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 41, Cited by 0]

Income Tax Appellate Tribunal - Pune

Sandvik Ab.,, Pune vs Deputy Director Of Income-Tax,, on 5 June, 2018

              आयकर अपीऱीय अधिकरण पण
                                  ु े न्यायपीठ "ए" पण
                                                    ु े में
            IN THE INCOME TAX APPELLATE TRIBUNAL
                     PUNE BENCH "A", PUNE

      सुश्री सुषमा चावऱा, न्याययक सदस्य एवं, श्री डी. करुणाकरा राव, ऱेखा सदस्य के समक्ष
        BEFORE MS. SUSHMA CHOWLA, JM AND SHRI D. KARUNAKARA RAO, AM


                     आयकर अपीऱ सं. / ITA No.608/PUN/2014
                       यििाारण वषा / Assessment Year :2006-07


The Dy. Director of Income Tax
(International Taxation)-II, Pune                          ....     अऩीऱाथी/Appellant

Vs.

Sandvik AB,
C/o Sandvik Asia Pvt. Ltd.,
Mumbai-Pune Road,
Dapodi, Pune - 411012                                      ....    प्रत्यथी / Respondent

PAN: AAHCS7486E




                     आयकर अपीऱ सं. / ITA No.623/PUN/2014
                       यििाारण वषा / Assessment Year :2005-06


The Dy. Director of Income Tax
(International Taxation)-II, Pune                          ....     अऩीऱाथी/Appellant

Vs.

Sandvik AB,
C/o Sandvik Asia Pvt. Ltd.,
Mumbai-Pune Road,
Dapodi, Pune - 411012                                      ....    प्रत्यथी / Respondent

PAN: AAHCS7486E
                                          2
                                                                   ITA No.608/PUN/2014
                                                                   ITA No.623/PUN/2014
                                                               CO Nos.20 & 28/PUN/2015




                         प्रत्याक्षेप सं./CO No.20/PUN/2015
                     यििाारण वषा / Assessment Year : 2006-07
                           (out of ITA No.608/PUN/2014)

Sandvik AB,
C/o Sandvik Asia Pvt. Ltd.,
Mumbai-Pune Road,
Dapodi, Pune - 411012                                 ... प्रत्याक्षेऩक/ Cross objector

PAN: AAHCS7486E

Vs.

The Dy. Director of Income Tax
(International Taxation)-II, Pune                     ....      प्रत्यथी / Respondent



                         प्रत्याक्षेप सं./CO No.28/PUN/2015
                     यििाारण वषा / Assessment Year : 2005-06
                           (out of ITA No.623/PUN/2014)

Sandvik AB,
C/o Sandvik Asia Pvt. Ltd.,
Mumbai-Pune Road,
Dapodi, Pune - 411012                                 ... प्रत्याक्षेऩक/ Cross objector

PAN: AAHCS7486E

Vs.

The Dy. Director of Income Tax
(International Taxation)-II, Pune                     ....      प्रत्यथी / Respondent



                     Assessee by : S/Shri Nikhil Pathak & S. Srinivas
                     Revenue by : S/Shri Rajeev Kumar, CIT & Ajay Modi, JCIT



सन
 ु वाई की तारीख /                      घोषणा की तारीख /
Date of Hearing : 14.03.2018           Date of Pronouncement: 05.06.2018
                                             3
                                                                      ITA No.608/PUN/2014
                                                                      ITA No.623/PUN/2014
                                                                  CO Nos.20 & 28/PUN/2015




                                  आदे श     / ORDER

PER SUSHMA CHOWLA, JM:

Both the appeals filed by the Revenue are against separate orders of DDIT (IT)-II, Pune, both dated 28.01.2014 relating to assessment years 2005-06 and 2006-07 passed under section 144C(13) r.w.s. 143(3) r.w.s. 147 of the Income-tax Act, 1961 (in short 'the Act'). The assessee also filed Cross Objections against the appeals of Revenue.

2. Both the appeals filed by the Revenue relating to assessment years 2005-06 and 2006-07 and Cross Objections filed by the assessee were heard together and are being disposed of by this consolidated order for the sake of convenience. However, in order to adjudicate the issues, reference is being made to the facts in ITA No.608/PUN/2014, relating to assessment year 2006-07.

3. The Revenue in ITA No.608/PUN/2014 relating to assessment year 2006-07 has raised the following grounds of appeal:-

1. On the facts and circumstances of this case, the DRP was not correct in dismissing the re-opening of the assessment as not being in accordance with the provisions of the law and terming the same to be invalid.
2. On the facts and circumstances of this case, the DRP was not correct in holding that the reopening was not based on the fact that there was a reason to believe that the income had escaped assessment since no assessment u/s 143(3) was completed in the assessment year under consideration.
3. On the facts and circumstances of this case, the DRP was not correct in observing there was no assessment u/s. 143(3) or 147 of the Act, therefore as section 151(2) was applicable, the notice u/s. 148 was issued after due approval of Jt. Director of Income-tax (International Taxation), Pune as required under section 151(2) of the Act.
4. On the facts and circumstances of the present case, the DRP was not correct in observing that there was no material on the basis of which the belief is formed since the material for formation of belief was definite and not 4 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 vague and fanciful. The re-opening of the assessment was well within the scope of provisions of Income-tax Act and the reasons recorded by the Assessing Officer before issuing notice u/s. 148 are explicit and good enough to make out a fit case for re-opening of the assessment.
5. On the facts and circumstances of the present case, the learned DRP erred in not following the decision of the Hon'ble jurisdictional ITAT, Pune in the case of Cummins Inc. in ITA Nos.73&74/PN/2011 dtd. 8/08/2013 wherein the assessee's contention that the re-assessment proceedings were based on mere change of opinion was rejected, even though the original assessment was completed u/s.143(3), on the ground that there was no application of mind by the AO while deciding important legal issue involved during the original assessment proceedings for A.Ys 2004-05 and 2006-07.

4. The assessee in CO No.20/PUN/2015 relating to assessment year 2006-07 has raised the following grounds of objections:-

1. Without prejudice to the relief granted by the Hon‟ble Dispute Resolution Panel ["the DRP"] in relation to reopening of the assessment proceedings beyond four years, the Learned DRP erred in not adjudicating upon Objection No.2 being taxability of receipts for Management Service Fee („MSF‟) amounting to INR 5,67,74,012/-.

It is further prayed that the Hon‟ble Appellate Authority is entitled to consider the claim and has the power to adjudicate the same in accordance with law.

5. The learned Authorized Representative for the assessee pointed out that the Tribunal in assessee's own case had decided the issue on merits for assessment years 2007-08 and 2004-05. The appeals before the Tribunal were re-assessment proceedings reopened under section 147 of the Act. He further pointed out that re- assessment proceedings have been held to be invalid in M/s. Sandvik Tooling Sverige AB Vs. DDIT (IT) in ITA No.466/PUN/2015, relating to assessment year 2008-09 and in ITA Nos.487 & 488/PUN/2016, relating to assessment year 2007-08 & 2009-10, order dated 21.12.2017.

6. The learned Departmental Representative for the Revenue strongly objected to the same. Hence, the matter was heard.

5

ITA No.608/PUN/2014 ITA No.623/PUN/2014

CO Nos.20 & 28/PUN/2015

7. We shall refer to the arguments of both the learned Authorized Representatives after referring to the facts of the case.

8. Though the Registry mentioned that there is delay of 26 days but the Revenue has clarified that there is no delay in filing the present appeal late except the last three days which were closed holidays being Saturday, Sunday and holiday on account of Gudi Padwa and the appeal was filed on 01.04.2014, which was within prescribed limit. We find merit in the explanation offered by the Revenue authority and proceed to decide the present appeals.

9. The issue which is raised by the Revenue is against the order of Dispute Resolution Panel (DRP) in dismissing reopening of assessment as being not in accordance with provisions of law and terming the same to be invalid. The Revenue has raised several grounds of appeal in this regard. The assessee has filed Cross Objections against the issue on merits i.e. against the order of DRP in not deciding the taxability of receipts for Management Service Fees.

10. Briefly, in the facts of the case, the assessee company had filed return of income on 29.11.2006 electronically and submitted the return of income on 11.12.2006, declaring total income at Nil. The Assessing Officer recorded reasons for initiating proceedings under section 147 of the Act on the ground that the assessee had received ₹ 5.61 crores as Management Services Fees, which was evident from form No.3CEB filed by Sandvik Asia Pvt. Ltd. The income was claimed to be exempt by the non-resident assessee company, in view of having no Permanent Establishment (PE) in India and the services being of commercial, managerial, marketing, technical and administrative services, the assessee claimed that the same were not taxable in view of provisions of DTAA between India and 6 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 Sweden. The Assessing Officer was of the view that the claim of assessee was not correct as the management service fees falls within the ambit of section 9(1)(vii) of the Act as well as India and Sweden Treaty and was taxable as fees for technical services. The Assessing Officer also noted that Management Service Fees received by the assessee in assessment years 2004-05, 2007-08 and 2008-09 have been taxed in the hands of assessee. Consequently, the Assessing Officer was of the view that there was escapement of income under section 147 of the Act and notice under section 148 of the Act was issued to the assessee. The assessee has in turn, filed a letter contending that the original return of income filed by it may be considered as filed in response to notice issued under section 148 of the Act. The assessee also asked for reasons recorded for reopening the assessment, which were provided to the assessee. Thereafter, the assessee filed objections to the reasons recorded contending that re-assessment proceedings initiated were bad in law and should be quashed immediately. The Assessing Officer vide speaking order dated 21.11.2012 disposed of the objections raised by the assessee to the reasons recorded for reopening assessment. The Assessing Officer in the said order disposing of objections raised, pointed out that since no assessment was completed under section 143(3) or 147 of the Act, therefore, the approval of CCIT or Commissioner as per proviso to section 151(1) of the Act was not required. Notice issued under section 148 of the Act was after approval by the JCIT as required under section 151(2) of the Act. The Assessing Officer further contended that there was tangible material before him to entertain a prima facie belief that income chargeable to tax had escaped assessment. The said belief was based on form No.3CEB of Sandvik Asia Pvt. Ltd., the agreement between the assessee and Sandvik Asia Pvt. Ltd. and the assessment orders passed in assessment years 2004-05, 2007-08 and 2008-09. Since the Assessing Officer had reason to believe that Management Service Fees falls within ambit of section 9(1)(vii) of the Act as 7 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 well as India and Sweden Treaty and was taxable as fees for technical services and since income to the tune of ₹ 5.61 crores had escaped assessment within meaning of provisions of section 147 of the Act, reopening was held to be valid. Thereafter, the issue was decided on merits and it was held that Managerial Services Fees received by the assessee during the year under consideration of ₹ 5.61 crores were taxable in the hands of assessee.

11. The assessee filed objections before the DRP in this regard and it was contended that the Assessing Officer had no reason to believe that income had escaped assessment and also re-assessment proceedings without any fresh material on record could not be sustained. The assessee explained that the details of transaction were disclosed by the assessee company in its form No.3CEB and in the Notes to the return which was filed along with return of income. Since no additional information was brought to the notice of Assessing Officer, the assessee in turn, relying on series of decisions argued that re-assessment proceedings were invalid. The DRP held that reopening to be bad in law since the Assessing Officer had not mentioned any material on the basis of which, he formed belief of reopening of assessment. It was further observed that belief was to be formed on the basis of material which would act as a link with reason to believe. It was further observed by the DRP that the material on the basis of which belief was formed, should exist in the recorded reasons and not found externally. In the absence of any material brought on record on the basis of which reasons were recorded, the DRP held it to be a case of re-appraisal of existing facts and it was further held that reopening of assessment without new material was not permissible, even if the original return of income was processed under section 143(1) of the Act and the order was not passed under section 143(3) of the Act. The DRP further held that reliance placed on the ratio laid down by the Hon'ble Supreme Court in ACIT Vs. 8 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 Rajesh Jhaveri Stock Brokers (P) Ltd. (2007) 291 ITR 500 (SC) was misplaced. Further support was made from the decision of the Hon'ble High Court of Delhi in the case of Orient Craft Ltd. Vs. CIT in ITA No.555/2012. The DRP thus, held the re-assessment proceedings to be not in accordance with the provisions of law and hence, not valid. The DRP did not decide the issue on merits, in view of holding the re-assessment proceedings to be invalid.

