Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Atomstroyexport, Russia, Mumbai vs Dcit (It) Rg 1(1)(2), Mumbai on 6 September, 2017

आयकर अपीलीय अिधकरण, अिधकरण, मुबं ई "एल " खंडपीठ Income-tax Appellate Tribunal "L"Bench Mumbai सव ी राजे , लेखा सद य एवं रिवश सूद , याियक सद य Before S/Sh. Rajendra,Accountant Member & Ravish Sood, Judicial Member आयकर अपील सं ./ITA./619/Mum/2017, िनधा रण वष /Assessment Year: 2013-14 M/s. Atomstroyexport-Russia Dy. DIT(IT), Range-1(1)(2) C/o. Nuclear Power Corporation of India 1st floor, Scindia House, Ballard Estate, Limited, 8th Floor, South Wing, Vikram NM Road, Mumbai-400 038 Vs. Sarabhai Bhavan, Central Avenue, Anushakti Nagar,Mumbai-400 094.

PAN:AAFCA 3658 N. (अपीलाथ /Appellant) ( यथ / Respondent) Revenue by: Shri Samuel Darse-CIT-DR Assessee by: Shri Nitesh Joshi -AR सुनवाई क तारीख / Date of Hearing: 06.09.2017 घोषणा क तारीख / Date of Pronounce ment: 06.09.2017 आयकर अिधिनयम ,1961 क धारा 254(1) के अ तग त आदे श Order u/s.254(1)of the Inco me-tax Act,1961(Act) लेखासद य राजे के अनुसार/PER RAJENDRA, AM-

Challenging the order dated 15/11/2016 of the AO,passed in pursuance of the Directions of the Dispute Resolution Panel(DRP),Mumbai,the Assessee has filed the present appeal.The assessee is a joint stock company under the Ministry of Atomic Energy, Russian Federation, incorporated under the provisions of Russian Legislation having its registered office at Moscow,Russia.It is engaged in the business of commissioning of turnkey power project. Return of income was filed on 31/3/2006 declaring a total income of Rs.12.30 crores.The Assessing Officer (AO) completed the assessment on u/s. 143(3) r.w.s.144C(13)of the Act,determining its income at Rs.1,23,06, 44,210/-.

2.Effective ground of appeal is about taxing the amount of Rs. 183.78 crores in India that was received by the assessee for executing the Offshore Supply Contract.During the assessment proceedings,the AO found that the assessee had entered into an agreement with Nuclear Power Corporation of India Ltd.(NPCIL)to set up two 1000 MW power plant units in Tamilnadu,that for that purpose it entered in to five different agreements with NPCIL,that NPCIL had made payments of Rs.70.11 crores to the assessee for executing the above referred agreements besides paying Rs.183.78 crores for supplying offshore equipments (OSE) and materials,that it had also 1 619/M/17 M/s.Atomstroyexport entered in to an agreement for carrying out first priority design work for the construction of Units 3 & 4,that for execution of the said agreement a further payment of Rs.21.72 crores was made by NPCIL.He observed that the assessee had claimed applicability of the provisions of section 44BBB of the Act to the fees received from NPICL in respect of Offshore Service Contracts,that it claimed that the receipts under Offshore Supply Contracts were not taxable in India,that income received from the contract of priority design work were to be taxed @ 10% under the head payments received towards royalty.He asked the explain as to why the receipt of Rs.183.78 crores received by it on account of offshore supply contract should not be taxed in India.After considering the submissions of the assessee and the Directions of the DRP,the AO held that income of the assessee from the offshore service contract and offshore supply contracts was taxable in India as per the provisions of section 44BBB of the Act.

