Income Tax Appellate Tribunal - Delhi
Celestial Aviation Trading 36 ... vs Assistant Commissioner Of Income-Tax, ... on 29 October, 2025
आयकर अपीलीय अिधकरण
िद ी पीठ "डी", िद ी
ी िवकास अव थी, ाियक सद एवं
ी कृणवंत सहाय, लेखाकार सद के सम
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "D", DELHI
BEFORE SHRI VIKAS AWASTHY, JUDICIAL MEMBER &
SHRI KRINWANT SAHAY, ACCOUNTANT MEMBER
आअसं.1384/िद ी/2025(िन.व. 2022-23)
ITA No.1384/DEL/2025 (A.Y.2022-23)
Celestial Aviation Trading 36 Ltd.,
Aviation House, Shannon, Co. Clare,
Ireland V14 AN29
PAN: AAJCC-3532-F ...... अपीलाथ /Appellant
बनाम Vs.
Assistant Commissioner of Income Tax,
International Taxation, Circle 1(2)(1), Civic Centre,
Minto Road, New Delhi 110002 ..... ितवादी/Respondent
आअसं.1385/िद ी/2025(िन.व. 2022-23)
ITA No.1385/DEL/2025 (A.Y.2022-23)
Celestial Aviation Trading 62 Ltd.,
Aviation House, Shannon, Co. Clare,
Ireland V14 AN29
PAN: AAICC-6632-P ...... अपीलाथ /Appellant
बनाम Vs.
Assistant Commissioner of Income Tax,
International Taxation, Circle 1(2)(1), Civic Centre,
Minto Road, New Delhi 110002 ..... ितवादी/Respondent
आअसं.1386/िद ी/2025(िन.व. 2022-23)
ITA No.1386/DEL/2025 (A.Y.2022-23)
Celestial Aviation Trading 8 Ltd.,
Aviation House, Shannon, Co. Clare,
Ireland V14 AN29
PAN: AAICC-6634-M ...... अपीलाथ /Appellant
बनाम Vs.
Assistant Commissioner of Income Tax,
International Taxation, Circle 1(2)(1), Civic Centre,
Minto Road, New Delhi 110002 ..... ितवादी/Respondent
2
ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025
(AY 2022-23)
आअसं.1419/िद ी/2025(िन.व. 2022-23)
ITA No.1419/DEL/2025 (A.Y.2022-23)
Celestial Aviation Trading 64 Ltd.,
Aviation House, Shannon, Co. Clare,
Ireland V14 AN29
PAN: AAGCC-5877-L ...... अपीलाथ /Appellant
बनाम Vs.
Assistant Commissioner of Income Tax,
International Taxation, Circle 1(2)(1), Civic Centre,
Minto Road, New Delhi 110002 ..... ितवादी/Respondent
आअसं.1420/िद ी/2025(िन.व. 2022-23)
ITA No.1420/DEL/2025 (A.Y.2022-23)
Celestial Aviation Trading 14 Ltd.,
Aviation House, Shannon, Co. Clare,
Ireland V14 AN29
PAN: AAKCC-6973-D ...... अपीलाथ /Appellant
बनाम Vs.
Assistant Commissioner of Income Tax,
International Taxation, Circle 1(2)(1), Civic Centre,
Minto Road, New Delhi 110002 ..... ितवादी/Respondent
आअसं.1421/िद ी/2025(िन.व. 2022-23)
ITA No.1421/DEL/2025 (A.Y.2022-23)
Celestial Aviation Trading 68 Ltd.,
Aviation House, Shannon, Co. Clare,
Ireland V14 AN29
PAN: AAFCC-8929-E ...... अपीलाथ /Appellant
बनाम Vs.
Assistant Commissioner of Income Tax,
International Taxation, Circle 1(2)(1), Civic Centre,
Minto Road, New Delhi 110002 ..... ितवादी/Respondent
3
ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025
(AY 2022-23)
आअसं.1465/िद ी/2025(िन.व. 2022-23)
ITA No.1465/DEL/2025 (A.Y.2022-23)
Celestial Aviation Trading 69 Ltd.,
Aviation House, Shannon, Co. Clare,
Ireland V14 AN29
PAN: AAJCC-3533-E ...... अपीलाथ /Appellant
बनाम Vs.
Assistant Commissioner of Income Tax,
International Taxation, Circle 1(2)(1), Civic Centre,
Minto Road, New Delhi 110002 ..... ितवादी/Respondent
आअसं.1479/िद ी/2025(िन.व. 2022-23)
ITA No.1479/DEL/2025 (A.Y.2022-23)
Celestial Sverige Aircraft Leasing Worldwide AB,
Smalandsgatan 20, Box 1703, Stockholm,
Swedan, 11187
PAN: AAICG-2491-C ...... अपीलाथ /Appellant
बनाम Vs.