12. The Revenue is in appeal against the order of DRP.

13. The learned Departmental Representative for the Revenue pointed out that the Pune Bench of Tribunal in series of decisions have cancelled re-assessment proceedings initiated in group concern/s of Sandvik AB. It was further pointed out by him that the Tribunal had relied on the ratio laid down by the Hon'ble Bombay High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (2016) 384 ITR 322 (Bom), wherein it was held that the Assessing Officer must have reason to believe that income chargeable to tax had escaped assessment. He pointed out that the Hon'ble Bombay High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) had relied on the ratio laid down by the Hon'ble Supreme Court in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra). He further pointed out that before the Hon'ble Bombay High Court in Amin's Pathology Laboratory Vs. P.N. Prasad, JCIT (2001) 252 ITR 673 (Bom), the issue was the case of assessment under section 143(3) of the Act, wherein also it was held that mere production of Balance Sheet and Profit and Loss Account would not amount to disclosure. He then referred to the ratio laid down by the Hon'ble High Court of Delhi in Consolidated Photo & Finvest Ltd. Vs. ACIT (2006) 281 ITR 394 (Del), wherein it has been held that re- assessment proceedings under section 147 of the Act were permissible even if the Assessing Officer gathered his reason to believe from the very same record as had 9 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 been subject matter of completed assessment proceedings. He then made reference to the ratio laid down by the Hon'ble High Court of Delhi in Indu Lata Rangwala Vs. DCIT in W.P. (C) 1393/2002, judgment dated 18.05.2016. He took us through the facts of the case and reference to various decisions including the decision of the Hon'ble Supreme Court in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra), DCIT Vs. Zuari Estate Development & Investment Co. Ltd. (2015) 373 ITR 661 (SC) and the Hon'ble Bombay High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) and pointed out that the Hon'ble High Court has laid down the requirements in first proviso to section 147 of the Act and it has been held that where initial return was processed under section 143(1) of the Act and an intimation was sent to the assessee, reopening of such assessment no doubt, requires the Assessing Officer to form reason to believe that income had escaped assessment, but such reasons do not require any fresh tangible material. The learned Departmental Representative for the Revenue thus, pointed out that earlier decision of the Tribunal in different entities of Sandvik Group were not to be relied upon.

14. The learned Authorized Representative for the assessee in reply, pointed out that the assessee was non-resident entity based in Sweden. The assessee had filed return of income for the year under appeal on 28.10.2005. Our attention was drawn to the Notes to the computation of income, wherein the assessee claimed that the receipts were not fees for technical service. He further pointed out that the Assessing Officer in the order passed under section 195 of the Act certified that payments could be made to the non-resident without deduction of tax at source. In other words, certificate was given to the payer that the income was not taxable in the case of payee. The learned Authorized Representative for the assessee referred to form No.3CEB placed at page 20 onwards of Paper Book and pointed 10 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 out that in Appendix 'C' while reporting nature of services provided and the receipt of Management Service Fees, the reasons for its not being taxable were clearly spelt out. Our attention was drawn to page 28 of Paper Book. Then, he referred to re-assessment notice issued under section 148 of the Act placed at page 30 of Paper Book, which was issued on 30.03.2012. He then, referred to the reasons recorded for re-opening of assessment which are placed at page 38 of the Paper Book, wherein also reference was made to the amounts received from Sandvik Asia Pvt. Ltd. on account of license fees and Management Service Fees. On page 39 of Paper Book, the Assessing Officer also refers to the Management Service Fees received for assessment years 2004-05, 2007-08 and 2008-09. The learned Authorized Representative for the assessee here pointed out that assessment proceedings for assessment year 2004-05 were completed under section 143(3) of the Act. The learned Authorized Representative for the assessee pointed out that Tribunal in series of cases has held that in the absence of any tangible material even where the assessment was under section 143(1) of the Act, no re-assessment proceedings were possible. He referred to the decisions in Sandvik System Development AB Vs. DDIT (IT) (2017) 88 taxmann.com 55 (Pune - Trib.), M/s. Sandvik Tooling Sverige AB Vs. DDIT(IT) (supra) and M/s. AB Sandvik Materials Technology Vs. DCIT in ITA No.1719/PUN/2011, relating to assessment year 2008- 09, order dated 24.03.2017. The learned Authorized Representative for the assessee then pointed out that first issue which arises is in respect of assessment completed under section 143(1) of the Act. In this regard, he drew our attention to the decision of the Hon'ble Supreme Court in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra), where they had considered the case where assessment was under section 143(1) of the Act and the first aspect which was decided was that it was case of no change of opinion and it was further held that in case of assessment under section 143(1) of the Act, reason to believe can still be 11 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 challenged. He then, referred to the decision of the Hon'ble Supreme Court in CIT Vs. Kelvinator of India Ltd. (2010) 320 ITR 561 (SC), wherein also it was held that reason to believe is necessary thing and the same should have like nexus with tangible material. The learned Authorized Representative for the assessee then placed reliance on the Third Member decision in Telco Dadajee Dhackjee Ltd. Vs. DCIT in ITA No.4613/Mum/2005, relating to assessment year 1998-99, order dated 12.05.2010 for the proposition that in the case of assessment under section 143(1) of the Act, reopening is to be on the basis of material available. Our attention was drawn to para 7, page 6 of the said decision.

15. The learned Authorized Representative for the assessee then pointed out that reliance by the learned Departmental Representative for the Revenue on the decision in Indu Lata Rangwala Vs. DCIT (supra) had to be seen in the facts of the said case, where bad debts of firm were claimed as expenses and also loss on fire. The Assessing Officer reopened the said assessment on the ground that loss of firm plus bad debts could not be applied. The Hon'ble High Court of Delhi refers to the decision in Orient Craft Ltd. Vs. CIT (supra), the Hon'ble Bombay High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) and DCIT Vs. Zuari Estate Development & Investment Co. Ltd. (supra) and also talks in paras 35.1 and 35.6 about change in opinion and conclusion in para 35.7. The learned Authorized Representative for the assessee here stressed that the Hon'ble High Court concludes that In other words, where reopening is sought of an assessment in a situation where the initial return is processed under section 143(1) of the Act, the AO can form reasons to believe that income has escaped assessment by examining the very return and / or the documents accompanying the return. It is not necessary in such a case for the AO to come across some fresh tangible material to form „reasons to believe‟ that income has escaped assessment but it is 12 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 not stated why the earlier decisions were not applicable. He further pointed out that the decision in DCIT Vs. Zuari Estate Development & Investment Co. Ltd. (supra) was only a change of opinion but why decisions of Orient Craft Ltd. Vs. CIT (supra) or Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) were not applicable has not been spelt out by the Hon'ble High Court of Delhi in Indu Lata Rangwala Vs. DCIT (supra). He further stressed that where return of income holds information then, it cannot be said to be a case of tangible material being available with the Assessing Officer in order to justify the reopening of assessment. The learned Authorized Representative for the assessee then pointed out that with due respect to the decision of the Hon'ble High Court of Delhi in Indu Lata Rangwala Vs. DCIT (supra), the same was per incuriam earlier decision of the Hon'ble High Court of Delhi in Orient Craft Ltd. Vs. CIT (supra). He then refers to the decision of the Hon'ble High Court of Madras in TANMAC India Vs. DCIT (2017) 78 taxmann.com 155 (Mad) and pointed out that the said decision was a decision after the decision of the Hon'ble High Court of Delhi in Indu Lata Rangwala Vs. DCIT (supra) and it has reiterated the view that tangible material is the requirement for reopening the assessment even in cases where an intimation under section 143(1) of the Act was issued. He then placed reliance on the decision of the Hon'ble High Court of Gujarat in Krupesh Ghanshyambhai Thakkar Vs. DCIT (2017) 77 taxmann.com 293 (Guj), which had also taken note of the decision in Indu Lata Rangwala Vs. DCIT (supra) and held otherwise. The learned Authorized Representative for the assessee further pointed out that the learned Departmental Representative for the Revenue had relied on the decision in Amin's Pathology Laboratory Vs. P.N. Prasad, JCIT (supra) which is case of assessment under section 143(3) of the Act and even the decisions of the Hon'ble High Court of Gujarat and the Hon'ble High Court of Madras are similarly placed.

13

ITA No.608/PUN/2014 ITA No.623/PUN/2014

CO Nos.20 & 28/PUN/2015

16. The learned Departmental Representative for the Revenue in rejoinder again referred to the decision of Indu Lata Rangwala Vs. DCIT (supra) and pointed out that correct position of law has been propounded by the Hon'ble High Court of Delhi in paras 35.2 and 35.6 and it has been held that reopening of assessment requires reason to believe. He further referred to reliance of the Hon'ble High Court of Madras in TANMAC India Vs. DCIT (supra) and the Hon'ble High Court of Gujarat in Krupesh Ghanshyambhai Thakkar Vs. DCIT (supra) and pointed out that the Hon'ble Bombay High Court in Amin's Pathology Laboratory Vs. P.N. Prasad, JCIT (supra) has laid down the issue differently. He stressed that the ratio laid down by the Hon'ble Bombay High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) was not applicable.

17. We have heard the rival contentions and perused the record. At the outset, it may be pointed out that the issue of challenge to the reopening of assessment proceedings under section 147 of the Act in the absence of any tangible material and the factum of assessee having made declaration in its Notes to Accounts and the audit report in form No.3CEB and also the reopening of assessment by the Assessing Officer under section 147 of the Act by recording reasons for reopening the assessment based on the audit report in form No.3CEB of Sandvik Asia Pvt. Ltd. of making payments on account of IT support services and the same being not offered to tax, has been adjudicated by the Pune Bench of Tribunal in series of decisions. We are making reference to the latest decision on the issue in the case of assessee in M/s. Sandvik Tooling Sverige AB Vs. DDIT (IT) in ITA No.466/PUN/2015, relating to assessment year 2008-09 and in ITA Nos.487 & 488/PUN/2016, relating to assessment year 2007-08 & 2009-10, order dated 21.12.2017. The arguments of learned Authorized Representative for the assessee were noted as under:-

14

ITA No.608/PUN/2014 ITA No.623/PUN/2014

CO Nos.20 & 28/PUN/2015 "5. The learned Authorized Representative for the assessee at the outset pointed out that the assessee has challenged the reopening of assessment proceedings under section 147 of the Act in the absence of any tangible material.

He further stated that the Dispute Resolution Panel (DRP) in assessment year 2006-07 in the absence of any tangible material had held that the reopening of assessment was bad in law but because of low tax effect, no appeal has been filed before the Tribunal. He further pointed out that proceedings for assessment year 2008-09 were taken first and hence, the order of authorities below is elaborate. However, he stated that for all the years i.e. starting from assessment years 2006- 07 to 2009-10, reasons were recorded on the same date i.e. 26.07.2013 and the proceedings were initiated under section 147 of the Act. In assessment year 2008- 09, the DRP had relied on the ratio laid down by the Hon'ble Supreme Court in ACIT Vs. Rajesh Jhaveri Stock Brokers Pvt. Ltd. (2007) 291 ITR 500 (SC) to uphold re-assessment proceedings. Similarly, re-assessment proceedings were upheld in assessment years 2007-08 and 2009-10. He further pointed out that identical reasons were recorded for reopening the assessment in the case of Sandvik Systems Development AB, for assessment year 2008-09. He referred to the copy of reasons recorded for reopening of assessment dated 26.07.2013 in the said case, which are placed in Compilation No.II at pages 1 to 3. He also referred to the computation of income where the declaration in respect of receipts from Sandvik Asia Ltd. towards IT Support Services were declared in the Note No.3 and it was reported that the same do not fall within ambit of Royalty / Fees for Technical Services within the meaning of Article 12 of the Tax Treaty read with Protocol thereto. He also referred to Annexure to the audit report in this regard. He further referred to the order of Tribunal in ITA No.464/PUN/2015, relating to assessment year 2008-09, order dated 10.11.2017 and pointed out that the issue was considered at length by the Tribunal and relying on earlier order of Tribunal in the case of DDIT Vs. Sandvik Information Technology AB in ITA No.128/PUN/2014 along with CO No.10/PUN/2015, relating to assessment year 2005-06, order dated 28.12.2016, had held that in the absence of any new information or tangible material to come to the conclusion that there was escapement of income, even in proceedings which were completed under section 143(1) of the Act, held that there was no merit in invoking of re-assessment proceedings under section 147 of the Act. The learned Authorized Representative for the assessee further referred to the reasons recorded for reopening of assessment in the case of Sandvik Information Technology AB, relating to assessment year 2005-06 along with computation of income and the Annexure to Form No.3CEB, placed in Compilation No.II at pages 24 and 25 along with copy of order of Tribunal dated 28.12.2016 in ITA No.128/PUN/2014, placed in Compilation No.II at pages 28 to 45. Further, the learned Authorized Representative for the assessee referred to reasons recorded for reopening of assessment dated 26.07.2013 in the case of Sandvik Australia Pty Ltd., relating to assessment year 2008-09 along with Note filed in the computation of income and relevant Annexure to Form No.3CEB, which are attached at pages 46 to 51 of Compilation No.II and also the order of Tribunal dated 18.08.2017 in ITA Nos.250 & 251/PUN/2015, relating to assessment year 2008-09, placed at pages 52 to 62 of Compilation No.II and pointed out that the issue is squarely covered in favour of assessee. The learned Authorized Representative for the assessee referring the Compilation No.I took us through the reasons recorded for each of the year starting from assessment year 2006-07 in the case of assessee and pointed out that similar reasons were recorded for each of the year except for the amount received as license fees from Sandvik Asia Ltd., which varied in each of the year. The copy of said reasons for assessment year 2006-07 are placed at pages 1 to 3 of the Compilation No.I, thereafter, for each of the years are also placed in the said Compilation No.I. The learned Authorized Representative for the assessee also referred to Note in the computation of total income and the relevant Annexure to Form No.3CEB. The learned Authorized Representative for the assessee pointed out that the ground of appeal No.1 raised by the assessee was against initiation of re-assessment proceedings under section 147 of the Act and grounds of appeal 15 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 No.2 ad 3 were on merits of the issue which would become academic in case the ground of appeal No.1 is decided in favour of assessee. He further pointed out that the issues raised in assessment years 2007-08 and 2009-10 were similar and identical to the issues in assessment year 2008-09."

