreement is ancillary or subsidiary to the License Agreement. In our view, the answer to the aforesaid question would be in the negative. Clearly, predominant purpose of the Centralized Service Agreement and the overall ITA No. 2392/Del/2023 14 arrangement between the parties is to provide advertisement, marketing and promotion of the hotel business. Even, the quantum of fees received under both the agreements would demonstrate the aforesaid fact.
24. As could be seen from the materials placed on record, as against the license fee of Rs.6,05,43,227/- received by the affiliates, the assessee has received centralized services fee of Rs.6,93,56,315/-. Therefore, the quantum of fee received by the assessee in no way makes it ancillary and subsidiary to the licence fee received by the group affiliates. Further, the observations of learned Commissioner (Appeals) that in case of Sheraton International Inc. (supra) neither the Tribunal nor the Hon'ble Jurisdictional High Court have examined the taxability of centralized services fee in the context of Article 12(4)(a) of the Tax Treaty, is totally incorrect and misleading statement. If one reads the decision of the Tribunal in case of Sheraton International Inc. (supra), it would be very much clear that before the Tribunal an additional ground was raised by the Revenue regarding applicability of Article 12(4)(a) of India-US Tax Treaty to the centralized service fee received. However, after in depth examination of the issue, the Tribunal has held as under:
72. It appears from the orders of the authorities below passed in the present case that while treating the amount in question received by the assessee from Indian hotels/clients as 'royalty' and/or 'fees for included services' the Assessing Officer relied on Article 12(3) and 12(4){b) of the lndo-American DTAA besides the provisions of section 9(l)(v«) of the Income-tax Act, 1961 whereas the learned CIT(A) applied Article 12(3)(a). At the time of hearing before us, the learned Special Counsel for the Revenue Shri Y.K. Kapur has sought to rely, by way of raising the additional grounds in the appeals filed by the Revenue, Article 12(4)(a) to support the Revenue's case that the amount in question being in the nature of 'fees for included services' was liable to tax in India also. The learned counsel for the assessee has raised a strong objection for admission of these additional grounds stating that neither the Assessing Officer nor the learned CIT(A) having applied Article 12(4)(a) of the DTAA in their orders passed in the assessee's case, the Revenue cannot rely on the said Articles to support its case at this stage during the course of appellate proceedings before the Tribunal. Keeping in view that the issues sought to be raised by the Revenue in these additional grounds are purely legal and all the facts relevant to consider and adjudicate the same are on record, we. however, find no merits in the objection raised by the learned, counsel for the assessee and admitting the additional grounds raised by the Revenue, we now proceed to consider and decide the issues raised in these additional grounds also on merits. In support of the Revenue's case that the impugned amount received by the assessee from the Indian hotels/clients was in the nature of 'royalty' or 'fees for included services' as per the DTAA between India and America, reliance thus has been placed by it mainly on the provisions of Articles 12(3)(a) as well as 12(4)(r/) and 12(4)( b). Article 12(3){b) being specifically applicable only to payments received for the use of or the right to use of any equipment of industrial, commercial or scientific nature, in any case, is not applicable to the facts of the present case. It is, therefore, relevant to consider as to whether the payment received by the assessee from the Indian hotels/clients was in the nature of "royalties" or "fees for included services" within the meaning given in Article 12(3)(a), 12(4)(a) or 12(4){b) of the DTAA between India and USA or "fees for technical services" within the meaning given in Explanation 2 to section 9(1){vii).ITA No. 2392/Del/2023 15
73. In order to decide this issue relating to the applicability of Article 12(3)(a), 12(4)(
a) or 12(4)(b) of the DTAA or the provisions of section 9(1)(vii) read with Explanation 2 to the payment received or receivable by the assessee from the Indian hotels/clients in pursuance of the agreements entered into with them, it is necessary to appreciate the exact nature of services rendered by the assessee as is evident from the said agreements. In this regard, it is necessary to read the said agreements as a whole as held in the various judicial pronouncements discussed above so as to ascertain the exact nature of services as well as the relationship between the two parties. We have already done this exercise in the context of issue relating to applicability of section 9(1)(vi) read with Explanation 2 and after examining and analyzing all the relevant clauses and articles of the said agreements in detail, we have come to a conclusion that the arrangement between the assesseecompany and the Indian hotels/clients was in the nature of integrated business arrangement predominantly for rendering the services in connection with publicity, advertising and sales including reservations of the Indian hotels worldwide. The main intention/purpose of the said arrangement was to promote the hotel business