Assistant Commissioner of Income Tax,
International Taxation, Circle 1(2)(1), Civic Centre,
Minto Road, New Delhi 110002 ..... ितवादी/Respondent
Assessee by : Shri Percy Pardiwalla Sr. Advocate with
S/Shri Madhur Agarwal Advocate & Shreyas Sardesai,
Chartered Accountant
Department by : Shri M.S Nethrapal, CIT-DR
सुनवाई क ितिथ/ Date of hearing : 30/09/2025
घोषणा क ितिथ/ Date of pronouncement : : 29/10/2025
आदेश/ORDER
PER VIKAS AWASTHY, JM:
These eight appeals by different assessees are directed against the assessment orders for AY 2022-23 in their respective cases. Identical grounds have been raised by all the assessees in their respective grounds of appeal.
4ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) Therefore, all these appeals are taken up together for adjudication and are decided by this common order.
2. Shri Percy Pardiwala, Sr. Advocate appearing on behalf of the appellants/assessees at the outset submits that the primary issue in present set of appeals is determination of nature of lease transaction. According to the assessees, Lease Agreement between the assessees as lessors and the Airline Companies as lessee is of Operating Lease. Whereas, the Assessing Officer (AO) has re-characterized the said lease agreement as Financial Lease. The ld. Counsel submitted that the Tribunal in the case of Celestial Aviation Trading 15 Ltd. vs. ACIT reported as 176 taxmann.com 902 (Delhi-Trib) has examined the issue in detail and decided the issue in favour of the assessee holding the lease agreements are in the nature of operating lease. The lease agreements in the present set of appeals are identical, the findings of the AO holding the lease agreements as financial lease are similar to the one as were decided by the Tribunal in the case of Celestial Aviation Trading 15 Ltd. (supra).
2.1. The ld. Counsel submits that though the assessee has raised other issues viz. tenability of the impugned final assessment order and directions of the Dispute Resolution Panel (DRP) beyond jurisdiction in ground no. 2 and 4 of appeal, respectively, the assessee is not pressing said grounds.
3. Per contra, M.S Nethrapal representing the department submitted that the department has engaged Special Counsel to argue these matters; hence, he is not in a position to make submissions in these appeals.
4. We have heard the submissions made by ld. Counsel for the assessee, and have examined the orders of authorities below. We find that in ground no. 5 to 12 5 ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) of appeal, the single issue assailed by the assessees in their respective appeals is with regard to determination of nature of lease agreement. All these lease agreements have been entered in to between the assessees as lessors on the one side and the Aviation Companies as lessee on the other side for leasing of Airbus Aircrafts. The lease agreements in all the cases are identical, and the nature of the transactions is pari materia to the lease transactions of aircraft examined in the case of Celestial Aviation Trading 15 Ltd. vs. ACIT (supra).The Coordinate Bench after hearing both sides and examining lease agreements in detail held as under:-
"13. To begin with, it would be relevant to refer to the Lease Agreement entered into between the assessee, the lessor and Indigo, the lessee. The assessee has placed on record Aircraft Specific Lease Agreement (in short 'ASLA) dated 15.04.2021 at page 162 to 209 of the paper book in respect of aircraft bearing MSN 10689. The assessee has also placed on record a copy of Aircrafts Lease Common Terms Agreement (CTA) dated 20.06.2006 entered into between GE Commercial Aviation Services Ltd. and Indigo. To understand the issue, both agreements have to be read together. Aircraft Specific Lease Agreement as the name suggests is in respect of a particular aircraft, whereas, the terms and conditions spelled out in Aircraft Lease Common Terms Agreement is the standard agreement which would be applicable to all the aircrafts taken on lease by Indigo. A perusal of ASLA would show that the assessee is the Lessor and Indigo is the Lessee. The duration of agreement is for a period of 120 months extendable at the option of Lessee to be conveyed in writing to the Lessor before the expiry of 18 months prior to the original scheduled expiry date. Clause 3 of ASLA specifically states that the owner of the aircraft shall be the 'Lessor'. In the entire ASLA there is no covenant which refers to the condition that after the end of duration of lease term, the ownership in aircraft shall be transferred to the lessee or the lessee at any point of time can exercise option to purchase the aircraft. Clause 10 of ASLA requires the Lessee to pay deposit in cash or in the form of Letter of Credit prior to delivery of aircraft. The Lessor shall return such deposit to the Lessee upon occurrence of the events specified in ASLA which includes, 'on completion of the Return Occasion. "Return Occasion" is defined in Schedule-I of CTA as:6
ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) "Return Occasion means the date on which the Aircraft is redelivered to Lessor in accordance with Clause 12".
