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 10, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Acit (It)-3(2)(1), Mumbai vs Marubeni Corporation, Mumbai on 19 March, 2025

IN THE INCOME TAX APPELLATE TRIBUNAL, 'I' BENCH MUMBAI BEFORE: SHRI AMIT SHUKLA, JUDICIAL MEMBER & SHRI VIKRAM SINGH YADAV, ACCOUNTANT MEMBER ITA No. 6863/MUM/2024 (Assessment Year : 2018-19) ACIT (IT)-3(2)(1) Vs. Marubeni Corporation Room No. 614, The Capital, 6 t h Floor, Unit No. 503, Kautilya Bhavan, 5th Floor, C-70, BKC, G Block, Bandra Kurla 400051. Complex, Bandra (East) S.O., Mumbai-400051.

               PAN/GIR No. AAACM7682D
   (Appellant)          ..  (Respondent)

 Assessee by                  Ms. Chandni Shah/Shri
                              Amol Mahajan/ Ms. Tejal
                              Saraf
 Revenue by                   Shri. Krishna Kumar,
                              Sr. DR
 Date of Hearing               05/03/2025
 Date of Pronouncement         19/03/2025


                       आदे श / O R D E R

PER VIKRAM SINGH YADAV (A.M):


This appeal has been preferred by the Revenue against the impugned order dated 24.10.2024 passed in Appeal no. CIT(A) 57, Mumbai/10603/2017-18 by the Ld. Commissioner of Income-tax(Appeals)/ National Faceless Appeal Centre (NFAC) 2 ITA no. 6863/MUM/2024 Marubeni Corporation [hereinafter referred to as the "CIT(A)"] u/s. 250 of the Income- Tax Act, 1961 [hereinafter referred to as "Act"] for the Assessment year [A.Y.] 2018-19, wherein the limited ground of appeal reads as under:

"Whether on the facts and in the circumstances of the case and in law, the Hon'ble CIT(A) has erred in holding that the interest income on loans in the form of suppliers credit given to Indian parties is taxable at special rates as per Article 11(2) of the India-Japan DTAA ignoring the fact that the suppliers credit in respect of which the interest is paid is effectively connected with the Permanent Establishment of the assessee in India and the interest income thereon was taxable as per Article 11(6) read with Article 7 of the DTAA."

2. Briefly the facts of the case are that the assessee company, a tax resident of Japan, filed its return of income declaring total income of Rs. 20,78,37,270/- on 29/11/2018. The case was selected for scrutiny and notices u/s 143(2) and 142(1) were issued calling for necessary information and documentation. With respect to interest income of Rs 3,10,17,336/- on loan and trade finances offered for taxation by the assessee company @10%, the assessee company was asked to submit the necessary details and was also issued a show-cause as to why the interest income of Rs. 3,10,17,336/- be not taxed @40% as per Article 11 of India Japan DTAA taking into consideration the presence of permanent establishment in India in the year under consideration. In response, the assessee company submitted that it has charged interest from TATA Hitachi Construction Machinery Co. Ltd. amounting to Rs. 30,068,480/-, from TDT 3 ITA no. 6863/MUM/2024 Marubeni Corporation Copper Limited amounting to Rs. 301,178/-, from Rashtriya Metal Industries Limited amounting to Rs. 529,560/- and from L&T MHPS Turbine Generators Pvt. Ltd. amounting to Rs. 118,118/-. It was submitted that the interest so charged is in respect of trade finance/supplier credit granted in relation to the goods supplied by the assessee company from outside India and in support, copy of the agreement for interest income and copy of the invoices were submitted. It was also submitted that the interest income is not effectively connected to the permanent establishment in India and therefore, it should not taxed @40%. It was further submitted that the matter was squarely covered by the orders of the Ld. CIT(Appeals) as well as by the Tribunal in assessee's company own case for A.Y. 2012-13, 2015-16, 2016- 17 and 2017-18.