worldwide in the mutual interest of both the sides and the other services enumerated in the various Articles of the agreements to be rendered by the assessee- company were merely ancillary or auxiliary to this main objective / intention. This precisely was the sum and substance of the agreement if the same is read as a whole and thus, it was a case in which the assessee-company had undertaken to provide services in connection with advertising, publicity and sales promotion including reservations for the Indian hotels/clients. Even the payment was entirely made as expressly stipulated in the agreement for these services and this is the way in which the entire arrangement was not only made but was also understood by both the sides. Even the use of trademark, trade names etc. of the assessee-company by the Indian hotel /clients was an integral part of this arrangement and such use was allowed at no cost as expressly provided in the relevant agreements. Moreover the rationale behind providing such use at no cost has been explained on behalf of the assessee which is found to be satisfactory by us for the detailed reasons given in the foregoing portion of this order. Having regard to all these aspects, we have come to a conclusion that the various services rendered by the assessee to enable it to complete efficiently and effectively the job undertaken by it as an integrated business arrangement to provide the services relating to advertising, publicity and sales promotion including reservations of the Indian hotels worldwide in mutual interest cannot be relied upon by picking and choosing the same in isolation so as to say that part of the consideration received by the assessee, as attributable to the said services, was in the nature of 'royalties' or 'fees for included services'. Such an approach adopted by the Revenue authorities, in our opinion, was neither permissible in law nor practicable in the facts of the case and the conclusion drawn by them on the basis of such approach to cover the said services taken individually or in isolation divorced from the main intention within the meaning of 'royalties' or 'technical services' as defined in Explanation 2 to section 9( 1)(v/) or to section 9(l)(v») and/or that of "royalties" or "fees for included services" as defined in Article 12(3) and 12(4) of the DTAA between India and USA was neither well-founded nor justified.ITA No. 2392/Del/2023 16
74. On the other hand, the predominant object/purpose of the integrated business arrangement/between the assessee-company and its Indian clients/hotels as reflected in the relevant agreements so also as understood by both the sides was that of providing the services in relation to marketing, publicity and sales promotion and even the payments in question were entirely made by the Indian hotels/clients to the assessee-company for such services as expressly provided in the relevant agreements.
75. In the case of Dy. CAT v. Boston Consulting Group Pte Ltd. [2005] 94 ITD 3 1 (Mum.) the assessee was a foreign company receiving income by providing strategy consultancy services such as marketing and sales strategy, business strategy and portfolio strategy to its clients in India and the said income was sought to be held as in the nature of 'fees for technical services' within the meaning given in relevant Articles of the DTAA between India and Singapore and after comparing the scope of Article 12(4)(/?) of IndiaUS Treaty with that of the same Article of the India- Singapore Tax Treaty, it was held by the Tribunal that the services rendered by the assessee-company being non-technical services could not be covered by the scope of Article 12(4)(6) of the Indo-American DTAA as well as that of India-Singapore DTAA. It was held by the Tribunal that the nature of services being rendered by the assessee company such as business strategy, marketing and sales strategy etc. were materially different and they were not of technical in nature which would enable the person acquiring the services to apply the technology contained therein. Explaining further, it was also observed by the Tribunal that so far as the provisions of India- Singapore DTAA as well as the provisions of Indo-American DTAA are concerned, payments for services which are non-technical in nature or, in other words, payment for services not containing any technology, are required to be treated as outside the scope of 'fees for technical services'. It was further held by the Tribunal that the scope of 'fees for technical services' under Article 12(4)(b ) does not cover consultancy services unless these services are technical in nature.
76. In the case of Raymond Ltd. v. Dy. CIT [2003] 86 ITD 791. Mumbai Bench of ITAT held that the normal, plain and grammatical meaning of the language employed using the expressions 'making available' and 'making use of' is that the mere rendering of services is not roped in unless the person utilizing the services is able to make use of the technical knowledge etc. by himself in his business or for his own benefit and without recourse to the performer of the services in future. The technical knowledge, experience, skill etc. must remain with the person utilizing the services even after the rendering of the services has come to an end. The fruits of the services should remain available to the person utilizing the services in some concrete shape such as technical knowledge, experience, skill etc.