Clause 12 of CTA reads as under:
"12. RETURN OF AIRCRAFT 12.1 RETURN On the Expiry Date or redelivery of the Aircraft pursuant to Clause 13.2 or termination of the leasing of the Aircraft under the Lease, Lessee will, unless an Event of Loss has occurred, redeliver the Aircraft and the Aircraft Documents and Records at Lessee's expense to Lessor at the Redelivery Location, in accordance with the procedures and in compliance with the conditions set out in Schedule 6, free and clear of all Security Interests (other than Lessor Liens) and in a condition suitable for immediate operation under FAR Part 121 or as otherwise agreed by Lessor and Lessee and, in any case, qualifying for and having a valid and fully effective certificate of airworthiness issued by the Air Authority. If requested by Lessor, Lessee shall thereupon cause the Aircraft to be deregistered by the Air Authority Lessor shall reasonably cooperate (and shall procure that the Owner reasonably cooperates) with the Lessee in order to effect such deregistration."
The above clause makes it unambiguously clear that at the end of Lease period, Lessee is under obligation to return aircraft to the lessor. And on the return of aircraft the lessor shall refund the deposit.
14. Some of the vital covenants of the CTA are examined to determine the nature of lease as under:-
(i) Schedule-I to CTA contains definitions. "Owner" has been defined as under:
"Owner means the Person identified in the Aircraft Specific Lease Agreement as Owner or, subject to clause 14.3, such other person as Lessor may notify Lessee from time to time."
The owner as per ASLA is the assessee.
(ii) Clause 8.4 of CTA deals with sub-leasing.
7ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) "8.4 Subleasing
(a) At no time prior to the Return Occasion will Lessee sub-lease, wet- lease or otherwise give possession of the Aircraft to any Person except:
(i) when the prior written consent of Lessor has been obtained (not to be unreasonably withheld or delayed); or
(ii) where the Aircraft is delivered to a manufacturer or maintenance facility for work to be done on it as required or permitted under the Lease;
or
(iv) to a Permitted Sub-Lessee as set forth in Clause 8.4(b); or
(v) on a wet lease complying with the provisions of the following of this clause 8.4(a)."
Clause 8.4 of the CTA restricts the lessee to sub-lease, wet lease or otherwise give possession of aircraft to any person except under certain conditions with prior consent of lessor.
(iii) Clause 8.6 of CTA explains Ownership; Property Interest; Related matters. The relevant extract of the same is reproduced as under:
"8.6 Ownership; Property Interests; Related Matters
(a) Lessee will:
(i) fix and maintain Nameplates in a prominent position in the cockpit or cabin of the Aircraft and on each Engine stating "This Aircraft/Engine is owned by (insert name of Owner and is leased to [insert name of Lessee] and may not be or remain in the possession of or be operated by, any other person without the prior written consent of linsert name of Lessor]"; and
(ii) take all reasonable steps to make sure that other relevant Persons know about the interests of Owner and Lessor as owner and lessor respectively in the Aircraft, including (without limitation) ensuring that wherever necessary as a matter of applicable Law in the State of Registry or in the jurisdiction of incorporation of any 8 ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) Permitted Sub-Lessee or the State of Incorporation, the interests of Lessor and Owner are duly registered in the International Registry.
(b) Lessee will not:
(i) represent that it is the owner of the Aircraft or that it has an economic interest (equivalent to ownership) in the Aircraft for Tax treatment or other purposes;
(ii) take any action or fail to take any action if it might reasonably be expected to put Owner's and / or Lessor's rights at risk;
(iii) represent to others that Owner or Lessor is associated with or responsible for the business activities and / or flight operations of Lessee; or
(iv) allow the Aircraft or Owner's or Lessor's interest in it to become or remain subject to any Security Interest (other than a Permitted Lien); nor
(v) consent to any interests conflicting with (whether or not taking priority over) the interests of Lessor or Owner to be registered at the International Registry without the prior written consent of Lessor or Owner (as the case may be)."
The aforesaid covenant ensures that the name of the owner at all times is displayed on the aircraft. The reason for having this clause is obviously to display the name of owner and lessee during the period of Lease Agreement which is substantially less than the Economic Life of the Aircraft.
(iv) In Clause 8.13 Aircraft Lease Common Terms Agreement deals with title on equipment change, the same reads as under:-
"8.13 Title on an Equipment Change Date (whether by way of replacement, as the result of an Equipment Change or otherwise) shall, save as otherwise provided in a bill of sale or similar instrument delivered by Lessee in favour of Owner) vest in Owner solely by virtue of its attachment to the Airframe or 9 ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) an Engine and it shall then be subject to the Lease as if it were attached to the Aircraft at Delivery. If so requested by Lessor, Lessee will provide a properly executed bill of sale or similar instrument to evidence the vesting of title to any such equipment, free and clear of all Security Interests, in Owner."
A perusal of aforesaid Clause shows that in case of change in any equipment which is part of engine. The ownership in that equipment shall solely vest with the owner by virtue of its attachment of the airframe to the engine.