3.Before us,representatives of both the sides agreed that the issue stands covered in favour the assessee by the orders of the Tribunal for the AY.s.2007-08,2008-09,2011-12(ITA.s 8074/ Mum/ 2010,ITA/6573/Mum/2011,ITA/1033/Mum/2015.dtd.10.01.2017)andAY.2009-10(ITA/6581/ Mum/2012/,dtd.22.03.2017).We are reproducing the relevant portion of the order of the Tribunal for the AY.2009-10(supra)and it reads as under:

"5.Learned Authorised Representative submitted before us that the 2007-081 2008-09 and 2011- 12 in ITA no.8074/Mum./20101 ITA no.6573/Mum./2011 and no.1033/Mum./2015, respectively, vide order dated 10th January 2017,by giving a categorical finding that the amount received under the off-shore contract are not taxable in India under section 44BBB.Therefore, he submitted, the amounts,received under the off-shore supply contracts cannot be taxed.
6.Learned Departmental Representative fairly agreed that the issue squarely covered by the decision of the Tribunal under reference.
7.We have considered the submissions of the parties and perused the material available on record as well as the order of the co-ordinate bench referred to above.The issue in dispute in these grounds is in relation to taxability of the amount received towards supply of materials and equipment under the off-shore supply contracts.Undisputedly,the off-shore supply contracts under which the assessée has supplied materials and equipments in the impugned assessment year is/are continuing from the assessment year 2006-07 onwards It is relevant to note, the taxability of the amount received under .the off-shore contract is a contentious issue between the assessee and the Department right from the assessment year 2006-07. In fact in the impugned assessment year, the Assessing Officer following the order of the DRP for assessment year 2006-07 and 2007-08, has brought to tax the amount received under off-shore supply contracts by applying identical nature of dispute raised by the assessee for assessment year 2007-08, 2008-09 and 2011-12, the Tribunal in its order, as referred to above, after analyzing the nature of contract, provisions of the Act, and relevant DTAA as well as the principles oflaw laid down in judicial precedents, in a detailed order ultimately concluded, since, supply of materials and equipments under the off-shore supply contracts were carried out and concluded outside Indi, the receipts from off- shore supply contracts cannot be deemed to accrue or arise in India. The operative portion from the order of the Tribunal is extracted herein below -
2
619/M/17 M/s.Atomstroyexport "15 Therefore after analyzing the various case laws, statutory provisfonc, DTA/ provisions and contractual terms and respectfully following judgment of Hon'ble Supreme Court in Ishikawajima- Harirna Heavy Industries Limited V/s DICT (288 ITR 408),we are inclined to hold that Offshore Supply contracts were 'carried and concluded-"outside India and hence no income therefrom deemed to accrue or arise in India as per section 9(1) and DTAA provisions and accordingly, not chargeable to tax. The receipts thereof do not form part of receipts for the purpose of computational provisions of section 44BBB. Explanation-4 could not overcome the limitation imposed by Explanation-l(a) to section 9(i)(i) and hence,the impugned income do not form part of business receipts for computation of income u/s 448A8 of the Act. We held so."

8.There being no material difference in facts in the impugned assessment respectfully following the decision of the co-ordinate bench as referred to above,we hold-that the amount received towards sLi:fvf: material and equipment under the off-shore supply contract exclude the amount of 423,73f 10,473, from the gross receipts for computing tax under section 441BBB.Grounds no.1 to 5, are allowed."

Respectfully,following the above order of the Tribunal,we decide the effective ground of appeal in favour of the assessee.

As a result,appeal filed by the assessee stands allowed. फलतः िनधा रती ारा दािखल क गई अपील मंजूर क जाती है.

Pronounced in open court on 6th ,September, 2017. आदेश क घोषणा खुले यायालय म दनांक 6 िसतबंर, 2017 को क गई ।

                         Sd/-                                            Sd/-
            (रिवश सूद /Ravish Sood)                            (राजे   / RAJENDRA)
      याियक सद य       / JUDICIAL MEMBER                    लेखा सद
य / ACCOUNTANT MEMBER
मुंबई Mumbai;  दनांक/Dated :06.09.2017.
Jv.Sr.PS.

आदेश क ितिलिप अ ेिषत/Copy of the Order forwarded to :

1.Appellant /अपीलाथ 2. Respondent / यथ
3.The concerned CIT(A)/संब अपीलीय आयकर आयु , 4.The concerned CIT /संब आयकर आयु
5.DR "L" Bench, ITAT, Mumbai /िवभागीय ितिनिध, खंडपीठ,आ.अिध.मुंबई
6.Guard File/गाड फाईल स यािपत ित //True Copy// आदेशानुसार/ BY ORDER, उप/सहायक पंजीकार Dy./Asst. Registrar आयकर अपीलीय अिधकरण, मुंबई /ITAT, Mumbai.
3