77. As already observed, a close reading of the relevant agreements especially the payment clause, the predominant nature of the services rendered, the integrated arrangement between assesseecompany and Indian hotels/clients as well as the nature of relationship between them as reflected in the relevant agreements so also as understood by both the sides leaves no doubt that the entire consideration was paid by the Indian hotels/clients to the assesseecompany for the services rendered in relation to advertisement, publicity and sales promotion of the hotel business ITA No. 2392/Del/2023 17 worldwide and this being so as well as considering all the facts of the case including especially the fact that other services to be rendered by the assessee as enumerated in the various Articles of the relevant agreements were merely ancillary or auxiliary in nature being incidental to the integral job undertaken by the assessee to provide the services in relation to advertisement, publicity and sales promotion of the hotel business worldwide, it is very difficult to accept the stand of the Revenue that the amount so paid by the India hotels/clients to the assessee-company or any part thereof was paid for the use of a patent, invention, model, design, secret I formula or process or trademark or similar property or for imparting of any information concerning technical, industrial, commercial or scientific knowledge, experience or skill as envisaged in Article 12(3)(a), 12(4)(a) or 12(4)(b) of the DTAA or in section 9(1)(vii) read with Explanation 2.
78. The supply of drawings, design, documents, information etc. such as fire safety system, computer reservation system etc. as mentioned in the relevant Articles of the agreements on which much emphasis has been laid by the learned Special Counsel for the Revenue was made by the assessee to enable it to execute the job undertaken by it to render services in relation to advertisement, marketing and sales promotion of hotel business worldwide and such supply was merely incidental to the performance of integrated business arrangement which included mainly rendering services in relation to advertisement, publicity and sales promotion of hotel business. The payment made by the Indian hotels/clients to the assessee-company on account of such job or any part thereof, therefore, cannot be attributed to the use of a patent, invention, model, design, secret formula or process or trademark or similar property or for imparting of any information concerning technical, industrial, commercial or scientific knowledge, experience or skill. The decision of Hon'ble Madras High Court in the case of Nayveli Lignite Corpn. Ltd. (supra) and that of Hon'ble Andhra Pradesh High Court in the case of Klayman Porcelains Ltd. (supra) fully support this view. Even the decision of Authority for Advance Ruling in the case of Rotem Co. In re |2005| 279 1TR 165 ^ (AAR - New Delhi) is to the similar effect wherein after discussing the various judicial pronouncements, it was held that the principle which emerges from the various decisions is that in a contract for manufacture, installation, sale or supply of goods, the element of services will always be present and where such services are inextricably linked with manufacture, installation, sale or supply, they cannot be evaluated for the purpose of FTS. It is only where services are separable and independent that the FTS will be assessable. In the present case, the services sought to be treated as 'fees for technical services' or 'fees for included services' were of ancillary or auxiliary in nature and being integral part of the job undertaken by the assessee-company, the same were neither independent of nor separable from the said job undertaken by the assessee in relation to publicity, advertisement and sales promotion of the hotel business worldwide.
79. Before us, the learned Special Counsel for the Revenue has referred to some of the Articles of the agreements between the assessee and the Indian hotels/clients to submit that the drawings, designs, documents, systems and other facilities agreed to be provided by the assessee to the Indian hotels/clients in terms of the said Articles are the components which have been provided/supplied in the process of rendering of the services in relation to advertisement, marketing and sales promotion. He has ITA No. 2392/Del/2023 18 contended that since the same come within the purview of one or the other clauses contained in Explanation 2 to section 9(1 )(vi) and (vii) as well as Article 12(3) and 12(4) of the DTAA between India and USA, the payment/consideration attributable to the same should be apportioned so as to bring the same to tax in India. In this regard, it is observed that a similar contention was raised before the Hon'ble Delhi High Court on behalf of the Revenue in the case of Mitsui Engg. & Ship Building Co. Ltd. (supra). The same, however, was rejected by the Hon'ble Jurisdictional High Court holding that it was not possible to apportion the consideration for design on the one part and engineering, manufacturing, shop testing etc. on the other since the price paid by the assessee to the supplier was a total contract price which covered all the stages involved in the supply of machinery from the stage of design to the stage of commissioning. ln the present case also, the entire price was paid by the Indian hotels/clients to the assessee-company in pursuance of the relevant agreements expressly for rendering the services in relation to advertisement, publicity and sales promotion and it was neither possible nor practicable nor permissible to apportion the said consideration as sought to be done by the Revenue authorities.