(v) The Clause 9 of the CTA lays down the condition and responsibility on lessee to get the aircraft insured. A perusal of Clause 9.1 reveals that it is the responsibility of lessee to maintain the insurance in full force during the term of lease only. After the expiry of lease, the lessee is not responsible for the insurance of the aircraft.
(vi) Clause 10 of CTA binds the lessee to indemnify the lessor. The relevant extract from the said clause is reproduced herein under:-
10. INDEMNITY 10.1 General
(a) Lessee agrees to assume liability for and indemnifies each of the Indemnitees against and agrees to pay on demand Losses which an Indemnitee may suffer at any time whether directly or indirectly as a result of any act or omission in relation to:
(i)the ownership (but only to the extent arising out of the use, possession, leasing, operation or maintenance of the Aircraft by Lessee or any Permitted Sub-Lesse), maintenance, repair, possession, transfer of ownership or possession, import, export, registration, storage, modification, leasing, insurance, inspection, testing, design, sub-leasing, use, condition or other matters relating to the Aircraft; or
(ii) any breach by Lessee of its obligations under the Lease.
'Indemnity' has been defined in Schedule-I as under:-
10ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) Indemnitee means each of Lessor, Owner, GECC, GECAS, the Financing Parties and each of their respective successors and assigns, shareholders, subsidiaries, affiliates, partners, contractors, directors, officers, representative, servants, agents and employees.
13.4 Sale or Re-lease of Aircraft If an Event of Default occurs and is continuing, Lessor may sell or re-lease or otherwisde deals with the Aircraft at such time and in such manner and on such terms as Lessor considers appropriate in its absolute discretion, free and clear of any interest of Lessee, as if the Lease had never been entered into.
Thus, in the event of default the Lessee has to return aircraft to the Lessor and thereafter, the Lessor can sale or re-lease the aircraft.
14. From perusal of above terms and conditions it can be deduced that the ownership in the aircraft vest with the assessee/lessor at all the time during the period of lease. From conjoint reading of the terms and conditions of CTA and ASLA it emerges that there is no change in the ownership of the aircraft during the currency of lease agreement and at the end of agreement, the lessor continues to be the owner and the Lessee shall pay lease rentals to the assessee/lessor during lease period.
15. Now to understand the difference between financial lease and operating lease, we need to refer to the definition of 'Financial Lease' under other Acts as the expression financial lease and operating lease are not defined under the Income Tax Act. Section 2(ma) of the SARFAESI Act, 2002 defines 'financial lease' as under:-
"financial lease" means a lease under any lease agreement of tangible asset, other than negotiable instrument or negotiable document, for transfer of lessor's right therein to the lessee for a certain time in consideration of payment of agreed amount periodically and where the lessee becomes the owner of the such assets at the expiry of the term of lease or on payment of the agreed residual amount, as the case may be"
The Recovery of Debts & Bankruptcy Act, 1993 defines financial lease as under:-
11ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) "financial lease" means a lease under a lease agreement of tangible asset, other than negotiable instrument or negotiable document, for transfer of lessor's right therein to the lessee for a certain time in consideration of payment of agreed amount periodically and where lessee becomes the owner of the such assets at the expiry of the term of lease or on payment of the agreed residual amount, as the case may be"
From the aforesaid definitions a subtle trait of financial lease can be identified i.e. "At the end of the lease period, lessee becomes the owner of the leased asset."
16. In the instant case although the AO and the DRP have characterized the nature of lease as financial lease but both the authorities have ignored the fact that at no point of time, ownership in the asset i.e. aircraft is transferred to the lessee, which is the hallmark of financial lease.
17. The assessee has drawn our attention to RBI Circular No. 24 dated 01.03.2002 at page 234 of the paper book which deals with Import of Aircraft/Aircraft engine/Helicopter on lease basis. A perusal of RBI Circular No. 24 dated .01.02.2022 would show that there are separate conditions to be satisfied for acquiring aircraft on operating lease basis and under financial lease. For the sake of ready reference relevant excerpts from the said Circular are reproduced herein below:-
"To All Authorized Dealers in Foreign Exchange Madam/Sirs, Import of Aircraft/Aircraft Engine/ Helicopter on lease basis Authorised dealers are aware that the Reserve Bank is considering applications from airline companies and air taxi operators for payment of the lease rentals for import of aircraft/aircraft engine/helicopter on lease basis, based on the approval issued by the Director General of Civil Aviation (DGCA), Government of India.12
ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23)
2. It has been decided that authorised dealers may allow remittance of payment of lease rentals, opening of letter of credit towards security deposit etc. in respect of import of aircraft/aircraft engine/helicopter on operating lease basis, after verifying documents to show that necessary approval from the appropriate authorities, like Ministry of Civil Aviation/Director General of Civil aviation, Government of India has been obtained. In this connection attention is also invited to paragraph 8 of Annexure I to A.D.(M.A. Series) Circular No.11 dated May 16, 2000.