18. It may be pointed out that while arguing the said appeal on identical issue, the learned Departmental Representative for the Revenue had placed reliance on the orders of DRP/Assessing Officer. The Tribunal thereafter, analyzed the issue and held as under:-

"7. We have heard the rival contentions and perused the record. The issue which arises in the present appeal is against applicability of provisions of section 147 of the Act. The said section lays down the proposition that in case where there is any escapement of income, which comes to the knowledge of the Assessing Officer on the basis of some tangible material, then the said proceedings could be reopened in order to assess the escapement of income in the hands of assessee. The assessee for the year under consideration had furnished the return of income in time declaring total income at Nil. The Assessing Officer under the provisions of section 147 of the Act, recorded reasons for reopening assessment on the ground that it was noticed from Form No.3CEB of Sandvik Asia Ltd. for assessment year 2008-09 that the assessee had received Rs.80,72,286/- as IT Support Services and the same was not offered to tax. The Assessing Officer further held that the said receipts paid to the assessee were in the nature of Royalty and Fees for Technical Services and taxable in India as per Article 12 of DTAA of India and Sweden as well as section 9(1)(vi) and 9(1)(vii) of the Act. Reference was made to several decisions in this regard by the Assessing Officer and in view thereof, it was recorded by the Assessing Officer that he was satisfied that income for the assessment year under consideration had escaped assessment within meaning of provisions of section 147 of the Act. Thereafter, proceedings were reopened by issue of notice under section 148 of the Act. The said reasons were recorded by the Assessing Officer on 26.07.2013. Similar reasons for reopening assessment were recorded for assessment years 2006-07, 2007-08, 2008-09 and 2009-10, all dated 26.07.2013.
8. We find that the assessee had made a declaration in the computation of income filed along with return of income, copy of which is placed at page 13 of Compilation No.1, wherein it was reported as under:-
"3. Further, STSA has also received license fees aggregating to Rs.8,072,285 from SAL. These being payments received for use of a copyrighted article, do not fall within the ambit of royalty under Article 12 of the Tax Treaty. This is a limited user right granted by STSA and doesn‟t involve exploitation of the rights embedded in the copyright. Accordingly, in the absence of permanent establishment of STSA in India, such payments are not considered as taxable in India."

9. The Auditor in the audit report in Form No.3CEB had also reported in respect of said receipts which is placed at page 14 of Compilation No.I, which read as under:-

16

ITA No.608/PUN/2014 ITA No.623/PUN/2014

CO Nos.20 & 28/PUN/2015 Sr. Name and address of Description of Amount paid/received or Method used No. the associated such mutual payable / receivable in the for determining enterprise with whom agreement or transaction - the arm's the international arrangement length price transaction has been as per as computed (See section entered into books of by the 92C(1) account assessee having regard to the arm's length price (Rs) (Rs) Clause 12(a) Clause 12(b) Clause 12(c) Clause 12(d) 1 Sandvik Asia Limited Receipt for IT 8,072,286 8,072,286 Refer Note 6 Mumbai - Pune support to Appendix D Road, Dapodi, services Pune - 411012

10. The Notes to this effect was also given in Form No.3CEB. The original assessment in the case was completed by issue of intimation under section 143(1) of the Act. The grievance of the Department in this regard is that in the absence of any assessment being completed under section 143(3) of the Act, since no enquiry was made by the Assessing Officer and the income had escaped assessment, hence re-assessment proceedings were correctly initiated in the hands of assessee. However, on the other hand, the case of assessee before us is that in the absence of any tangible material which had come to the knowledge of the Assessing Officer for recording reasons for reopening assessment of escapement of income, then in such circumstances, re-assessment proceedings were not appropriate.

11. We find that similar issue of reopening of assessment under section 147 of the Act on the basis of similar reasons recorded for reopening assessment all dated 26.07.2013 for different years arose before the Tribunal in the case of Sandvik Systems Development AB for assessment year 2008-09 and also in the case of Sandvik Information Technology AB, relating to assessment year 2005-06 and further in the case of Sandvik Australia Pty Ltd., relating to assessment year 2008-

09. The Tribunal in the case of Sandvik System Development AB, in ITA No.464/PUN/2015, relating to assessment year 2008-09, vide order dated 10.11.2017 had held as under:-

"9. We have heard the rival contentions and perused the record. The issue raised in the present appeal is applicability of provisions of section 147 of the Act. The said section provides that in cases where there is any escapement of income, which comes to the knowledge of the Assessing Officer, on the basis of some tangible material, then the said proceedings can be reopened in order to assess the escapement of income in the hands of assessee. The assessee had furnished the return of income in time declaring total income at Nil. The Assessing Officer recorded his reasons for reopening the assessment on the ground that it was noticed from the submissions made during the assessment for assessment year 2005-06 that the assessee had received IT support fees of Rs.1.94 crores and licence fees of Rs.3,10,396/- from Sandvik Asia Pvt. Ltd. in assessment year 2008- 09, but the same were not offered for tax. The reasons mentioned that for assessment year 2005-06, the Assessing Officer had concluded that receipts under the head „IT Support Fees‟ received by the assessee from Sandvik Asia Pvt. Ltd., were in the nature of royalty and fees for technical services and taxable as per Article 12 of DTAA of India and Sweden as well as section 9(1)(vi) & 9(1)(vii) of the Act. The Assessing Officer further holds that on examination of nature of payments made to the assessee as per agreement dated 01.04.2002, it could be concluded that the payments received by the assessee constitute royalty and fees for technical services, 17 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 as per sections of the Act as well as Article 12 of the DTAA between India and Sweden. Reference was made to several decisions in this regard and also to the order under section 201(1) and 201(1A) of the Act in the case of Sandvik Asia Pvt. Ltd. for assessment year 2008-09, wherein the Assessing Officer held that the payments received constitute royalty and fees for technical services. After recording aforesaid reasons for reopening the assessment, the Assessing Officer issued notice under section 148 of the Act. The assessee filed letter stating that earlier return of income may be treated as filed in response to the notice under section 148 of the Act. Thereafter, the assessee sought reasons for reopening the assessment and filed objections. The objections filed by the assessee were rejected by the Assessing Officer as there was no assessment under section 143(3)/147 of the Act and the Assessing Officer was satisfied that there was escapement of income on the basis of tangible material before him, then it was fit case for reopening the assessment. The DRP also upheld the action of Assessing Officer, in view of the ratio laid down by the Hon‟ble Supreme Court in ACIT Vs. Rajesh Jhaveri Stock Brokers Pvt. Ltd. (supra).
10. The assessee is in appeal against the said exercise of jurisdiction by the Assessing Officer under section 147 of the Act. The first plea which has been raised by the assessee is that in the absence of any tangible material for reason to believe that there is escapement of income, the action adopted by the Assessing Officer was without any basis. The learned Authorized Representative for the assessee pointed out that in assessment year 2005- 06 same tangible material was available with the Assessing Officer and the re-assessment proceedings were reopened. However, the DRP held that there was no material brought in the reasons recorded on the basis of which valid reasons to believe could be formed. The DRP held that it was case of re-appraisal of existing facts. It was further held by the DRP that reopening of assessment without new material was not permissible even if the original assessment was processed under section 143(1) of the Act and order was not passed under section 143(3) of the Act. Reliance of the Assessing Officer on ACIT Vs. Rajesh Jhaveri Stock Brokers Pvt. Ltd. (supra) was found to be misplaced, where the case of the Assessing Officer was that the Hon‟ble Supreme Court had decided that in case the return was processed under section 143(1) of the Act, the Assessing Officer is empowered to issue notice under section 148 of the Act. Reliance in this regard was placed on the ratio laid down by the Hon‟ble High Court of Delhi in Orient Craft Ltd. Vs. CIT (supra), hence reopening in the case of three sister concerns was held to be invalid. The Revenue did file an appeal before the Tribunal in this regard and the appeal was dismissed for low tax effect. Similarly, in assessment year 2006-07, same issue was raised and the DRP decided the issue in favour of assessee in the absence of any fresh material and the appeal of Revenue was dismissed for low tax effect. In assessment year 2007-08, though the issue of reopening under section 148 of the Act was decided against the assessee, but since the issue on merits was decided in favour of assessee, no appeal was filed by the assessee or the Revenue.

11. Now, coming to the appeal in assessment year 2008-09. The Assessing Officer recorded reasons for reopening assessment on the basis of reasons recorded in assessment year 2005-06. The Assessing Officer very categorically states that information came to his knowledge during proceedings in assessment year 2005-06 that the assessee had received IT Support fees and Licence fees, which has not been offered to tax. The question which arises before us is whether any tangible material is available with the Assessing Officer to come to finding of escapement of income. The second aspect of the issue is in case no assessment has been completed 18 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 under section 143(3) of the Act, where there is escapement of income, proceedings can be reopened under section 147/148 of the Act keeping the spirit of provisions which are applied in the present case. The first and foremost for invoking the said provisions is the „reason to believe‟ of escapement of income and such reason to believe has to be based on tangible material or otherwise there has to be live link between the reason to believe and escapement of income‟ then only the proceedings under section 147 of the Act can be initiated. The proviso under section 147 of the Act provides that where assessment under section 143(3) of the Act has been made, then no action under the main section would be taken after expiry of four years from the end of relevant assessment year, unless escapement of income is by reason of failure on the part of assessee to make return under section 139 of the Act or in response to notice under section 142(1) of the Act or 148 of the Act to disclose fully and truly all material facts necessary for assessment for that assessment year. Undoubtedly, proviso is applicable in case of non-fulfilment of certain conditions laid down but before applying the provisions provided in the proviso to the section, the provisions of main section have to be seen, which clearly provides that there has to be reason to believe of escapement of income and then only provisions of section 147 of the Act can be triggered. There is no merit in the reasoning of the Revenue that where no assessment under section 143(3) of the Act has been completed and the assessment is only completed under section 143(1) of the Act and since the assessee has failed to disclose fully and truly all material facts necessary for assessment, then action under section 147 of the Act can be taken. We find no merit in the plea of the Revenue.

12. Now, coming to the facts of the present case, wherein there is finding in the case of assessee itself though by the DRP that no tangible material was brought in the reasons recorded on the basis of which valid reason to believe could be formed. It may be reiterated herein itself that reasons recorded for assessment years 2005-06 and 2008-09 are same. Though the appeal of assessee before the Tribunal in assessment year 2005-06 was dismissed for low tax effect along with appeal of another sister concern, which was also reopened by the Assessing Officer on identical reasons to believe‟ however, in the case of third entity against which proceedings under section 147 of the Act were recorded, the matter travelled to the Tribunal and the Tribunal in DDIT (IT) Vs. Sandvik Information Technology AB, in ITA No.128/PUN/2014 along with CO No.10/PUN/2015, relating to assessment year 2005-06, order dated 28.12.2016 had considered the re-assessment proceedings on the basis of details furnished by Sandvik Asia Pvt. Ltd., one of the group concerns. As per information, payments were made on account of IT Support services which information was treated as tangible material by the Assessing Officer and proceedings were initiated under section 147/148 of the Act. The case of Revenue before the Tribunal was that the Assessing Officer had reason to believe that income of assessee had escaped assessment. The case of assessee was that the said information derived from alleged tangible material for re-assessment proceedings were already furnished by the assessee in form No.3CEB filed along with return of income. The said information is reproduced at page 9 of the order of Tribunal dated 28.12.2016. The Tribunal held that the Assessing Officer can have belief for reopening assessment if there is any tangible material in his possession. The Tribunal further held that in the said case, the Assessing Officer had no new information or tangible material to come to the conclusion that there was escapement of income. The relevant findings of the Tribunal are as under:-

"16. In so far contentions of the department that the Assessing Officer did not get opportunity to apply his mind on the documents 19 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 furnished by assessee as the original assessment was completed u/s.143(1), we do not find any force in the said contentions. The Hon‟ble Delhi High Court in the case of CIT Vs. Orient Craft Ltd. (supra) has held that expression, „reason to believe‟ does not have different meaning, where assessments are framed u/s.143(1) and where assessment is completed u/s.143(3) of the Act. The relevant extract of the findings of the Hon‟ble High court are as under :

"13. Having regard to the judicial interpretation placed upon the expression "reason to believe", and the continued use of that expression right from 1948 till date, we have to understand the meaning of the expression in exactly the same manner in which it has been understood by the courts. The assumption of the Revenue that somehow the words "reason to believe" have to be understood in a liberal manner where the finality of an intimation under Section 143(1) is sought to be disturbed is erroneous and misconceived. As pointed out earlier, there is no warrant for such an assumption because of the language employed in Section 147; it makes no distinction between an order passed under section 143(3) and the intimation issued under section 143(1). Therefore it is not permissible to adopt different standards while interpreting the words "reason to believe" vis- à-vis Section 143(1) and Section 143(3). We are unable to appreciate what permits the Revenue to assume that somehow the same rigorous standards which are applicable in the interpretation of the expression when it is applied to the reopening of an assessment earlier made under Section 143(3) cannot apply where only an intimation was issued earlier under Section 143(1). It would in effect place an assessee in whose case the return was processed under Section 143(1) in a more vulnerable position than an assessee in whose case there was a full-fledged scrutiny assessment made under Section 143(3). Whether the return is put to scrutiny or is accepted without demur is not a matter which is within the control of assessee; he has no choice in the matter. The other consequence, which is somewhat graver, would be that the entire rigorous procedure involved in reopening an assessment and the burden of proving valid reasons to believe could be circumvented by first accepting the return under Section 143(1) and thereafter issue notices to reopen the assessment. An interpretation which makes a distinction between the meaning and content of the expression "reason to believe" in cases where assessments were framed earlier under Section 143(3) and cases where mere intimations were issued earlier under Section 143(1) may well lead to such an unintended mischief. It would be discriminatory too. An interpretation that leads to absurd results or mischief is to be eschewed."