3. The submissions so filed by the assessee company were considered but not found acceptable to the AO. As per AO, the assessee had project office in India w.r.t L&T MHPS Turbine Generators project from which a net business income of Rs. 2,00,41,084/- has been earned and also offered to tax and in light of the same, it was held that the assessee submission that interest income earned is not effectively connected to the permanent establishment in India is factually incorrect. It was further stated by the AO that the assessee has opened project offices in India to execute the local portion of the contracts in India. Therefore, it is an undisputed fact that it was having permanent establishment in India during the year under 4 ITA no. 6863/MUM/2024 Marubeni Corporation consideration and thereafter, referring to the provisions of Article 11 of India Japan DTAA, it was held that special rate of taxation is not applicable to the interest received by the assessee company as there was a permanent establishment in India during the year under consideration and therefore, the interest income has to be charged as business income @40%. Regarding the fact that the matter is covered by the decisions rendered in the earlier years by the Ld. CIT(A) as well as by the Tribunal, the AO has stated that the department has not accepted the orders of the Tribunal and has preferred further appeal before the Hon'ble High Court. In light of the same, the interest income on trade finances/supply credit was brought to tax @40% as against 10% offered by the assessee in its return income.

4. The assessee company thereafter carried the matter in appeal before the Ld. CIT(A). It was submitted that during the year under consideration, it has provided trade finance/supplier's credit to Tata Hitachi Construction Machinery Co. Ltd (Tata Hitachi") [erstwhile known as Teleo Construction Equipment Co. Ltd. (TELCO)], Rashtriya Metal Industries Ltd. ('Rashtriya Metal'), TDT Copper Limited (TDT Copper') in relation to the goods supplied from outside India and charged interest for the same. In addition to this, interest has been charged from L&T- MHPS Turbine Generators Private Limited ('L&T Turbine) on late payment of consideration in relation to training services. It was submitted that the assessee company, accordingly, has received interest income on providing trade finance to Tata 5 ITA no. 6863/MUM/2024 Marubeni Corporation Hitachi and interest from Rashtriya Metal, TDT Copper and L&T Turbine on account of delay in payment of consideration under the contract. The aggregate amount of interest charged during the year was INR 31,017,336 with breakup as below:

     S. No.   Name of the Party              Amount (in INR)
       1.     Tata Hitachi        30,068,480(equivalent to JPY 50524382)
       2.     TDT Copper             301,178(equivalent to USD 4,651)
       3.     Rashtriya Metal        529,560(equivalent to USD 8,340)
       4.     L&T Turbine            118,118(equivalent to USD 1,843)
     Total                                      31,017,336



5. In support, copy of proposal for terms of Supplier's credit dated January 29, 2009 duly acknowledged by TELCO (now known as Tata Hitachi) along with agreements with TDT Copper, Rashtriya Metal and L&T Turbine for supply of goods/services, wherein interest for late payment is agreed was submitted. Further, copy of debit notes/invoices issued by the assessee company in relation to above income were submitted on sample basis and it was submitted that the invoices were raised by the head office in foreign currencies i.e., Japanese Yen and USD. Furthermore, it was submitted that such trade finance or interest claims for late payment, was not made in relation to any of the project offices or PE of the appellant in India and accordingly, in absence of a PE in India in relation to these services, the aforesaid amount was offered to tax at the rate of 10 percent under Article-11 of India-Japan Tax Treaty in the return of income filed by the Appellant. It was further submitted that 6 ITA no. 6863/MUM/2024 Marubeni Corporation the assessee case is squarely covered by the decisions of the Tribunal in assessee's own case for A.Y. 2012-13, 2013-14, 2015-16, 2016-17, 2017-18 wherein it was held that the interest on loan extended in foreign currency was not linked with assessee's PE in India and the rate of 10% prescribed in Article 11 of India-Japan DTAA shall apply. It was also submitted that the Tribunal has given its findings on interest income on TATA Hitachi's supply credit dated 29.01.2009 in the order passed for the earlier years and which are squarely applicable for the year under consideration. Further reference was drawn to the decisions of Hon'ble Delhi High court in case of International Management Group (UK) Ltd. V. Commissioner of Income-Tax [2004] 164 taxmann.com 225 (Delhi) and it was submitted that following the principle of consistency where there is no change in facts and circumstances of the case, the interest on trade finance/supply credit be taxed @10% under India Japan tax treaty.