3. It is clarified that financial lease transaction i.e. the lease transaction containing option to purchase the asset at the end of the lease period will continue to require prior approval from the Reserve Bank of India."
The contention of the assessee is that the lessee is paying lease rentals in accordance with aforesaid RBI Circular and for the financial lease transaction where the ownership in the asset is transferred to the lessee, the lessee was required to take prior approval from the RBI, no such approval has been taken by the lessor in the present case. This fact remains un-rebutted. No material is available on record to suggest that the above RBI Circular has been violated by the lessor or the lessee.
18. Further, the ld. Counsel for the assessee has drawn our attention to the observations of the DRP in para 17.3 (ii) of the Directions, where the DRP has determined economic life of the Aircraft as 8 years. Referring to DGCA Circular issued in 1993 the DRP concluded that since lease of the aircraft covers substantial commercial life, therefore, the lease should be termed as financial lease. We find above observations of the DRP contrary to the facts on record and the DGCA Circular. The DGCA vide its communiqué dated 29.07.1996 (at pages 231 to 233 of the paper book) has prescribed economic life of an aircraft as 20 years or 60,000 landings/pressurization cycles. In the instant case the lease agreement has been entered between the parties for a period of 120 months i.e. for 10 years, in other cases the lease period is for lesser period i.e. 72 months as is in the case of MSN 9382 (at page no. 210 to 275 of the paper book) and for MSN 9561 (at pages 276 to 341 of the paper book). Substantial economic life of the aircraft is still left after the end of lease period. Therefore, observations of the DRP on Economic Life of the aircraft being utilized under lease agreement is 13 ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) without any basis, hence, the conclusion to re-characterize nature of lease agreement is erroneous.
19. The ld. DR has vehemently argued that the lessee (Indigo) had originally entered into an agreement for purchase of aircraft with Airbus and it was subsequently that the present assessee stepped in at the time of delivery of aircraft and financed Indigo for acquiring the aircraft from Airbus. The ld. Counsel for the assessee to counter argument of the Revenue has brought to our notice the decision of Special Bench in the case Inter Globe Aviation Ltd. (Indigo) vs. ACIT (supra). Similar arguments were raised by the Revenue in said case. The questions for consideration before the Special Bench was:
"(1) Whether FIA (Fleet Introductory Assistance) credit received by the Assessee from IAE and other equipment manufacturers is a Capital or revenue receipt arising out of the transaction?
(2) Whether credits so received are taxable under section 28(i) or 28(iv) of the I.T. Act, 1961 or as a "Commission" income or "Income from capital gains"?
(3) Whether the Ld. CIT(A) is right in making disallowance of Rs.268,91,48,934/- out of lease rental payments under section 37(1) of the I.T. Act, 1961?
(4) Whether payment of Supplementary Lease Rent of Rs.328,09,64,412 l-is an allowable business expenditure and TDS is not deductible thereon?"
20. While answering the aforesaid questions the Special Bench took note of the agreement between Indigo and Howth Aircraft Leasing Ltd., assignee and observed that Indigo is not the owner of Aircraft and the Revenue failed to demonstrate that the lease is in the nature of operating lease. The Special Bench further observed that the lower authorities have admitted the fact that ownership of the aircraft is with the lessor and depreciation on these aircraft is claimed by the lessor. The relevant extracts of findings of the Special Bench on this issue are reproduced herein below:-
"31.4. It is relevant to note under this agreement that there is no consideration flowing from the lessor to the assessee for the assignment of right to acquire the aircraft from Airbus. Post above assignment, the assessee has acquired the aircraft on lease from the lessors. The parties 14 ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) have filed before us copies of lease i) agreement dated 15.12.2016 with M/s MeR. Aviation Limited (ii) agreement dated 14.06.2007 with M/s Genesis Acquisition Limited (paper book pages 481 to 589) (iii) agreement dated 04.07.2007 with Lara Leasing Ltd. (Paper book pages 590 to 600). It is the submission of the learned senior counsel for the assessee that all these agreements are in the nature of operating lease and that generally the terms of the agreement are for six years. This fact is also not disputed by the lower authorities. Learned Special Counsel for the Revenue has filed copies of the 03 Lease Agreements before us in his paper book. However, he was not able to demonstrate from any of these 03 Agreements that the nature of lease is Finance Lease and not Operating Lease. The Hon'ble Supreme Court in the case of Asea Brown Boveri Limited vs Industrial Finance Corporation of India Ltd., reported in 154 Taxman 512 (SC) and Association of Leasing & Financial Services vs Union of India reported in [2011] 2 scc 362 has differentiated and highlighted characteristics of both Operating Lease and Finance Lease. The Learned Special Counsel for the Revenue has not been able to demonstrate how the nature of present lease are not Operating Lease in accordance with the ratio highlighted in the above decisions cited (supra). The Assessing Officer also in his order accepts that the ownership of the aircraft is with the lessor and that the depreciation on these aircrafts, where the engine supplied by the lAE is fitted, is claimed by the lessor. We find the learned CIT(A) has also not disputed this fact and have held that "since, the delivery schedule of Aircraft spread-over a very long period, the appellant normally replaces its old fleet with new fleet, after the expiry of lease period which is usually six year."