80. As regards the applicability of Article 12(3)(a) of the DTAA, we have already held that its trademark, trade name etc. were made available by the assessee-company to the Indian hotels/clients as an integral part of the business arrangement between them and the same, therefore, was merely incidental to carry out the job of advertisement, publicity and sales promotion undertaken by the assessee-company. Moreover, the said use was allowed for mutual benefit and the exact benefits derived by the assessee- company from such use have already been discussed by us. As expressly provided in the relevant agreements, it was agreed that no cost is to be paid by the Indian hotels/clients to the assessee-company for such use and the entire payment/consideration was on account of the services rendered in relation to advertisement, publicity etc. This was the arrangement between the parties as is evident from the relevant terms and conditions of the agreements and this is the way in which both the sides had apparently understood and acted upon such arrangement. It was thus neither desirable nor possible to apportion any portion of the consideration received by the assesseecompany from the Indian hotels/clients towards use of trademark, trade name etc. by the Indian hotels/clients. Having regard to all these facts and circumstances of the case borne out from the record including especially the relevant agreements between the parties, we find it difficult to accept the stand taken by the Revenue that the payments received by the assessee-company from the Indian hotels/clients in pursuance of the said agreements or any part was in the nature of royalties within the meaning of Article 12(3)(a).
81. As regards Article 12(3)(b) covering the payments received as consideration for the use of or the right to use any industrial, commercial or scientific equipment, we have already noted that neither the Revenue has invoked the provisions of this Article in the assessee's case nor the same otherwise also is applicable to the facts of the present case since there was no such use or the right to use any industrial, commercial or scientific equipment. This takes us to Article 12(4)(a) of the DTAA which covers only the "payments made for rendering of any technical or consultancy services which are ancillary and subsidiary to the application or enjoyment of the ITA No. 2392/Del/2023 19 right, property or information for which a payment described in paragraph 3 is received. As clarified and explained in the Memorandum of Understanding dated 1 5thi May, 1989, paragraph 4(a) of Article 12 thus includes technical and consultancy services that are ancillary and subsidiary to the application or enjoyment of an intangible for which a royalty is received under a license or sale as described in paragraph 3(a) as well as those ancillary and subsidiary to the application or enjoyment of industrial, commercial or scientific equipment for which a royalty is received under a lease as described in paragraph 3(b). In this regard, we have already held that the payments received by the assessee in the present case from the Indian hotels/clients were not in the nature of royalties within the meaning given In paragraph 3(a) or 3(b) of Article 12. It, therefore, follows that paragraph 4(a) of Article 12 also cannot be applied to cover any of the services rendered by the assessee company to the Indian hotels/clients in the present case."
24. Thus, on a reading of the aforesaid observations of the Coordinate Bench, it becomes very much clear that not only the Tribunal has examined the applicability of Article 12(4)(a) of the Treaty qua the payment received but has categorically held that it cannot be treated as FIS under Article 12(4)(a) of the Treaty. Undisputedly, the aforesaid observations of the Coordinate Bench have been upheld by the Hon'ble Jurisdictional High Court in case of DIT Vs. Sheraton International Inc (supra). In view of the aforesaid, the observations of learned Commissioner (Appeals) that the applicability of Article 12(4)(a) was never examined has to be rejected at the threshold. In fact, we are constrained to observe, learned Commissioner (Appeals), being conscious of the fact that the centralized service fee received by the assessee cannot be treated as FIS under Article 12(4)(b) due to failure of 'make available' condition, has made an unsuccessful attempt to bring it within the ambit of Article 12(4)(a) of the Treaty and in the processes has misrepresented certain facts.
25. Be that as it may, the fact on record reveal that the taxability of centralized services fee as FIS is a recurring issue between the assessee and the Revenue from the past years. It is relevant to observe, while deciding the issue in assessment year 2010-11, the Tribunal in ITA No.202/Del./2016, dated 28.09.2017, has held as under:
"5. We have heard the ld. Authorized Representative of the parties to the appeal, gone through the documents relied upon and orders passed by the revenue authorities below in the light of the facts and circumstances of the case.
6. Ld. DR for the revenue relied upon the order of the AO. However, the ld. AR for the assessee relied upon the order passed by the ld. CIT (A).