6. The Ld. CIT(A) considered the submissions so filed by the assessee company and referred to the decision of the Coordinate bench for A.Y. 2017-18 which has in turn followed the earlier decision of the Coordinate Bench for A.Y. 2016-17 and stated that the Tribunal has highlighted that the claim of the appellant that this transaction of interest income earned on supplier credit for funding purchase of excavator etc. and sold by the appellant had nothing to do with the permanent establishment in India. The ITAT has noted that the AO did not analyses this plea of the 7 ITA no. 6863/MUM/2024 Marubeni Corporation appellant in much detail but implicitly rejected it nevertheless, by proceeding on the basis that since the assessee had a permanent establishment, the exclusion clause under Article 11 (6) was triggered and the appellant was no longer eligible for the concessional rate of gross basis taxation at 10%. On the contrary, the appellant had claimed that there is no connection between the interest income and the permanent establishment. The ITAT has thereafter analysed the relevant treaty provisions of Indo-Japan DTAA that is Article 11, Article 7 and Article 14. The ITAT has stated that the provisions of paragraph 1, 2 and 3 shall not apply if the beneficial owner of the interest being a resident of contracting state carries on business in the other contracting state in which the interest arises through a permanent establishment situated therein or performs in that other contracting state independent personal services from a fixed base situated therein and a debt claim in respect of which interest is paid is effectively corrected with such permanent establishment or fixed base. The ITAT has thereafter analysed the relevant issue and as mentioned in para 9 of order of ITAT dated 17.06.2022 in ITA No. 10/Mumbai/2022, where it has been pointed out that the performance of contracts through the PE or receipt of fee for FTS from such clients is irrelevant as long as the interest income is not demonstrated to be attributable to the permanent establishment. Such an attribution cannot be inferred or assumed, there has to be cogent material to establish the fact that the income in question (interest income in this case) is attributable to the permanent establishment. The ITAT had 8 ITA no. 6863/MUM/2024 Marubeni Corporation pointed out that there is not even a suggestion to that effect. Therefore, in the context of interplay of Article 11(6) and Article 7, the ITAT was of the view that the expression "effectively connected with such permanent establishment must mean a situation in which the interest income in question can be said to be directly or indirectly attributable to the permanent establishment and can be brought to tax under Article 7 as such and pointed out that is not even the case of the AO before the ITAT.

7. The ld CIT(A) has further stated that on perusal of the facts of the instant assessment year, it is noted that the AO has passed the order in a general manner without establishing any specific link between the interest income earned and the permanent establishment of the appellant in India (on the lines as required by ITAT) and has only pointed out to the existence of project offices in India while making the impugned addition. Further, the AO has referred to the earlier ITAT order for AY 2012-13 where the issue has been decided in favour of the appellant in AY 2012-13 and stated that further appeal filed by Departments is pending before Hon'ble High Court. The ld CIT(A) held that the impugned issue is thus recurring in nature and facts of instant years are on similar footing. Therefore relying on the orders of ITAT on this issue in the case of appellant for AY 2017-18 and earlier years, the ground of appeal was allowed.

9

ITA no. 6863/MUM/2024 Marubeni Corporation

8. Against the said findings and directions of the Ld. CIT(A), the Revenue is in appeal before us. During the course of hearing, the ld Sr DR relied on the order of the AO and at the same time, couldn't draw reference to any distinguishing facts and circumstances as compared to earlier years where the matter has been examined at length by the Coordinate Benches and controvert the findings of the ld CIT(A) that the impugned issue is recurring in nature and facts of instant years are on similar footing as in earlier years.

9. The ld AR in her submissions supported the order and findings of the ld CIT(A) and submitted that the ld CIT(A) has rightly followed the orders passed by the Coordinate Benches for the earlier years and given that there are no change in facts and circumstances of the case, the earlier orders so passed by the Coordinate Benches may be followed and the appeal so filed by the Revenue be dismissed.