13. The Tribunal also took note of the contention of the Department that where the original assessment was completed under section 143(1) of the Act, then the Assessing Officer does not get opportunity to apply the mind and relied upon the Hon‟ble Bombay High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO reported in 68 taxmann.com 91 (Bom.), which was also in relation to assessment being completed by issue of intimation under section 143(1) of the Act and thereafter, issue of notice under section 148 of the Act. The Hon‟ble Bombay High Court also considered the ratio 20 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 laid down by the Apex Court in ACIT Vs. Rajesh Jhaveri Stock Brokers Pvt. Ltd. (supra). The relevant observations of the Tribunal in this regard are as under:-

"16. In so far contentions of the department that the Assessing Officer did not get opportunity to apply his mind on the documents furnished by assessee as the original assessment was completed u/s.143(1), we do not find any force in the said contentions. The Hon‟ble Delhi High Court in the case of CIT Vs. Orient Craft Ltd. (supra) has held that expression, „reason to believe‟ does not have different meaning, where assessments are framed u/s.143(1) andwhere assessment is completed u/s.143(3) of the Act. The relevant extract of the findings of the Hon‟ble High court are as under:
"13. Having regard to the judicial interpretation placed upon the expression "reason to believe", and the continued use of that expression right from 1948 till date, we have to understand the meaning of the expression in exactly the same manner in which it has been understood by the courts. The assumption of the Revenue that somehow the words "reason to believe" have to be understood in a liberal manner where the finality of an intimation under Section 143(1) is sought to be disturbed is erroneous and misconceived. As pointed out earlier, there is no warrant for such an assumption because of the language employed in Section 147; it makes no distinction between an order passed under section 143(3) and the intimation issued under section 143(1). Therefore it is not permissible to adopt different standards while interpreting the words "reason to believe" vis- à-vis Section 143(1) and Section 143(3). We are unable to appreciate what permits the Revenue to assume that somehow the same rigorous standards which are applicable in the interpretation of the expression when it is applied to the reopening of an assessment earlier made under Section 143(3) cannot apply where only an intimation was issued earlier under Section 143(1). It would in effect place an assessee in whose case the return was processed under Section 143(1) in a more vulnerable position than an assessee in whose case there was a full-fledged scrutiny assessment made under Section 143(3). Whether the return is put to scrutiny or is accepted without demur is not a matter which is within the control of assessee; he has no choice in the matter. The other consequence, which is somewhat graver, would be that the entire rigorous procedure involved in reopening an assessment and the burden of proving valid reasons to believe could be circumvented by first accepting the return under Section 143(1) and thereafter issue notices to reopen the assessment. An interpretation which makes a distinction between the meaning and content of the expression "reason to believe" in cases where assessments were framed earlier under Section 143(3) and cases where mere intimations were issued earlier under Section 143(1) may well lead to such an unintended mischief. It would be discriminatory too. An interpretation that leads to absurd results or mischief is to be eschewed."
21 ITA No.608/PUN/2014 ITA No.623/PUN/2014

CO Nos.20 & 28/PUN/2015

17. The Hon‟ble Bombay High Court in the case of Khubchandani Healthparks (P) Ltd. Vs. ITO (supra) has reiterated that notice issued u/s.148 would be without jurisdiction for absence of „reason to believe‟ that income has escaped assessment even in case where assessment has been completed earlier by intimation u/s.143(1) of the Act. The Hon‟ble High Court while holding so, considered the decisions rendered by the Hon‟ble Apex Court in the case of CIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. reported as 291 ITR 500 and CIT Vs. Zuari Estate Development & investment Co. Ltd. (supra). The relevant extract of the judgment rendered in the case of Khubchandani Healthparks (P) Ltd. Vs. ITO (supra) reads as under :

"3. On hearing the parties, we find that the Apex Court in Assistant Commissioner of Income Tax Vs. Rajesh Jhaveri Stock Brokers P. Ltd. 291 ITR 500, had an occasion to deal with identical facts, namely reopening Notices issued under Section 148 of the Act where assessment is completed earlier by Intimation under Section 143(1) of the Act. In the above case, the Apex Court held that a Notice for-reopening an assessment under Section 148 of the Act could only be justified if the Assessing Officer has reason to believe that income chargeable to tax has escaped assessment. This decision of the Supreme Court in Rajesh Jhaveri Stock Brokers P. Ltd. (Supra) has not been disturbed by the Apex Court in Zuari Estate Development and Investment Co. Ltd. (Supra). In fact, the Supreme Court in Zuari Estate Development and Investment Co. Ltd. (Supra) makes a specific reference to its decision in Rajesh Jhaveri Stock Brokers P. Ltd. (Supra) to hold that where the assessment has been completed by Intimation under Section 143(1) of the Act, there can be no question of change of opinion.
4. We further find that the Apex Court in Zuari Estate Development and Investment Co. Ltd. (Supra) has not dealt with the issue whether before invoking Section 148 of the Act, the Assessing Officer must have reason to believe that income chargeable to tax has escaped assessment, where the original assessment has been completed by Intimation under Section 143(1) of the Act. The Revenue is trying to infer that because the Apex Court in Zuari Estate Development and Investment Co. Ltd. (Supra) has set aside the order of this Court and restored the issue to be decided on merits by the Tribunal, it must be inferred that the Apex Court had come to the conclusion that reason to believe was not necessary for issuing reassessment Notices where the regular assessment was completed under Section 143(1) of the Act. As rightly pointed out by Mr. Pardiwalla, it can equally be inferred that the Apex Court in the above case had come to the conclusion that there is reason to believe that income had escaped assessment and consequently restored the issue to the Tribunal to decide the reassessment proceedings on merits."

18. Thus, in view of the facts of the present case and the case laws discussed above we hold that the Assessing Officer had no tangible material to justify his "reason to believe" that income has escaped assessment. The reassessment proceedings initiated by the Assessing Officer u/s.147 are without jurisdiction and hence, are not 22 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 sustainable. Accordingly ground No.1 to 3 raised by Department in appeal are dismissed."

14. In the facts of the present case also the assessee in the computation of total income, copy of which is placed at page 2 of the Paper Book, had in the Note given a declaration in respect of such receipts and had pointed out that the same do not fall within ambit of royalty or fees for technical services. The relevant Note reads as under:-

"Note:
1. Sandvik Systems Development AB („SSDAD‟) is a non-resident company incorporated in Sweden. SSDAB does not have any office (or any other establishment) in India. It is a tax resident of Sweden under the Double Taxation Avoidance Agreement between India and Sweden („Tax treaty‟).
2. SSDAB provides IT support services to Sandvik AB Group companies all over the world, including Sandvik Asia Limited („SAL‟) and Walter Tools India Private Limited („Walter India‟) in India.
3. During the year ended 31 March 2008, SSDAB has charged Rs.19,414,642 to SAL and Rs 310,396 to Walter India towards the aforesaid IT support services. The receipts towards such IT support services rendered by SSDAB do not fall within the ambit of Royalties or Fees for technical services within the meaning of Article 12 of the Tax treaty read with the Protocol thereto."

15. Further in Form No.3CEB, audited report, the assessee in clause 12 Appendix B has given declaration in respect of international transactions with associated enterprises, which is as under:-

Particulars in respect of mutual agreement or arrangement:
International transactions with an associated enterprise or enterprises by way of mutual agreement or arrangement for the allocation or apportionment of, or any contribution to, any cost or expense incurred or to be incurred in connection with a benefit.

Sr.No.    Name          and    Description of    Amount      paid/received     or   Method used
          address of the       such     mutual   payable/receivable     in    the   for
          associated           agreement or      transaction                        determining
          enterprise with      arrangement                                          the     arm's
          whom           the                                                        length price
          international                                                             (See section
          transaction has                                                           92C(1)
          been      entered                      as per books    as computed
          into                                   of account      by           the
                                                                 assessee
                                                                 having regard
                                                                 to the arm's
                                                                 length price
                                                 (Rs)            (Rs)
          Clause 12(a)         Clause 12(b)      Clause 12(c)                       Clause 12(d)

1         Sandvik   Asia       Receipt for IT    19,414,642      19,414,642         Refer Note 7
          Limited,             support                                              to Appendix
          Mumbai-Pune          services                                             C
          Road, Dapodi,
          Pune-411012
                                                 23
                                                                       ITA No.608/PUN/2014
                                                                       ITA No.623/PUN/2014
                                                                   CO Nos.20 & 28/PUN/2015




           2        Walter    Tools    Receipt for IT   310,396   310,396       Refer Note 7
                    India    Private   support                                  to Appendix
                    Limited,           services                                 C
                    Mumbai-Pune
                    Road, Dapodi,
                    Pune-411012

16. In view of the above said declarations made by the assessee which has also been considered by the Pune Bench of Tribunal in sister concern of the assessee i.e. Sandvik Information Technology AB, though for assessment year 2005-06, we hold that in the absence of any tangible material establishing escapement of income in the hands of assessee, there is no merit in the exercise of invoking of re-assessment proceedings under section 147 of the Act. The reason to believe escapement of income should have a live link. There is no merit in the stand of authorities below that in the present case, where the assessment order was passed under section 143(1) of the Act, then the Assessing Officer had no action to look at or to consider the same. Under the provisions of the Act, it is incumbent upon the Assessing Officer to come to finding on the basis of tangible material to establish his case of reason to believe of escapement of income; in the absence of which, re-assessment proceedings are invalid and bad in law.

Accordingly, we hold so and cancel the same. The consequent order passed under section 143(3) r.w.s. 147 of the Act also does not stand. Thus, the ground of appeal No.1 raised by the assessee is allowed and the balance grounds of appeal become academic in nature."

12. We find that issue raised in the present appeal is identical to the issue before the Tribunal and following the same parity of reasoning as in the case of sister concern of the assessee, we hold that in the absence of any tangible material establishing escapement of income in the hands of assessee, the Assessing Officer has erred in exercise of jurisdiction under section 147 of the Act by reopening assessment after recording reasons. The reasons to believe of escapement of income should have a live link with the tangible material and even if the assessment order was passed under section 143(1) of the Act, the requirement is for the Assessing Officer to come to a finding on the basis of tangible material to establish his case of reason to believe of escapement of income; in the absence of which, re- assessment proceedings are both invalid and bad in law. Accordingly, we hold so and cancel the re-assessment proceedings initiated in the case of assessee, the consequent order passed under section 143(3) r.w.s. 147 of the Act does not stand. Thus, the ground of appeal No.1 raised by the assessee is allowed and balance grounds of appeal become academic in nature."

19. The Tribunal while deciding the issue had referred to the earlier decision in Sandvik System Development AB Vs. DDIT (IT) (supra), wherein the issue was tangible material available before the Assessing Officer while recording reasons for reopening the assessment under section 148 of the Act and reliance was placed on the ratio laid down by the jurisdictional High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra). The Hon'ble Bombay High Court in turn, had relied on the ratio laid down by the Hon'ble Apex Court in ACIT Vs. Rajesh Jhaveri Stock 24 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 Brokers (P) Ltd. (supra) and also on Orient Craft Ltd. Vs. CIT (supra), wherein the Hon'ble High Court of Delhi had held the expression 'reason to believe' does not have different meaning, where the assessments are framed under section 143(1) of the Act and where assessment was completed under section 143(3) of the Act. The findings of the Hon'ble Bombay High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) were reproduced, wherein the Hon'ble High Court had referred to the ratio laid down in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra) and also the decision of the Hon'ble Apex Court in DCIT Vs. Zuari Estate Development & Investment Co. Ltd. (supra) and Zuari Estate Development Co. Ltd. & Investment Co. (P.) Ltd. Vs. JR. Kanekar, DCIT (2004) 271 ITR 269 (Bom). In both the cases, assessment was completed by way of intimation under section 143(1) of the Act and it was observed that in both the cases, the Hon'ble Apex Court reiterated that where the assessment has been completed by intimation under section 143(1) of the Act, there can be no question of change of opinion. This is the first finding of the Hon'ble Apex Court in both the decisions which has been referred by the Hon'ble Bombay High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra). Then, the Hon'ble High Court goes on to observe that the Hon'ble Apex Court in DCIT Vs. Zuari Estate Development & Investment Co. Ltd. (supra) has not dealt with the issue whether before invoking provisions of section 148 of the Act, the Assessing Officer must have reason to believe that income chargeable to tax has escaped assessment, where the original assessment was completed by intimation under section 143(1) of the Act. The Hon'ble High Court further observed that the Revenue was trying to infer that because Hon'ble Apex Court in DCIT Vs. Zuari Estate Development & Investment Co. Ltd. (supra) had set aside the order on this count and restored the issue to be decided on merits by the Tribunal, it must be inferred that the Hon'ble Apex Court had come to the conclusion that reason to believe was not necessary for issuing re-assessment notices where regular 25 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 assessment was completed under section 143(1) of the Act. Vide para 5, the Hon'ble High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) reiterates that the decision of the Court had to be read in the context of the facts involved therein and not on the basis of what logically flows therefrom. The Hon'ble High Court further holds that the Hon'ble Apex Court in DCIT Vs. Zuari Estate Development & Investment Co. Ltd. (supra) not having dealt with the issue of reason to believe that income chargeable to tax has escaped assessment on the part of Assessing Officer in cases where regular assessment was completed by intimation under section 143(1) of the Act, in categorical terms held it would not be wise for us to infer that the Supreme Court in Zuari Estate Development & Investment Co. Ltd. (supra) has held that the condition precedent for the issue of reopening notice namely, reason to believe that income chargeable to tax has escaped assessment, has no application where the assessment has been completed by Intimation under section 143(1) of the Act. The Hon‟ble High Court further held that the law on this point has been expressly laid down by the Apex Court in the case of Rajesh Jhaveri Stock Brokers (P.) Ltd. (supra) and the same would continue to apply and be binding upon us. The Hon'ble Bombay High Court further held that Thus, even in cases where no assessment order is passed and assessment is completed by Intimation under section 143(1) of the Act, the sine qua non to issue a reopening notice is reason to believe that income chargeable to tax has escaped assessment. For the sake of clarity, relevant extract of the judgment referred in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) is again reproduced hereunder:-