[Emphasized by us]
21. Further, the Special Bench on plea taken by the Revenue that lease rents are taxable in India as interest in accordance with Article 11 of India-Ireland DTAA, held as under:-
44.1 We are not convinced by the submissions made by the ld. Special Counsel for the Revenue. It is an undisputed fact that the basic lease Rent of Rs.673.42 crores paid under the lease agreement is an allowable expenditure and its nature is that of "Rent." In our opinion, the nature of supplementary lease rent cannot be treated otherwise as both these 15 ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) expenses are payments made under the same agreement for use of aircraft. The Id. Special Counsel for the Revenue has filed copies of 3 lease agreements before us in his paper book. However, from none of these agreements he has been able to demonstrate that the nature of lease is financial lease and not operating lease. We have already held above in the preceding paragraph that the nature of lease in the year under consideration is operating lease. Moreover, both the lower authorities have also accepted this fact. We are, therefore, not convinced by the arguments of the Id. Special Counsel for the Revenue that the present leases are financial merely because lease rent is determinable using LIBOR rate or that delivery of aircraft is taken by the assessee from Air Bus. We find that in the present case the aircrafts were leased for a period of six years. Therefore, the lease rent paid cannot be characterized as "interest." We, therefore, find no merit in the above submissions raised by the Revenue."
[Emphasized by us] Once in the case of Indigo, the Revenue accepts that ownership in the Aircraft is with the lessor, the Revenue on similar set of agreements cannot take a reverse position in the case of lessee and argue that lessee is the owner. The Revenue cannot be allowed to approbate and reprobate on the same set of documents and re-characterize the nature of lease agreement to be a financial lease.
22. Before the Special Bench in the case of Indigo, the Revenue had vehemently argued that the lease rentals paid by Indigo to the lessee are in the nature of interest, hence, the provisions of Article 11 of India-Ireland DTAA would operate. The Special Bench negating the arguments of the Revenue held that the lease rentals paid by Indigo are in the nature of rent and not interest as the Revenue has failed to demonstrate that the nature of lease is finance lease and not operating lease. Hence, the payments made by lessee are not in the nature of interest. Thus, in light of findings of the Special Bench, we hold that the provisions of Article 11 of India-Ireland DTAA would not operate in the present case."
5. Thus, in the facts of case in hand and in light of the order of Coordinate Bench, we hold that the lease agreement entered into between the assessees and 16 ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) Aviation Companies is in the nature of operating lease. Thus, the assessee succeeds on ground no.5 to 10 of appeal.
6. The assessee in ground no. 13 of appeal has assailed denial of benefit of Article 8 of India-Ireland Tax Treaty. In similar set of facts in the case of Kosi Aviation Leasing ltd. vs. ACIT in ITA No.994/Del/2025 decided on 30.09.2025, the Tribunal has examined this issue and held as under:-
"43. We have heard the submissions made by rival sides on the issue of applicability of Article 8. The issue has already been considered by the Coordinate Bench of the Tribunal in the case of Sky High Appeal XLIII Leasing Company Ltd. (supra). The Coordinate Bench, while dealing with the issue of applicability of Article 8 has in turn followed the decision in the case Sunflower Aircraft Leasing Limited (surpa). In the said case, the Tribunal inter-alia took note of Article 8 as mentioned in OECD Model Convention and as it exist in India-Ireland DTAA and held as under:-
"38. Having so concluded on the primary issue, we turn to the assessee's alternative plea that the lease rentals are, in any event, governed by Article 8(1) of the India-Ireland DTAA, and therefore taxable exclusively in Ireland. For the sake of ready reference, the difference in the language of Article 8 of India-Ireland DTAA as compared to Article 8 of OECD model convention is as under:-
Article 8(1) of the India-Ireland Article 8 of the OECD Model Convention
DTAA reads as under: reads as under:
"... Article 8 SHIPPING AND "... Article 8 SHIPPING AND TRANSPORT
TRANSPORT 1.Profits derived 1.Profits derived by an enterprise of a
by an enterprise of a Contracting State from the operation of
Contracting State from the ships or aircraft in international traffic
operation or rental of ships or shall be taxable only in Contracting
aircraft in international traffic State. ..."
the rental and of containers
and related equipment which is
incidental to the operation of
ships or aircraft in international
17
ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) traffic shall be taxable only in that Contracting State. ..."