7. For the sake of ready reference, the findings returned by the ld. CIT(A) allowing the appeal is reproduced as under
"8. I have carefully considered the above submissions, and the contentions of the appellant. I have also perused the assessment order and the orders of the Hon'ble ITAT and the Hon'ble Delhi High Court for the A Vs. 1995-96 to 2000-2001 in the case of Sheraton International Inc (group concern). The issue of taxability of the appellant's income from hotel related services provided to hotels in India, as royalty fees for technical services, stands squarely covered ITA No. 2392/Del/2023 20 by f the judgment of the ITAT, Delhi in the case of Sheraton International Inc. at ITA Nos. 50 to 55/Del/2006 dated | 04.10.2006, It is also observed that the appeals of the Revenue have been dismissed by the Delhi High Court vide order dated 30.01.2009, therein the Hon'ble High Court held that the Tribunal had rightly concluded that the payments received were in the nature of business income, and not in nature of royal or fees for technical services. It was accepted by the Ld. Assessing Officer that the appellant did not have a permanent establishment in India, and hence the business income could not be brought to tax under Article 7 of the India- USA DTAA, Moreover, no question of taw had arisen for their consideration, as these are findings of fact by the Tribunal. Therefore, respectfully following the orders of the higher judicial authorities, the bringing to tax of the business receipts of the appellant in India, is deleted. Thus, the appellant succeeds in grounds 1 to 4.
8. The issue in controversy has also been set at rest by the Hon'ble Delhi High Court in case cited as Director of Income-tax vs. Sheraton International Inc. - (2009) 313 ITR 267 (Del.) as under:
"Double taxation relief-Agreement between India and USA- Payment for advertising, publicity and sales promotion services-Tribunal found as a final fact finding authority that main services rendered by assessee, a company incorporated and tax resident in USA, to Indian company, was advertisement, publicity and sales promotion keeping in mind their mutual interests and in that context, the use of trademark, trade name etc, and other enumerated services referred to in the agreement with the assessee were incidental to main service- Tribunal thus rightly concluded that the payments received were neither in the nature of royalty under s. 9(l)(vi), Expln. 2 not in the nature of fee for technical services under s. 9(1) (vii), Expln. 2, but business income and assessee not having any PE in India such business income was not taxable in India- j There was nothing on record to show that the agreement was a colourable device- Such findings of fact having not been challenged as perverse, no substantial question of law arose out of the order of the Tribunal"
9. So, following the decision rendered by Hon'ble Delhi High Court in case of Director of Income-tax vs. Sheraton International Inc. (supra), we are of the considered view that the revenue received by the assessee for providing centralized services is not in the nature of Fee for Technical Services (FTS) u/s 9( I )(vi) Explanation 2, but it is a business income. Since the assessee is not having any PE in India, its business income earned is not taxable in India. under:-
ITA No. 2392/Del/2023 2110. So, in view of what has been discussed above, we find no illegality or perversity in the impugned order passed by the Id. CIT (A), hence present appeal filed by the Revenue is hereby dismissed."
26. The aforesaid decision was upheld by the Hon'ble Jurisdictional High Court while dismissing Revenue's Appeal. The same view was reiterated by the Tribunal while deciding assessee's appeal in assessment year 2011-12 in ITA No. 203/Del/2016, dated 18.12.2018. It is relevant to observe, the aforesaid decisions of the Coordinate Bench have been upheld by the Hon'ble Jurisdictional High Court while dismissing Revenue's appeals. Identical is the factual position in assessment year 2013-14, wherein, the Tribunal decided the issue in favour of the assessee in ITA No. 5144/Del/2016, dated 18.11.2019 and the Hon'ble Jurisdictional High Court has upheld the decision of the Tribunal.
27. Thus, keeping in view our detailed reasoning, hereinabove, and the ratio laid down in the binding judicial precedents rendered in assessee's own case as well as in case of group company, viz, Sheraton International Inc., cited before us, we have no hesitation in holding that the fee received by the assessee under the Centralized Services Agreement cannot be treated as FIS either under Article 12(4)(a) or 12(4)(b) of the India-US Tax Treaty. As a natural corollary, it can only be treated as business income of the assessee. Hence, in absence of a PE in India, it will not be taxable.