"3. On hearing the parties, we find that the Apex Court in Assistant Commissioner of Income Tax Vs. Rajesh Jhaveri Stock Brokers P. Ltd. 291 ITR 500, had an occasion to deal with identical facts, namely reopening Notices issued under Section 148 of the Act where assessment is completed earlier by Intimation under Section 143(1) of the Act. In the above case, the Apex Court held that a Notice for reopening an assessment under Section 148 of the Act could only be justified if the Assessing Officer has reason to believe that income chargeable to tax has escaped 26 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 assessment. This decision of the Supreme Court in Rajesh Jhaveri Stock Brokers P. Ltd. (Supra) has not been disturbed by the Apex Court in Zuari Estate Development and Investment Co. Ltd. (Supra). In fact, the Supreme Court in Zuari Estate Development and Investment Co. Ltd. (Supra) makes a specific reference to its decision in Rajesh Jhaveri Stock Brokers P. Ltd. (Supra) to hold that where the assessment has been completed by Intimation under Section 143(1) of the Act, there can be no question of change of opinion.
4. We further find that the Apex Court in Zuari Estate Development and Investment Co. Ltd. (Supra) has not dealt with the issue whether before invoking Section 148 of the Act, the Assessing Officer must have reason to believe that income chargeable to tax has escaped assessment, where the original assessment has been completed by Intimation under Section 143(1) of the Act. The Revenue is trying to infer that because the Apex Court in Zuari Estate Development and Investment Co. Ltd. (Supra) has set aside the order of this Court and restored the issue to be decided on merits by the Tribunal, it must be inferred that the Apex Court had come to the conclusion that reason to believe was not necessary for issuing reassessment Notices where the regular assessment was completed under Section 143(1) of the Act. As rightly pointed out by Mr. Pardiwalla, it can equally be inferred that the Apex Court in the above case had come to the conclusion that there is reason to believe that income had escaped assessment and consequently restored the issue to the Tribunal to decide the reassessment proceedings on merits.
5. It is settled position in law that the decision of the Court has to be read in the context of the facts involved therein and not on the basis of what logically flows therefrom as held by the Supreme Court in Ambica Quarry Works Vs. State of Gujarat, 1987(1) SCC 213. The Apex Court in Zuari Estate Development and Investment Co. Ltd. (Supra)not having dealt with the issue of reason to believe that income chargeable to tax has escaped assessment on the part of the Assessing Officer in cases where regular assessment was completed by Intimation under Section 143(1) of the Act, it would not be wise for us to infer that the Supreme Court in Zuari Estate Development and Investment Co. Ltd. (Supra) has held that the condition precedent for the issue of reopening notice namely, reason to believe that income chargeable to tax has escaped assessment, has no application where the assessment has been completed by Intimation under Section 143(1) of the Act. The law on this point has been expressly laid down by the Apex Court in the case of Rajesh Jhaveri Stock Brokers P. Ltd. (Supra) and the same would continue to apply and be binding upon us. Thus, even in cases where no assessment order is passed and assessment is completed by Intimation under Section 143(1) of the Act, the sine qua non to issue a reopening notice is reason to believe that income chargeable to tax has escaped assessment. In the above view, it is open for the petitioner to challenge a notice issued under Section 148 of the Act as being without jurisdiction for absence of reason to believe even in case where the Assessment has been completed earlier by Intimation under Section 143(1) of the Act."

20. The Hon'ble Bombay High Court which is the jurisdictional High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) while deciding the issue of case where assessment was completed by way of intimation issued under section 143(1) of the Act had held that the Assessing Officer must have reason to believe that income chargeable to tax had escaped assessment. It was also clarified by the 27 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 Hon'ble High Court that the Hon'ble Apex Court in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra) had laid down the law on the point that even in cases where intimation under section 143(1) of the Act was issued sine qua non to issue reopening notice is reason to believe that income chargeable to tax has escaped assessment. In case of absence of reason to believe even where assessment was earlier completed by issue of intimation under section 143(1) of the Act, it was open to the petitioner to challenge notice issued under section 148 of the Act. Such proposition has been laid down by the Hon'ble High Court vide its judgment dated 10.02.2016.

21. Similar is the proposition which has been laid down by the Mumbai Bench of Tribunal in Third Member decision in Telco Dadajee Dhackjee Ltd. Vs. DCIT (supra), wherein the argument was that if no opinion was formed by the Assessing Officer when return was merely processed under section 143(1) of the Act by issuing notice under section 148 of the Act, he could not be said to have changed his opinion. The Third Member held that so far so good and further held that but it needed to be remembered that section 147 of the Act applies both to section 143(1) as well as section 143(3) of the Act, then it was still open to assessee to challenge notice on the ground that there was no reason to believe that income chargeable to tax had escaped assessment. The Third Member had elaborated upon the issue and referred to the decision of the Hon'ble Apex Court in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra) and held thus fulfillment of conditions of section 147 of the Act, including the one that there should be reason to believe is essentially for the validity of notice issued under section 148 of the Act. Further, reference was made to the judgment of Hon'ble Supreme Court in later judgment in CIT Vs. Kelvinator of India Ltd. (supra), wherein it has been held that there should be tangible material to come to the conclusion that income had escaped income. In 28 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 the absence of tangible material before the Assessing Officer from which he could entertain the belief of escapement of income chargeable to tax, re-assessment proceedings initiated were held to be bad in law.

22. In other words, while deciding the case of re-assessment, Courts have held that there are two aspects; the first is the change of opinion which can only arise in the case of assessment made under section 143(3) of the Act; where the return of income has only been processed and intimation issued under section 143(1) of the Act, it could not be a case of change of opinion since the Assessing Officer has not expressed his opinion on any count. However, the second aspect is the reason to believe of escapement of income, which has to be fulfilled both in the cases where assessment has been completed under section 143(3) of the Act or where intimation is issued under section 143(1) of the Act and for reason to believe of escapement of income, tangible material should be available with the Assessing Officer to come to such a finding. In the absence of the same, the Assessing Officer cannot be said to have exercised jurisdiction within framework of law and re- assessment proceedings initiated in such cases held to be invalid in law.

23. The learned Departmental Representative for the Revenue has placed reliance on the ratio laid down by the Hon'ble Bombay High Court in Amin's Pathology Laboratory Vs. P.N. Prasad, JCIT (supra). It may be noted that the said decision was in respect of assessment order passed under section 143(3) of the Act, wherein the reopening was upheld holding it to be not a case of change of opinion on the part of Assessing Officer, since he had not opined in respect of an item representing unpaid purchases. Reliance placed upon by the learned Departmental Representative for the Revenue on the said case is misplaced since 29 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 the issue before us is not case of change of opinion but case of reason to believe for escapement of income and the absence of tangible material.

24. Similarly, reliance on the decision of the Hon'ble High Court of Delhi in Consolidated Photo & Finvest Ltd. Vs. ACIT (supra) is also in respect of completed assessment, wherein no doubt the reason to believe was found from the very same record as was available during assessment. The decision is dated 17.01.2006. The decision of Apex Court in the case of ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra) is prior to the ratio laid down by the Hon'ble Supreme Court in DCIT Vs. Zuari Estate Development & Investment Co. Ltd. (2015) 63 taxmann.com 177 (SC) and is dated 17.04.2015. The Hon'ble Supreme Court has elaborated on the aspect of change of opinion and reason to believe in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra) and is binding.

25. Now, coming to the decision in Indu Lata Rangwala Vs. DCIT (supra), which is rendered on 18.05.2016 by the Hon'ble High Court of Delhi. The Hon'ble High Court has referred first to the decision of said Court in Orient Craft Ltd. Vs. CIT (supra) and the proposition laid down therein in respect of return of income being processed under section 143(1) and the reopening of assessment under section 147 of the Act. However, except for making reference to the said decision, the Hon'ble High Court of Delhi, with due respect, has not given a finding as to why the said proposition is not to be applied. The decision of the Hon'ble High Court of Delhi in Indu Lata Rangwala Vs. DCIT (supra) being non-jurisdictional High Court has at best pervasive value, but cannot be given precedence once the same issue has been decided by the jurisdictional High Court as referred to by us in the case of Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra). Further, it may be pointed out that the Hon'ble High Court of Madras in TANMAC India Vs. DCIT (supra) which is 30 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 delivered on 19.12.2016 i.e. after the decision of Indu Lata Rangwala Vs. DCIT (supra) has held otherwise. It has been held that in the case of an assessee where intimation under section 143(1) of the Act has been issued, then re-assessment cannot be initiated on the basis of return of income and enquiries thereof which were already part of record, the reopening of assessment was held to be not justified. The Hon'ble High Court has elaborated on the expression 'reason to believe' and has held as under:-

"11. The phrase „reason to believe‟ in section 147 relates to such other new or tangible material as may have come to the knowledge of the assessing officer pursuant to the original proceedings for assessment. The Supreme Court in CIT Vs. Kelvinator of India (320 ITR 561) states thus in the context of the „belief‟ that should form the basis for a re-assessment;
„We must also keep in mind the conceptual difference between power to review and power to reassess. The Assessing Officer has no power to review, he has the power to reassess. But reassessment has to be based on fulfillment of certain pre-conditions and if the concept of „change of opinion‟ is removed, as contended on behalf of the Department, then, in the garb of reopening the assessment, review would take place. One must treat the concept of „change of opinion‟ as an in-built test to check abuse of power by the Assessing Officer. Hence, after 1st April, 1989, the Assessing Officer has power to reopen, provided there is „tangible material‟ to come to the conclusion that there is escapement of income from assessment. Reasons must have a link with the formation of the belief.‟
12. If the assessing officer, after issuing intimation u/s section 143(1) does not to issue a notice u/s 143(2) of the Act to initiate proceedings for scrutiny of the return of income, the obvious conclusion is that he does not consider it necessary or expedient to do so, the inference being that the Return of Income filed in order. It is this opinion that cannot be arbitrarily changed by the assessing officer, to re-assess income on the basis of stale material, already on record. If we thus keep in the mind the above fundamental requirement of section 147, it would be apparent that the exercise undertaken by the Revenue in this case is not one of re-assessment, but of review. The reasons make it abundantly clear that the re-assessment is sought to be initiated on the basis of the return of income and the enclosures which were available with the assessing officer since 2.11.1998 and which ought to have prompted him to issue a notice under section 143(2) of the Act to conduct the proceedings under scrutiny. What is sought to be done by the re-assessment ought to have been achieved by scrutiny assessment proceedings. Having missed the bus earlier, the Department cannot be permitted to avail of the extended time limit in the absence of any new or tangible material, when the time for scrutiny assessment has elapsed on 31.3.2001, prior to issue of notice u/s 148. The notice under section 148dated 9.12.2002 is thus an arbitrary exercise of power and a review of proceedings impermissible in law.
13. The Division Bench of the Delhi High Court in the case of Commissioner of Income Tax Vs. Orient Craft Ltd (354 ITR 546) deals specifically with this aspect of 31 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 the matter. The substantial question of law that was dealt with by the High Court is as follows;
„Was the Tribunal right in law in holding that in the absence of any tangible material available with the Assessing Officer to form the requisite belief regarding escapement of income, the reopening of the assessment made under section 143(10 is bad in law?‟
14. The Division Bench notes that the Supreme Court in the case of Asst. CIT V. Rajesh Jhaveri stock Brokers P. Ltd, (supra) only deals with the formation of an opinion at the time of issuance of prima facie intimation and does not indicate anywhere that a re-assessment can be initiated in the absence of a reason to believe.
To conclude, the Division Bench holds thus:
„This judgment, contrary to what the Revenue would have us believe, does not give a carte blanche to the Assessing Officer to disturb the finality of the intimation under section 143(1) at his whims and caprice; he must have reason to believe within the meaning of the section.‟
15.....
16.....
17. A decision of the Delhi High Court in the case of CIT Vs Orient Craft Limited (354 ITR 536) had occasion to consider a similar question and the Division Bench, at Page 546, holds as follows;

„Having regard to the judicial interpretation placed upon the expression reason to believe‟, and the continued use of that expression right from 1948 till date, we have to understand the meaning of the expression in exactly the same manner in which it has been understood by the courts. The assumption of the Revenue that somehow the words „reason to believe‟ have to be understood in a liberal manner where the finality of an intimation under section 143(1) is sought to be disturbed is erroneous and misconceived. As pointed out earlier, there is no warrant for such an assumption because of the language employed in section 147; it makes no distinction between an order passed under section 143(3) and the intimation issued under section 143(1). Therefore, it is not permissible to adopt different standards while interpreting the words „reason to believe‟ vis-à-vis section 143(1) and section 143(3). We are unable to appreciate what permits the Revenue to assume that somehow the same rigorous standards which are applicable in the interpretation of the expression when it is applied to the reopening of an assessment earlier made under section 143(3) cannot apply where only an intimation was issued earlier under section 143(1). It would in effect place an assessee in whose case the return was processed under section 143(1) in a more vulnerable position than an assessee in whose case there was a full-fledged scrutiny or is accepted without demur is not a matter which is within the control of the assessee; he has no choice in the matter. The other consequence, which is somewhat graver, would be that the entire rigorous procedure involved in reopening an assessment and the burden or proving valid reasons to believe could be circumvented by first accepting the return under section 143(1) and, thereafter, issue notices to reopen the assessment. An interpretation which makes a distinction between the meaning and content of the expression reason to believe in cases where assessments were framed earlier under section 143(3) and cases where mere intimations were issued earlier under section 143(1) may well lead to such an unintended 32 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 mischief. It would be discriminatory too. An interpretation that leads to absurd results or mischief is to be eschewed.‟ ..........