39. Article 8(1) of this treaty reads in material part: "Profits derived by an enterprise of a Contracting State from the operation or rental of ships or aircraft in international traffic and the rental of containers and related equipment which is incidental to the operation of ships or aircraft in international traffic shall be taxable only in that Contracting State." The text is notable in two respects: first, it disjunctively pairs "operation" and "rental" as independent income-yielding activities; second, it contains no requirement that the rental be merely ancillary to the lessor's own operation of ships or aircraft. This wording differs from the OECD Model's narrower formulation, and its deliberate adoption by the Contracting States reflects a conscious policy choice to extend the exclusive taxing right to rental income from ships and aircraft, as a distinct category, when such assets are employed in "international traffic".
40. The assessee's case is that it is an Irish enterprise engaged in the business of dry leasing aircraft to IndiGo, that the leased aircraft formed part of IndiGo's integrated fleet and were deployed interchangeably on domestic and international routes, and that such integration necessarily brought them within the scope of "international traffic" as defined in Article 3(1)(g) of the treaty. That definition excludes only those cases where the ship or aircraft is "operated" solely between places in the other Contracting State‖; the moment the operation is not exclusively domestic, it satisfies the definition. The assessee points out that IndiGo is an international carrier with scheduled flights to multiple foreign destinations, and that the aircraft type and configurations leased were suitable and certified for such operations. It was emphasised that the treaty text does not stipulate any predominance or threshold of international usage; a single non-incidental use on an international sector suffices to displace the "solely" domestic exclusion. Counsel relied on decisions such as ABN Amro Bank NV and GE Capital Aviation Services, where similar leasing clauses were given their plain, broad meaning.
41. The Revenue, however, has urged that Article 8 was intended to protect the core transport operations of an airline and that the "rental"
18ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) limb is to be read as ancillary to such operations. Since the assessee is a pure lessor with no airline operations of its own, and since, according to the Revenue, the leased aircraft were predominantly used on domestic Indian routes, it was contended that the income was not covered by Article 8 but instead constituted business profits taxable in India if a PE existed. The LD.DRP adopted this line, essentially importing the OECD Model's narrower structure into the India-Ireland text.
42. We are unable to subscribe to this restrictive reading. Treaty interpretation proceeds on the ordinary meaning of the terms used, read in their context and in light of the treaty's object and purpose. Where the Contracting States have consciously departed from the OECD Model to insert "rental" as an alternative head to "operation" the text must be given effect in its ordinary sense. To superimpose a requirement that the lessor must itself be an operator in international traffic, or that the rental must be subordinate to such operation, is to read into the provision words which are not there. Likewise, to insist on a quantitative predominance of international usage is to graft a test not found in the treaty. The definition in Article 3(1)(g) sets a binary criterion either the aircraft is operated solely domestically (in which case the exclusion applies) or it is not (in which case it falls within "international traffic"). Once it is shown, as it is here, that the leased aircraft formed part of a fleet used on both domestic and international sectors, the rental income falls within the protective ambit of Article 8(1). 43. We also take note of the commercial reality that airlines today operate fleets on a network basis, with aircraft rotated between domestic and international sectors depending on operational exigencies, maintenance schedules, and route economics. It is artificial, and contrary to industry practice, to freeze an aircraft's character by reference to its predominant usage in a given period. The treaty drafters, in our view, intended to avoid such disputes by linking the test simply to whether the aircraft was "operated solely" domestically. In the present case, the factual matrix including IndiGo's undisputed status as an international carrier and the unchallenged deployment of the leased aircraft on at least some international sectors brings the income squarely within the Article 8(1) scope.
19ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23)
44. The allocation rule in Article 8(1) is a specific provision which prevails over the general rule for business profits as provided in Article 7. Even if we had found that the assessee had a PE in India, Article 8(1) would nonetheless require the profits from such rental to be taxed only in the State of residence, Ireland. In light of our earlier conclusion that no PE exists, the operation of Article 8(1) fortifies the non-taxability of the lease rentals in India. The LD.DRP's contrary view is founded on an impermissible narrowing of treaty language, and cannot be sustained."
In the case of Sky High Appeal XLIII Leasing Company Ltd.(supra) the Coordinate Bench of the Tribunal adopted the above findings rendered in the case of Sunflower Aircraft Leasing Limited (surpa) and concluded that the assessee is entitled to avail benefit of Article 8 of the Treaty.
44. The Special Counsel for the Department has raised some additional arguments on issues with regard to applicability of Article 8. We find that in the case of Sunflower Aircraft Leasing Limited (Supra), the Tribunal has already examined Article 8 in OECD Convention viz a viz India-Ireland DTAA. The provisions of Article 8 as given in India-Ireland DTAA are much broader than the OECD Convention. If the submissions of the ld. Special Counsel for the Department are to be accepted then it would mean that the lessor of the aircraft should also be an operator in international traffic as is the case in wet lease. This amounts to inserting the condition in the treaty which cannot be done. This is contrary to the principles of Vienna Convention on the laws of treaties. The treaties are to be interpreted in the ordinary meaning of the text in its context and object. The treaty cannot be read in a manner which would result in absurdity.