10. We have heard the rival contentions and pursued the material available on record. We draw reference to the decision of the Coordinate Bench for A.Y. 2016-17 (in ITA No. 10/Mum/2022) wherein the matter relating to interest income on supplier's credit relating to supply to Tata Hitachi was examined in detail and given that, for the year under consideration, interest on supplier credit to Tata Hitachi is one of the major revenue streams in the hands of the assessee company and is 10 ITA no. 6863/MUM/2024 Marubeni Corporation subject matter of dispute before us, it would be relevant to refer to the findings of the Coordinate Bench which read as under:

"2. The assessee before us is a company incorporated in, and fiscally domiciled in, the Republic of Japan. It has various streams of income from its India operations- income from its permanent establishment in India (Rs 8,47,64,383), income earned from India as fees from technical services (Rs 31,76,15,635), income from shipping business (Rs 1,09,53,179) and income from interest on suppliers' credit (Rs 2.25,89,136), apart from other incidental incomes. This interest of Rs 2.25.89,136 is received by the assessee company from its customer Tata Hitachi Construction Co Ltd (earlier known as Telco Construction Equipment Co Ltd) on suppliers credit on the sale of Excavator CKD and CBU manufactured by Hitachi Sumitomo Heavy Industries Construction Crane Co Ltd Japan and sold by the assessee company or one of its controlled entities. The terms of this supplier credit, as evident from the details placed before us at page 3 of the paper book indicate, for suppliers credit of up to 15 billion Japanese Yens at the interest rate of 6 months Japanese Yen LIBOR plus 0.90%. This interest income was offered to tax at the rate of 10% in terms of the provisions of Article 11(2) of India Japan Double Taxation Avoidance Agreement [(1990) 182 ITR (Stat) 380-as amended from time to time, Indo Japanese tax treaty in short]. When this issue came up for consideration before the Assessing Officer, in the course of scrutiny assessment proceedings, he noted that the assessee admittedly has a permanent establishment in India and that, in terms of the provisions of Article 11(6) of Indo-Japanese tax treaty, the provisions of Article 11(2), which provide for a lower rate of 10%, will not come into play. There is no dispute that the assessee had a permanent establishment in India for the execution of certain projects that the assessee had in India, but the plea of the assessee was that the interest income was earned by the assessee on suppliers credit for funding purchase of Excavator CKD and CBU manufactured by Hitachi Sumitomo Heavy Industries Construction Crane Co Ltd Japan and sold by the assessee company or one of its controlled entities, and that this transaction had nothing to do with the permanent establishment in India. The Assessing Officer did not even analyze this plea in much detail but implicitly rejected it nevertheless by proceeding on the basis that since the assessee had a permanent establishment, the exclusion clause under Article 11(6) was triggered, and the assessee was no longer eligible for the concessional rate of gross basis taxation @ 10%. He thus proceeded to hold, as he had originally proposed in the show cause notice, that interest income of Rs 2,25,89,136 "at 40% as per the India Japan DTAA taking into account the presence of the permanent establishment in the year under consideration". Aggrieved, the assessee carried the matter in appeal before the CIT(A) who upheld the plea of the assessee and concluded that the interest income in question is required to be taxed @10% in terms of the provisions of the Article 11(2) as there is no connection between the interest income and the permanent establishment. The Assessing Officer is aggrieved and is in appeal before us on the following grounds which are raised in the form of questions requiring our adjudication:
1 Whether on facts and circumstances of the case and in law, the Ld. CIT(A) has grossly erred in holding that the interest income on loans in the form of suppliers' credit given to Indian parties is taxable at special rates as per 11 ITA no. 6863/MUM/2024 Marubeni Corporation Article 11(2) of the India-Japan DTAA ignoring the fact that the suppliers' credit in respect of which the interest is paid is effectively connected with the Permanent Establishment of the assessee in India and the interest income thereon was taxable as per Article 11(6) read with Article 7 of the DTAA.
2. "Whether on facts and circumstances of the case and in law, the Ld. CIT(A) has grossly erred in holding that the interest income on loans in the form of suppliers credit given to Indian parties is taxable at special rates as per Article 11(2) of the India-Japan DTAA especially because the assessee had a Permanent Establishment in India during the said time.
3. Whether on facts and circumstances of the case and in law, the Ld. CIT(A) has grossly erred in holding that the interest income on loans in the form of suppliers credit given to Indian parties is taxable at special rates as per Article 11(2) of the India-Japan DTAA especially because the Indian parties from whom the assessee has received interest income are also the clients of the assessee in India with whom contracts were executed through the Permanent Establishment in India and assessee has received fees for technical services in a previous year from them.
3. We have heard the rival contentions, perused the material on record and duly considered the facts of the case in the light of the applicable legal position.
4. Let us first take a careful look at the relevant treaty provisions, Le. Article 11.