The reasons recorded by the Assessing Officer reached the belief that there was escapement of income „on going through the return of income‟ filed by the assessee after he accepted the return under section 143(1) without scrutiny, and nothing more. This is nothing but a review of the earlier proceedings and an abuse of power by the Assessing Officer, both strongly deprecated by the Supreme Court in CIT v. Kelvinator (supra).‟

18. The above extracts are applicable on all fours to the present case in the facts and circumstances pointed out earlier. In the light of the aforesaid discussion, we answer question of Law No.2 in favour of the assessee. In view of our conclusion on the aspect of assumption of jurisdiction, we do not see any need to go into the merits of the case and refrain from answering the substantial question of law relating to the same. No costs."

26. The Hon'ble High Court of Madras has referred to earlier decision of Hon'ble High Court of Delhi in the case of Orient Craft Ltd. Vs. CIT (supra) and also to the decision of the Hon'ble Supreme Court in CIT Vs. Kelvinator of India Ltd. (supra) and also in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra).

27. Further, the Hon'ble High Court of Gujarat in Krupesh Ghanshyambhai Thakkar Vs. DCIT (supra) has laid down similar proposition and it has been observed that since the Assessing Officer wanted to have roving enquiry as he has no material, the impugned action of opening of assessment could not be sustained. The Hon'ble High Court of Gujarat had also referred to the decision of Hon'ble High Court of Delhi in Indu Lata Rangwala Vs. DCIT (supra), wherein it was observed as under:

"11. At the outset, it is required to be noted that by the impugned notice, the assessment for AY 2009-2010 is sought to be reopened in exercise of power under Section 147 of the I.T Act. The reasons recorded to reopen the assessment are already produced hereinabove. Thus, as per the reasons recorded, the notice has been issued and assessment is sought to be reopened for deep verification of the claims. Even in the order disposing of the objections, it has been specifically stated that to verify whether all the criteria are met by the said transaction of Rs.50 lakhs routed through the group and also to verify the claim of having recorded these transactions in the regular books of account, notice under Section 148 has been issued. Even with respect to investment in shares of M/s. Rushil Decor, it has been submitted that whether the investment in shares of M/s. Rushil Decor were acquired from the capital of the assessee and the same is duly recorded in the books of 33 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 account, needs to be verified and for that purpose, the assessment for A.Y 2009- 2010 is sought to be reopened.
12. In case of Inductotherm (India) (P.) Ltd. v. M. Gopalan, Dy. CIT (2013) 356 ITR 481 (Guj) Division Bench of this Court has observed that for a mere verification of the claim, the power of reopening of assessment could not be exercised. It is further observed that the Assessing Officer under the guise of power to reopen an assessment, cannot seek to undertake a fishing or roving inquiry and seek to verify the claims, as if it were a scrutiny assessment.
12.1 Similar view has been expressed by the Division Bench in case of Deep Recycling Industries v. Dy.CIT (Special Civil Application No.3611 of 2013, dated 2- 8-2016) wherein it has been held and observed that for mere scrutiny, reopening of the assessment would not be permissible. It is further observed that the reopening of the assessment could be made if the Assessing Officer had formed a belief that income chargeable to tax had escaped assessment. The Court has further observed that in order to do so, the Assessing Officer must have some tangible material having live link with the escapement of the income on the basis of which he can form a bona fide belief of escapement of income chargeable to tax. It has also been observed that reopening cannot be resorted to for fishing or roving inquiry on mere suspicion that income chargeable to tax may have escaped assessment.
13. Applying the aforesaid two decisions to the facts of the present two cases on hand and the reasons recorded to reopen the assessment, we are of the opinion that under the guise of reopening of the assessment, the Assessing Officer wants to have a roving inquiry; as observed hereinabove. Even as per the Assessing Officer in the reasons recorded has specifically mentioned that for the purpose of verification/deep verification of the claim, it is necessary to reopen the assessment. Under the circumstances, it cannot be said that the Assessing Officer had any tangible material to form an opinion that the income chargeable to tax has escaped the assessment. Under the circumstances, the impugned action of reopening of the assessment in exercise of power under Section 148 of the I.T Act for the reasons recorded hereinabove cannot be sustained.
14. Resultantly, both these writ petitions succeed. Impugned Notice issued by the Assessing Officer under Section 148 of the Income-tax Act, 1961 in each case is hereby quashed and set-aside."

28. In view of the decision of jurisdictional High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) and the decision of Hon'ble High Court of Madras in TANMAC India Vs. DCIT (supra) and Hon'ble High Court of Gujarat in Krupesh Ghanshyambhai Thakkar Vs. DCIT (supra) and also the principle laid down by the Hon'ble Supreme Court in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra), we find reliance placed by the learned Departmental Representative for the Revenue on the decision of non-jurisdictional High Court, where view has been expressed by jurisdictional High Court is against judicial propriety and is case of judicial indiscipline. The Pune Bench of Tribunal on identical facts had decided 34 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 the issue in turn relying on the decision of jurisdictional High Court in Khubchandani Healthparks (P.) Ltd. Vs. ITO (supra) and the same has not been reversed by higher Forum, cannot be brushed aside. The insistence of the learned Departmental Representative for the Revenue on later decision of the Hon'ble High Court of Delhi, where though earlier decisions are referred but not distinguished, is against judicial discipline especially where issue is settled by Apex Court in ACIT Vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (supra). Accordingly, we hold that in the absence of live link between reason to believe of escapement of income with the tangible material and even in the present case where the assessment order was passed under section 143(1) of the Act, the requirement of section is for the Assessing Officer to come to a finding on the basis of tangible material to establish his case of reason to believe of escapement of income and in the absence of the same, re-assessment proceedings initiated were both invalid and bad in law. Accordingly, we hold so. We cancel the re-assessment proceedings initiated against the assessee and consequent order passed under section 143(3) r.w.s. 147 of the Act does not stand.

29. Before parting, we may also point out that the issue on merits stands decided in favour of assessee in the hands of assessee itself starting from assessment year 2007-08 in ITA No.1720/PN/2011, order dated 28.11.2014; ITA No.47/PN/2013, relating to assessment year 2008-09, order dated 22.05.2015; ITA No.745/PN/2014, relating to assessment year 2004-05, order dated 19.02.2016 and also in assessment year 2010-11 in ITA No.384/PUN/2015, order dated 20.12.2017. The findings of Tribunal in assessment year 2004-05 are as under:-

"5. We have heard the rival contentions and perused the record. Briefly, in the facts of the present case, the assessee was a non-resident company, incorporated in Sweden. The assessee company was engaged in cemented carbide and high speed cutting tools and cutting tool systems for metal working and was in possession of extensive know-how regarding the manufacture, marketing and sale 35 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 of such products as well as of patent and trademark rights. The assessee had entered into Service Agreement dated 08.11.2002 with a group company in India i.e. Sandvik Asia Limited, Pune (SAL) for rendering various management services. In lieu thereof, the assessee received fees for management services rendered to SAL pursuant to the said contract. SAL had been issued a „Zero Tax Withholding Order‟, as per more beneficial provisions of India-Sweden Tax Treaty, on the basis that the income was not chargeable to tax in India. The assessee company thereafter, filed return of income declaring total income at Nil for the captioned assessment year. However, the Assessing Officer was of the view that the assessee had received management service fees of Rs.4,85,82,800/- from Sandvik Asia Limited, Pune. The Assessing Officer was of the view that the said management service fees of Rs.4.85 crores is to be assessed in the hands of assessee, rejecting the claim of the assessee that the said services were not taxable in India. The Assessing Officer was of the view that on joint reading of management services agreement and the definition of fees for technical services given in the DTAA with Sweden, it was apparent that the amount received by the assessee as per the said agreement with SAL was clearly in the nature of fees for technical services and therefore, was taxable in India. Another aspect noted by the Assessing Officer was whether the nature of services rendered by the assessee to SAL „makes available‟ any technical knowledge, experience, skills, know-how, etc. After considering the issue at length and taking note of the clauses of agreement and the correspondence between the parties, the Assessing Officer held that the amount was received by the assessee company for providing services as per the management services agreement dated 08.11.2002, which was covered not only by the definition of technical services as laid down in DTAA between India and Sweden but was also covered by the aforesaid decision as laid down in subsequent DTAA entered into by India with Netherland, USA, Portugal, etc. hence, same was taxable in the hands of assessee. But since the assessee was the actual beneficial owner of the fees for technical services, the tax was charged @ 10% as per DTAA of gross amount.
6. The CIT(A) was of the view that as per DTAA between India and Sweden, the amount received by the assessee falls into the category of fees for technical services unless it falls into restrictive definition „make available‟ clause signed with other OECD countries like Portugal, the benefit of which would also go to the assessee company. Referring to Article 12(4) of DTAA between India and Portugal, the CIT(A) observed that the learned Authorized Representative for the assessee could not explain the basic requirement and merely filed copies of invoices claiming that such technology, skills were not made available to SAL. However, the CIT(A) held from the correspondence between the parties that the payment was made for marketing services, management services, services related to HRD, administrative services and coordination in Information Technology services. The CIT(A) further observed that in the said services, there was nothing which could have been made available to SAL, but was not done. In view thereof, the order of Assessing Officer was upheld since the DRP had upheld the order of TPO / AO in assessment year 2007-08.
7. The assessee is in appeal against the aforesaid order of CIT(A) and both the learned Authorized Representatives have put forward their contentions.
8. We find that identical issue arose before the Tribunal in assessee‟s own case in assessment year 2007-08 and the Tribunal held on the principle of most favoured nation clause, that the payment received by the assessee company from its Indian subsidiaries could not be brought to tax. The relevant findings of the Tribunal are in paras 8 to 12, which read as under:-
"8. We have heard the rival submissions of the parties and have also considered the written submissions and the precedents and decisions relied 36 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 on by both the parties. The assessee is tax resident of Sweden. It is claimed that that it does not have a permanent place of business in India (PE). The dispute is in respect of the payment of Rs.5.9 Crores received by the assessee company from its Indian subsidies i.e. Sandvik Asia Pvt. Ltd. (SAPL) and WTIPL. The claim of the assessee is that the assessee received the said payment from its Indian subsidies for rendering the services which are in the nature of commercial, management, marketing and production services. The nature of the services as per the agreement are already mentioned here-in-above. In this case there is no dispute about the legal position that the amount received by the assessee from its Indian subsidies is taxable in India under normal provisions of Act more particularly u/s. 9(1)(vii) r.w.s. 5(2) of the Income-tax Act. The main plank of the argument of the Ld. Counsel is that when the assessee is covered by the beneficial clauses in the treaty entered into as per the provisions of Sec. 90 (2) of the Income-tax Act then even if the assessee‟s income is taxable in the normal provisions still he can claim the exemption from the tax as per the clauses applicable in the treaty.

8.1 Ld. Counsel argues that the above payment received by the assessee company is not taxable in India in view of the beneficial provisions of the tax treaty between India and Sweden read with the protocol which is integral part of said treaty. He submits that the provisions of tax treaty between India and Sweden read with the protocol relating to the scope and taxation of fees for technical services being more beneficial than the correspondence provisions of the Income-tax Act hence, the assessee may be given the benefit of the treaty between India-Portugal on the basis of Protocol. He submits that without admitting even if the amount received by the assessee is in the nature of fees for technical services (FTS) but going on the principles of most favoured nation (MFN) clause in the protocol attached to the DTAA between India and Sweden, the assessee can claim the exemption from tax in India because subsequently the India has also entered into DTAA with Portugal which is also member of the OECD and fees for technical services are not taxable unless the condition of make available is fulfilled.