45. The argument of Special Counsel for the Revenue was that "international traffic "must be read with reference to each voyage/journey and not the aircraft. Before proceedings further, it would be relevant to refer to the provisions of Article 8(1) of India-Ireland DTAA, the same reads as under:-
"1. Profits derived by an enterprise of a Contracting State from the operation or rental of ships or aircraft in international traffic and the rental of containers and related equipment which is incidental to the operation of ships or aircraft in international traffic shall be taxable only in that Contracting State.20
ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) Here it would also be relevant to refer to the definition of 'international traffic' as defined under Article 3(1)(f) of the Treaty:
"the term "international traffic" means any transport by a ship or aircraft operated by an enterprise of a Contracting State, except when the ship or aircraft is operated solely between places in the other Contracting State,"
The definition of "international traffic "if applied in context to facts of the instant case, international traffic means any transport by aircraft operated by an enterprise of India, except when aircraft is operated solely between places in Ireland. Accordingly, an aircraft operated by Indian lessee (Indigo) shall be considered as operating in international traffic. The lessee operates aircraft in and outside India and does not operate aircraft solely in Ireland. Further, neither Article 8(1) nor Article 3(1)(f) defining 'international traffic' refers to voyage/journey. Therefore, argument of the ld. Special Counsel for the Department referring to voyage/journey to test check international traffic is misplaced, hence, unsustainable. When the meaning are self-explanatory in the DTAA there is no need to travel to OECD Conventions which are only guiding light and have no binding force.
46. The third limb of the argument by Special Counsel is that each aircraft has to be seen whether it has flown outside and has operated in international traffic. The assessee earns rentals from lease of aircraft. The lessor has no control on the schedule of the aircrafts or the destination of the aircraft where they are operated. The lessor/assesseedoes not lay down any restrictions in the lease agreement as to whether the aircraft shall operate in domestic territory or operate internationally. It is the discretion of the lessee to schedule the operation of the aircraft. It is no denying that lessee/Indigo is operating internationally. Therefore, to presume that the aircraft are not operated internationally is superfluous. Nevertheless, the assesses being the lessor of the aircraft would continue to receive rentals even if the aircraft is not put to operation by the lessee. The assessee has filed a certificate of deployment of aircraft issued by the lessee which confirms the fact that leased aircraft has not been deployed anywhere in Ireland during the relevant period and is operated in international traffic. Thus, the condition of Article 8(1) is satisfied.
47. For the reasons mentioned above and in light of order in the case of Sky High Appeal XLIII Leasing Company Ltd. (supra), we hold the lease rental 21 ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23) received by the assessee/appellant are covered by Article 8 of India-Ireland Treaty. Hence, the assessee would get the benefit of Article 8. In the result, this issue is decided in favour of the assessee/appellant and against the Department."
7. Since, facts in the impugned assessment year with respect to the claim under Article 8 is identical to the one adjudicated in Kosi Aviation Leasing ltd. vs. ACIT (supra), the findings given by the Tribunal in the aforesaid case would mutatis mutandis apply to the instant set of appeals.
8. The ld. Counsel for the assessee has made statement at Bar that he is not pressing ground no. 2 and 4 of appeal challenging validity of final assessment order as well as the directions of the DRP. Accordingly, ground no. 2 and 4 of appeal are dismissed as not pressed.
9. The assessees in appeal has raised ground challenging levy of interest u/s.234B of the Act. Charging of interest u/s.234B of the Act is mandatory and consequential; hence, the said ground is dismissed.
10. The assessees has assailed initiation of penalty proceedings u/s. 274 r.w.s. 270A of the Act. Challenge to penalty proceedings at this stage is premature. Accordingly, the said ground in the respective appeals is dismissed.
11. The assessee in ground no. 3 of appeal has assailed the validity of assessment order on the ground of limitation. No submissions were made by the ld. Counsel for the assessee on this issue, hence, this ground is left open.
22ITA Nos.1384 to 1386, 1419 to 1421, 1465 & 1479/Del/2025 (AY 2022-23)
12. Accordingly, the appeals by the assessees are partly allowed in the terms aforesaid.
Order pronounced in the open court on Wednesday the 29th day of October, 2025.
Sd/- Sd/-
(KRINWANT SAHAY) (VIKAS AWASTHY)
लेखाकार सद य/ACCOUNTANT MEMBER याियक सद य/JUDICIAL MEMBER
िद ी/Delhi, दनांक/Dated 29/10/2025
NV/-
ितिलिप अ िे षतCopy of the Order forwarded to :
1. अपीलाथ /The Appellant ,
2. ितवादी/ The Respondent.
3. The PCIT/CIT(A)
4. िवभागीय ितिनिध, आय.अपी.अिध., िद ी /DR, ITAT, िद ी
5. गाड फाइल/Guard file.
BY ORDER,
//True Copy//
(Asstt. Registrar) ITAT, DELHI