28. For the sake of completeness, we must observe, in course of hearing, learned Departmental Representative has relied upon some judicial precedents to drive home the point that the payment received towards centralized services fee is in the nature of FIS under Article 12(4)(a) of the Treaty. In this context, we must observe, after carefully examining the decisions of the Coordinate Bench in case of Marriott Hotel (supra), we are of the view that it is clearly distinguishable on facts. On a reading of the decision, it is very much clear that after examining the agreements entered into with the Indian hotels, the Bench has recorded a finding of fact that the agreements are interrelated/interlinked in essence that they refer to each other. Further, the Bench has observed that for all practical purposes, the clients (Indian hotels) have construed all the agreements as a single agreement for the purpose to promote brand. Thus, in this factual context, the Bench has concluded that the assessee has split up the royalty received into different segments. However, in the appeals before us, there are no such findings by the departmental authorities which can demonstrate that for all practical purposes the License Fee Agreement and Centralized Services Agreement are to be construed as one agreement and has been so understood by the Indian clients. The case of JC Bamford Excavators Ltd. (supra) is also factually distinguishable. Therefore, in our considered opinion, the decisions cited by learned Departmental Representative would be of no help to advance the case of the Revenue.
29. In view of the aforesaid, we direct the Assessing Officer to delete the addition."
6. Notably, the aforesaid decision of the Coordinate Bench has been affirmed by the Hon'ble Jurisdictional High Court while deciding Revenue's appeal in judgment ITA No. 2392/Del/2023 22 dated 4th November, 2022 in ITA 435/2022. The observations of the Hon'ble Delhi High Court in the judgment are as under:
"4. The counsel for the Revenue has not brought anything on record to distinguish the facts of present case with the facts involved in Sheraton International Inc. (supra).
5. Admittedly, this Court in Sheraton International Inc. (supra) has decided the issue involved in the present appeals in favour of the Assessee.
6. Though the judgment of this Court has been challenged and is pending adjudication before the Supreme Court, yet there is no stay of the said judgment till date. Consequently, in view of the judgments passed by the Supreme Court in Kunhayammed and Others vs. State of Kerala and Another, (2000) 6 SCC 359 and Shree Chamundi Mopeds Ltd. Vs. Church of South India Trust Association CSI Cinod Secretariat, Madras (1992) 3 SCC 1, the present appeals are dismissed being covered by the judgment passed by the learned predecessor Division Bench in Sheraton International Inc. (supra). 7.
However, it is clarified that the order passed in the present appeals shall abide by the final decision of the Supreme Court in the Civil Appeal No.3094/2010."
7. Since, the issue in dispute is squarely covered in favour of the assessee by the decision of the Tribunal and Hon'ble Jurisdictional High Court, we find no reason to interfere with the decision of learned first appellate authority in declaring the receipts from centralized services to be not in the nature of FTS/FIS. Ground is dismissed."
7. The impugned order of the Ld. CIT(A) follows the orders (supra) of the Tribunal and Hon'ble Delhi High Court. We, therefore, do not find any substance in the appeal of the Revenue which is only reiteration of the points already considered and settled in the order(s) (supra) of the Tribunal and Ld. CIT(A). Nothing new has been placed before us by the Revenue to enable us to take a different view.
8. Thus in the light of the decisions (supra) of the Tribunal and the Hon'ble Delhi High Court and in the absence of any change in the factual matrix and legal proposition, we decline to interfere with the order of the Ld. CIT(A).
9. In the result, appeal of the Revenue is dismissed.
ITA No. 2392/Del/2023 23Order pronounced in the open court on 13th February, 2024.
sd/- sd/-
(SHAMIM YAHYA) (ASTHA CHANDRA)
ACCOUNTANT MEMBER JUDICIAL MEMEBR
Dated: 13/02/2024
Copy forwarded to-
1. Applicant
2. Respondent
3. CIT
4. CIT (A)
5. DR:ITAT
ASSISTANT REGISTRAR
ITAT, New Delhi
Date of dictation
Date on which the typed draft is placed before the dictating Member Date on which the typed draft is placed before the Other Member Date on which the approved draft comes to the Sr. PS/PS Date on which the fair order is placed before the Dictating Member for pronouncement Date on which the fair order comes back to the Sr. PS/PS Date on which the final order is uploaded on the website of ITAT Date on which the file goes to the Bench Clerk Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the Order