8.2 Ld. Counsel placed heavy reliance on the decision of the Hon'ble High Court of Karnataka in the case of CIT, Central Circle, Bangalore and another vs. M/s. De Beers India Minerals Pvt. Ltd. 340 ITR 467 (Kar) and Bharati Axa General Insurance Co. Ltd. Vs. DIT 326 ITR 477. He referred to the assessment order and submits that Assessing Officer has impliedly accepted that the tax treaty between India-Portugal can be applied to the assessee more particularly in the context of the protocol attached to the India and Sweden treaty. There is condition for beginning to tax the fees for technical services (FTS) in the DTAA between India and Portuguese i.e make available and if said condition is not fulfilled in source Country FTS cannot be taxed. The assessee is to be given the benefit of the India- Portuguese treaty on principle of MFN clause which is well recognized in international taxation. He submits that the identical issue has come for the consideration by the ITAT, Pune in the case of Sandvik Australia Pty. Ltd. Vs. D.D.I -International Tax-II, Pune in ITA No. 93/PN/2011 and the assessee‟s case is squarely covered on the interpretation of a expression-

"make available". Per contra, the Ld. DR relied on the written submissions.

9. In this case the only issue to be considered by us is whether the assessee can be given benefit of India-Portuguese treaty on principle of MFN clause? The India entered into DTAA with the Sweden which was notified vide notification no. GR 705/E dated 17.12.1997. Article 12 of the India-Sweden DTAA provides the mode of taxation of the royalties and fees 37 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 for technical services whether the same are to be taxed in the source country or in the residence country. The definition of the fees for technical services (FTS) is given in Article 12(3)(b) of the Act. It is true that it is a very conservative definition and there is no condition that the technical services should be made available. The India also entered into the treaty with Portuguese republic which was notified vide notification no. GR F42/E dated 16th June, 2000. In the said Treaty, mode of taxation of the fees for technical services (FTS) between two countries is also provided in the Article 12 but instead of fees for technical services the expression used is "fees for included technical services". As per the Article 12(4) fees for included services means payment of fees of any kind other than those mentioned in article 14 and 15 of the said treaty, to any person in consideration of the rendering of any technical or consultancy services (including through the provisions of services of technical or other personal) if such services -

(a) are ancillary and subsidiary to the application or enjoyment of the right, property or information for which a payment describe in para no. 3 is received or

(b) make available technical knowledge, expressions, skill, knowhow or process, or consist of the development and transfer of technical plan or technical design which enables the person acquiring the services to apply the technology contained therein.

The main plank of the argument of the Ld. Counsel is that considering the principle of most favoured nation (MFN) clause in treaty between India and Portuguese unless a condition of make available the technical knowledge or skill or services is fulfilled then said payment cannot be taxed in source country i.e. India.

10. In the case of Sandvik Australia Pty. Ltd. (supra) and following the decision in the case of M/s. De Beers India Minerals Pvt. Ltd. (supra) on the expression "make available" it is held as under

"12. The Assessing Officer has already reproduced Article 12 of the India Australia Treaty in his draft assessment order and he has interpreted that as per the Treaty FTS means payment of any kind to any person in consideration for the rendering of any technical or consultancy services if such services make available technical knowledge, experience, skill, know-how or process or consists of development and data of technical plan or technical design. In view of the above rendered by the assessee company to its Indian affiliates are in the nature of FTS or royalties and same is taxable in India. We reproduce herein under the relevant part of Article 12:
ARTICLE XII - Royalties - 1. Royalties arising in one of the Contracting States, being royalties to which a resident of the other Contracting State is beneficially entitled, may be taxed in that other State.
2. Such royalties may also be taxed in the Contracting State in which they arise, and according to the law of that State, but the tax so charged shall not exceed:
                (a)     in the case of :
                (i)     royalties referred to in sub-paragraph (3)(b) ;
                38
                                          ITA No.608/PUN/2014
                                          ITA No.623/PUN/2014
                                      CO Nos.20 & 28/PUN/2015




(ii) payments or credits for services referred to in sub-

paragraph (3)(d), subject to sub-paragraphs (3)(h) to (l), that are ancillary and subsidiary to the application or enjoyment of equipment for which payments or credits are made under sub-paragraph (3)(b); or

(iii) royalties referred to in sub-paragraph (3)(f) that relate to equipment mentioned in sub-paragraph (3)(b) ;


10 per cent of the gross amount of the royalties; and
(b)    in the case of other royalties :
(i)    during the first 5 years of income for which this
Agreement has effect :
       (a)      where the payer is the Government or a

political sub-division of that State or a public sector company: 15 per cent of the gross amount of the royalties; and

(b) in all other cases: 20 per cent of the gross amount of the royalties; and

(ii) during all subsequent years of income: 15 per cent of the gross amount of the royalties.

3. The term "royalties" in this Article means payments or credits, whether periodical or not, and however described or computed, to the extent to which they are made as consideration for :

(a) the use of, or the right to use, any copyright, patent, design or model, plan, secret formula or process, trade mark or other like property or right;

(b) the use of, or the right to use, any industrial, commercial or scientific equipment;

(c) the supply of scientific, technical, industrial or commercial knowledge or information;

(d) the rendering of any technical or consultancy services (including those of technical or other personnel) which are ancillary and subsidiary to the application or enjoyment of any such property or right as is mentioned in sub-paragraph (a), or any such equipment as is mentioned in sub-paragraph (b) or any such knowledge or information as is mentioned in sub-paragraph (c);

       (e)     the use of, or the right to use :
       (i)     motion picture films;
       (ii)    films or video tapes for use in connection with
       television; or
                 39
                                           ITA No.608/PUN/2014
                                           ITA No.623/PUN/2014
                                       CO Nos.20 & 28/PUN/2015




       (iii)  tapes for use in connection with radio
       broadcasting;
       (f)    total or partial forbearance in respect of the
       use or supply of any property or right referred to in
       sub-paragraphs (a) to (e);

       (g)    the rendering of any services (including those

of technical or other personnel), which make available technical knowledge, experience, skill, know-how or processes or consist of the development and transfer of a technical plan or design; but that term does not include payments or credits relating to services mentioned in sub-paragraphs (d) and (g) that are made;

(h) for services that are ancillary and subsidiary, and inextricably and essentially linked, to a sale of property;

(i) for services that are ancillary and subsidiary to the rental of ships, aircraft, containers or other equipment used in connection with the operation of ships or aircraft in international traffic;

(j) for teaching in or by an educational institution;

       (k)     for services for the personal use of the
       individual or individuals making the payments or
       credits; or

       (l)     to an employee of the person making the
       payments or credits or to any individual or firm of

individuals (other than a company) for professional services as defined in Article 14.

4. The provisions of paragraphs (1) and (2) shall not apply if the person beneficially entitled to the royalties, being a resident of one of the Contracting States, carries on business in the other Contracting State, in which the royalties arise, through a permanent establishment situated therein, or performs in that other State independent personal services from a fixed base situated therein, and the property, right or services in respect of which the royalties are paid or credited are effectively connected with such permanent establishment or fixed base. In such a case, the provisions of Article 7 or Article 14, as the case may be, shall apply.

5. Royalties shall be deemed to arise in a Contracting State when the payer is that State itself or a political sub-division or local authority of that State or a person who is a resident of that State for the purposes of its tax. Where, however, the person paying the royalties, whether the person is a resident of one of the Contracting States or not, has in one of the Contracting States or outside both Contracting States a 40 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 permanent establishment or fixed base in connection with which the liability to pay the royalties was incurred, and the royalties are borne by the permanent establishment or fixed base, then the royalties shall be deemed to arise in the State in which the permanent establishment or fixed base is situated.

6. Where, owing to a special relationship between the payer and the person beneficially entitled to the royalties, or between both of them, and some other person, the amount of the royalties paid or credited, having regard to what they are paid or credited for, exceeds the amount which might have been expected to have been agreed upon by the payer and the person so entitled in the absence of such relationship, the provisions of this Article shall apply only to the last-mentioned amount. In that case, the excess part of the amount of the royalties paid or credited shall remain taxable according to the law, relating to tax, of each Contracting State, but subject to the other provisions of this Agreement.

13. We are concerned with para No.3 of Article 12, which defines the term Royalty. Under the IT Act, the term royalty and expression FTS are classified as two different connotations, i.e. 9(1)(vi) and 9(1)(vii). So far as Article 12 is concerned, FTS is included in the term "royalty" for the purpose of deciding in which contracting state the income from the same is to be taxed. Clause (g) in Article 12(3) goes to the roots of the issue. Main thrust of the argument of the Ld. Counsel is that it is not only sufficient to render the services but the same should be made available to the recipient and this particular important aspect is missed by the DRP/TPO. We find that the expression "making available" is very much important to decide in which contracting state the amount received for rendering the services relating to the technical know-how is to be taxed. The expression "make available" is used in the context of supplying or transferring technical knowledge or technology to another. It is different than the mere obligation of the person rendering the services of that persons own technical knowledge or technology in performance of the services. The technology will be considered as made available when the person receiving the services is able to apply the technology by himself.

14. The expression „make available‟ has come for consideration before the Hon'ble High Court of Karnataka in the case of M/s.De Beers India Minerals Pvt. Ltd. (supra). In the said case, the Treaty between India and Netherlands was for the consideration of their Lordships. The assessee in that appeal was a providing company engaged in the business of prospecting and mining for diamonds and other minerals. They have been granted licences (Reconnaissance Permits) by the State Government of Karnataka, Andhra Pradesh and Chhattisgarh. During the early stage, various techniques were employed for the purpose of carrying out geophysical survey, the assessee entered into agreement with M/s.Fugro Elbocon B.V. Netherlands, who had a team of experts specialised in air borne geophysical services for clients. For the technical services rendered by them the said assessee had paid consideration. The Assessing Officer applied Article 12 of the Indo-Netherlands Treaty and held that the same was taxable in the hands of the Netherlands 41 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 Company. As the wordings of Article 12 in the Indo-Netherlands Treaty are analogous to Article 12 of the India Australia Treaty, as expression „make available‟ is also used while determining fiscal jurisdiction of the contracting state, the Hon'ble High Court explained the meaning of the expression „make available‟ which was appearing in the Indo-Netherlands Treaty, the Lordships explained the expression as under:

"13. Under the Act if the consideration paid for rendering technical services constitute income by way of fees for technical services, it is taxable. However, Article 12 of the aforesaid India-Netherlands Treaty defines fees for technical services for the purpose of Article 12 which deals with royalties and fees for technical services. The fees for technical services means the payment of any amount to any person in consideration for rendering of any technical services only, if such services make available technical knowledge, expertise, skill, know-how or processes. If the technical knowledge expertise, skill, know how or process is not made available by the service provider, who has rendered technical service for the purpose of Article 12 of DTAA it would not constitute fees for technical services. To that extent the definition of fee for technical services found in the agreement is inconsistent with the definition of fees for technical services provided in Explanation 2 to clause (vii) of sub-section (1) of Section 9. In view of Section 90 the definition of fees for technical services contained in the agreement overrides the statutory provisions contained in the Act. In fact, the latest agreement between India and Singapore further clarifies this position, where they have explained the meaning of the word „make available‟.
According to the aforesaid definition fees for technical service means payments of any kind to any person in consideration for services of technical nature if such services make available technical knowledge, experience, skill, know how or processes which enables the person acquiring the service to apply technology contained therein. Though this provision is not contained in India Netherlands Treaty, but virtue of Protocol in the agreement, Clause (iv)(2) reads as under:
"If after the signature of this convention under any Convention or Agreement between India and third State which is a member of the OECD India should limit its taxation at source on dividends, interests, royalties, fees for technical services or payments for the use of equipment to a rate lower or a scope more restricted than the rate or scope provided for in this Convention on the said items of income, then as from the date on which the relevant Indian Convention or Agreement enters into force the same rate or scope as provided for in that Convention or Agreement on the said items of income shall also apply under this Convention."

14. Therefore the Clause in Singapore agreement which explicitly makes it clear the meaning of the word „make available‟, the said clause has to be applied, and to be read into this agreement also. Therefore, it follows that for 42 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 attracting the liability to pay tax not only the services should be of technical in nature, but it should be made available to the person receiving the technical services. The technology will be considered „made available‟ when the person who received service is enabled to apply the technology. The service provider in order to render technical services uses technical knowledge, experience, skill, know how or processes. To attract the tax liability, that technical knowledge, experience, skill, know how or process which is used by service provider to render technical service should also be made available to the recipient of the services, so that the recipient also acquires technical knowledge, experience, skill, know how or processes so as to render such technical Services. Once all such technology is made available it is open to the recipient of the service to make use of the said technology. The tax is not dependent on the use of the technology by the recipient. The recipient after receiving of technology may use or may not use the technology. It has no bearing on the taxability aspect is concerned. When the technical service is provided, that technical service is to be made use of by the recipient of the service in further conduct of his business. Merely because his business is dependent on the technical service which he receives from the service provider, it does not follow that he is making use of the technology which the service provider utilises for rendering technical services. The crux of the matter is after rendering of such technical services by the service provider, whether the recipient is enabled to use the technology which the service provider had used. Therefore, unless the service provider makes available his technical knowledge, experience, skill, know how or process to the recipient of the technical service, in view of the Clauses in the DTAA, the liability to tax is not attracted."

11. Now, the next question is whether the assessee is entitled for the benefits of DTAA between India-Portuguese as second condition make available is not fulfilled. There is a Protocol to the treaty between India and Sweden which is as under:

At the signing of the Convention between the Government of the Republic of India and the Government of the Kingdom of Sweden for the avoidance of double taxation and the prevention of fiscal evasion with respect to taxes on income and on capital, the undersigned have agreed that the following shall form an integral part of the Convention :
With reference to Articles 10, 11 and 12 :
In respect of Articles 10 (Dividends), 11 (Interest) and 12 (Royalties and fees for technical services) if under any Convention. Agreement or Protocol between India and a third State which is a member of the OECD, India limits its taxation at source on dividends, interest, royalties, or fees for technical services to a rate lower or a scope more restricted than the rate or scope provided for in this Convention on the said items of income, the same rate or scope as provided for in that Convention, Agreement or Protocol on the said items of income shall also apply under this Convention."
43 ITA No.608/PUN/2014 ITA No.623/PUN/2014
CO Nos.20 & 28/PUN/2015 11.1 An MFN clause refers to a situation wherein two non-resident tax payers are given impartial treatment by the concerned country. In DTAAs, MFN clause find place when countries are reluctant to forego their right to tax some elements of the income. An MFN clause can direct more favourable treatment available in other treaties only in regard to the same subject matter, the same category of matter or the same clause of the matter. The protocol attached to the treaty take care of a situation where in cases either of the contracting states enter into a bilateral agreement into the nature of DTAA with the another sovereign state and where the same subject matter has been given more favourable treatment by way of a definition or mode of tax then the parties can claim the benefit on the recognized principle of MFN clause. In his introduction to „Double Taxation Conventions‟ (Third Edition) Klaus Vogel has explained the role of the protocol and its role in interpreting the treaty. The same has been considered by the ITAT, Calcutta in the case of DCIT V. ITC Ltd., 76 TTJ
323. 11.2 In the case of Maruti Udyog Ltd., Vs. ADIT reported in (2010) 37 DTR 85 (Delhi) explaining the scope of the protocol it is held as under :
"11.1 It is settled position in law that protocol is an indispensable part of the treaty with the same binding force as the main clauses therein, as protocol is an integral part of the treaty and its binding force is equal to that of the principal treaty. The provisions of the aforesaid DTAA are, therefore, required to be read with the protocol clauses and are subject to the provisions contained in such protocol.

Examined in the light of DTAAs between India and UK, USA and Switzerland, we find that in the case before us the assessee had not purchased any property from UTAC France. Therefore, none of the fees i.e., impact testing fees or fee paid for test reports is ancillary and subsidiary as well as inextricably and essentially linked to the sale of a property. Therefore, the decision of the Tribunal, Calcutta Bench in the case of Dy. CIT vs. ITC Ltd. (supra) relied upon by the assessee is not applicable to the facts of the case. In this case the assessee had purchased machines from UK and payments were made to foreign party for installation and commissioning of the machines. The foreign party did not have any PE in India to which such income could be attributed. In this view of the matter it was held that the payments made to foreign party for installation and commissioning of the machines were related to technical services, which were ancillary and subsidiary as well as inextricably and essentially linked to the sale of the property. Hence, the payments made to the foreign party were not liable to be taxed in India. In the decision relied upon by the assessee in the case of Raymond Ltd. vs. Dy. CIT (supra), it was held that no technical knowledge, experience, skills, know-how or process etc. was made available to the assessee company by the non-resident managers of the GDR issue within the meaning of art. 13(4)(c) of the DTAA. Likewise, decisions in the cases of Skycell Communications Ltd. (supra) and NQA Quality Systems Registrar Ltd. (supra) are distinguishable on facts, hence, are not applicable to the facts of the assessee‟s case." 11.3 It is also worthwhile to refer to the ruling given in the case of Authority for Advanced Ruling (AAA) in the case of Poonavala Aviations reported in 343 ITR 381 though it is having persuasive value which reads as under :

44

ITA No.608/PUN/2014 ITA No.623/PUN/2014

CO Nos.20 & 28/PUN/2015 "16. In his introduction to Double Taxation Conventions (Third Edition), Klaus Vogel, has clarified the role of a protocol and its role in interpreting a treaty. He says, "Protocols and in some cases other completing documents are frequently attached to treaties. Such documents elaborate and complete the text of a treaty, sometimes even altering the text. Legally they are a part of the treaty, and their binding force is equal to that of the principal treaty text. When applying a tax treaty, therefore, it is necessary carefully to examine these additional documents". A protocol is said to be a treaty by itself that amends or supports the existing treaty. We cannot also forget the observations of the Supreme Court in Union of India vs. Azadi Bachao Andolan (2003) 184 CTR (SC) 450 : (2003) 263 ITR 706 (SC) at p. 751 that "An important principle which needs to be kept in mind in the interpretation of the provisions of an international treaty, including one for double taxation relief, is that treaties are negotiated and entered into at a political level and have several considerations as their bases". So the argument of the Revenue that the protocol cannot be relied on to understand the scope of taxation cannot be accepted."

12. So far as the present case before us is concerned, on the basis of the protocol to the DTAA between the India and Sweden the assessee can claim the benefit of the conditions imposed for bringing to tax the fees for technical services in the treaty between the India and Portuguese. We, therefore, hold that on the principle of the most favoured nation (MFN) clauses the payment of Rs.5.93 Crores received by the assessee company from its Indian subsidies cannot be brought to tax. We, therefore, allow the grounds taken by the assessee on the above reasons."

9. The Tribunal further in assessment year 2008-09 vide order dated 22.05.2015 followed its earlier order. Following the above said parity of reasoning, where the issue raised is identical in assessment years 2007-08 and 2008-09, which was adjudicated by the Tribunal vide separate orders and in view of the CIT(A) placing reliance on the observations of DRP in assessment year 2007-08, we hold that the issue is squarely covered by the separate orders of Tribunal in assessee‟s own case relating to assessment years 2007-08 and 2008-09. Following the same parity of reasoning, we reverse the order of CIT(A) and allow the claim of the assessee and hold that on the principle of most favoured nation clauses, the payment of Rs.4,85,82,800/- received by the assessee company from its Indian subsidiary could not be brought to tax. Therefore, the grounds of appeal raised by the assessee are allowed."

30. The first aspect is that the issue stands covered in favour of assessee and hence, the grounds of objections raised by the assessee in Cross Objections are allowed.

31. The second aspect of the issue is that while recording reasons for reopening the assessment, the Assessing Officer had relied on earlier order of Assessing Officer / DRP relating to assessment years 2007-08, 2008-09 and 2004-05 and 45 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 held that since the issue has been decided against the assessee in earlier years, reasons were being recorded for reopening assessment for the year under appeal also. Once the issue has been decided in favour of assessee in earlier year, on which reliance was placed by the Assessing Officer while reopening the assessment, then also reasons recorded for reopening of assessment do not stand. Hence, re-assessment proceedings initiated against the assessee are invalid and bad in law.

32. Before parting, we may also refer to the appeal of assessee in ITA No.384/PUN/2015, relating to assessment year 2010-11, wherein the Tribunal vide order dated 20.12.2017 considered not only the earlier decision of Tribunal in assessee's own case but also decided the alternate argument of the Revenue that receipts for Management Service Fees are treated in the nature of dividend and taxed under clause 10 of the Tax Treaty between India and Sweden as well as under section 9(1)(iv) of the Act. The relevant findings of the Tribunal are as under:-

"6. We have heard the rival contentions and perused the record. We find that similar issue arose in the case of assessee itself in earlier years i.e. starting from assessment year 2007-08. The Tribunal in ITA No.1720/PN/2011, relating to assessment year 2007-08, vide order dated 28.11.2014, thereafter vide ITA No.47/PN/2013, relating to assessment year 2008-09, vide order dated 22.05.2015 and lastly in assessment year 2004-05 in ITA No.745/PN/2014, vide order dated 19.02.2016 has deliberated upon the issue elaborately.
7. Briefly, in the facts of the case, the assessee was Non Resident Company which was incorporated in Sweden. The assessee was providing various management services to group company in India i.e. Sandvik Asia Pvt. Ltd., Pune. In view thereof, the assessee was receiving service charges pursuant to Service Agreement entered into between the parties. Sandvik Asia Pvt. Ltd. had Zero Tax Holding order, as per more beneficial provisions of India Sweden Tax Treaty, on the basis of which the said income was not chargeable to tax in India. The assessee company consequent thereto, filed the return of income declaring Nil income for the captioned assessment year. However, the Assessing Officer was of the view that management services received by the assessee at Rs.18.94 crores were to be assessed in the hands of assessee and following earlier years, the Assessing Officer held that the service charges received by the assessee were not only covered by the definition of Technical Services as laid down in DTAA between India and Sweden but also covered by subsequent DTAA entered into by India with Netherlands, USA and Portuguese, etc.; hence, the same was taxable in the hands of assessee. But since the assessee was actual beneficial owner of fees for 46 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 technical services, the tax was charged @ 10% of gross amount as per the DTAA. The Tribunal vide para 8 in assessment year 2004-05 referring to earlier order in assessment year 2007-08 discussing the principle of Most Favoured Nation clause vis-à-vis payment received by the assessee company from its Indian subsidiaries held that the same could not be brought to tax. The Tribunal held that the issue is squarely covered by the earlier orders of Tribunal in assessment years 2007-08 and 2008-09 and following the same parity of reasoning, the claim of assessee was allowed on the principle of Most Favoured Nation clause and it was held that the receipt of Rs.18,94,69,420/- received by the assessee from its Indian subsidiaries could not be brought to tax in its hands. The relevant findings of the Tribunal are reproduced under paras 8 and 0 at pages 5 to 14 of the order of Tribunal datd 19.02.2016. We are making reference to the aforesaid findings of the Tribunal but for the sake of brevity, we are not reproducing the same. Consequently, we allow the claim of assessee and hold that the receipts for management services provided to the Indian affiliates amounting to Rs.18.94 crores are not to be taxed in the hands of assessee. The ground of appeal No.1 raised by the assessee is thus, allowed.
8. Now, coming to the second issue which is raised vide ground of appeal No.2 which is alternative to the ground of appeal No.1.
9. The Dispute Resolution Panel (DRP) / Assessing Officer had in the alternate held that the receipts for management services of Rs.18.94 crores be treated in the nature of dividends and taxable under Article 10 of the Tax Treaty between India and Sweden as well as under section 9(1)(iv) of the Act.
10. The learned Authorized Representative for the assessee pointed out that the said receipts were received from Sandvik Asia Pvt. Ltd. and the Tribunal had held in the case of said concern that the same could not be treated as dividend.
11. The learned Departmental Representative for the Revenue on the other hand, placed reliance on the orders of authorities below.
12. We find no merit in the orders of authorities below that alternatively the receipts for management services be treated in the nature of dividend and taxed under Article 10 to the Tax Treaty between India and Sweden as well as under
section 9(1)(iv) of the Act. The Tribunal in the case of payer i.e. Sandvik Asia Pvt. Ltd. in ITA No.1750/PUN/2013 with Cross Appeal in ITA No.1804/PUN/2013, relating to assessment year 2005-06 vide order dated 14.06.2017 held that management fees paid to Sandvik AB, Sweden i.e. the assessee before us was income on account of rendering of management services and could not be treated as dividend. Following the same parity of reasoning, we dismiss the alternative stand of the DRP/Assessing Officer in taxing the management service charges in the hands of assessee. The ground of appeal No.2 raised by the assessee is thus, allowed."

33. Following the same parity of reasoning, we decide the issue on alternate plea also in favour of assessee and allow the claim of assessee in entirety.

34. The facts and issues in ITA No.623/PUN/2014 and CO No.28/PUN/2015 are identical to the facts and issues in ITA No.608/PUN/2014 and CO No.20/PUN/2015 47 ITA No.608/PUN/2014 ITA No.623/PUN/2014 CO Nos.20 & 28/PUN/2015 and our decision in ITA No.608/PUN/2014 and CO No.20/PUN/2015 shall apply mutatis mutandis to ITA No.623/PUN/2014 and CO No.28/PUN/2015.

35. In the result, appeals of Revenue are dismissed and Cross Objections of assessee are allowed.

Order pronounced on this 5th day of June, 2018.

              Sd/-                                         Sd/-
      (D.KARUNAKARA RAO)                             (SUSHMA CHOWLA)
ऱेखा सदस्य / ACCOUNTANT MEMBER                 न्याययक सदस्य / JUDICIAL MEMBER

ऩुणे / Pune; ददनाांक   Dated : 5th June, 2018.

GCVSR

आदे श की प्रयिलऱपप अग्रेपषि/Copy of the order is forwarded to :

1. The Appellant;
2. The Respondent;
3. The DRP, Pune;
4. The DIT (TP/IT), Pune;
5. The DR 'A', ITAT, Pune;
6. Guard file.

आदे शािस ु ार/ BY ORDER, सत्यापऩत प्रतत //True Copy// वररष्ठ तनजी सचिव / Sr. Private Secretary आयकर अऩीऱीय अचधकरण, ऩण ु े / ITAT, Pune