Article 7 and Article 14, and try to understand the scheme of source jurisdiction taxation of interest income as envisaged therein. These provisions are reproduced below for ready reference ARTICLE 11-INTEREST

1. Interest arising in a Contracting State and paid to a resident of the other Contracting State may be taxed in that other Contracting State

2. However, such interest may also be taxed in the Contracting State in which it arises, and according to the laws of that Contracting State, but if the recipient is the beneficial owner of the interest the tax so charged shall not exceed 10 per cent of the gross amount of the interest.

3. Notwithstanding the provisions of paragraph 2, interest arising in a Contracting State shall be taxable only in the other Contracting State if:

(a) the interest is derived and beneficially owned by the Government of that other Contracting State, a political sub-division or local authority thereof, or the central bank of that other Contracting State or any financial institution wholly owned by that Government; or
(b) the interest is derived and beneficially owned by a resident of that other Contracting State with respect to debt-claims guaranteed, insured or indirectly financed by the Government of that other Contracting State, a 12 ITA no. 6863/MUM/2024 Marubeni Corporation political sub-division or local authority thereof, or the central bank of that other Contracting State or any financial institution wholly owned by that Government.

4. For the purposes of paragraph 3, the terms "the central bank" and "financial institution wholly owned by that Government" mean:

(a) in the case of Japan:
(i) the Bank of Japan;
(ii) the Japan Bank for International Cooperation;
(iii) the Japan International Cooperation Agency;
(iv) the Nippon Export and Investment Insurance; and
(v) such other financial institution the capital of which is wholly owned by the Government of Japan as may be agreed upon from time to time between the Governments of the Contracting States;
(b) in the case of India:
(i) Reserve Bank of India;
(ii) Export-Import Bank of India;
(iii) General Insurance Corporation of India;
(iv) New India Assurance Company Limited; and
(v) such other financial institution the capital of which is wholly owned by the Government of India as may be agreed upon from time to time between the Governments of the Contracting States.

5. The term "interest" as used in this Article means income from debt-claims of every kind, whether or not secured by mortgage and whether or not carrying a right to participate in the debtor's profits, and in particular, income from Government securities and income from bonds or debentures, including premiums and prizes attaching to such securities, bonds or debentures.

6. The provisions of paragraphs 1, 2 and 3 shall not apply if the beneficial owner of the interest, being a resident of a Contracting State, carries on business in the other Contracting State in which the interest arises, through a permanent establishment situated therein, or performs in that other Contracting State independent personal services from a fixed base situated therein, and the debt-claim in respect of which the interest is paid is effectively connected with such permanent establishment or fixed base. In such case, the provisions of Article 7 or Article 14, as the case may be, shall apply.

7. Interest shall be deemed to arise in a Contracting State when the payer is that Contracting State itself, a political sub-division or a local authority thereof or a resident of that Contracting State. Where, however, the person paying the interest, whether he is a resident of a Contracting State or not, has in a Contracting State a permanent establishment or a fixed base in connection with which the indebtedness on which the interest is paid was incurred, and such interest is borne by such permanent establishment or fixed 13 ITA no. 6863/MUM/2024 Marubeni Corporation base, then such interest shall be deemed to arise in the Contracting State in which the permanent establishment or fixed base is situated.

8. Where, by reason of a special relationship between the payer and the beneficial owner or between both of them and some other person, the amount of the interest, having regard to the debt-claim for which it is paid, exceeds the amount which would have been agreed upon by the payer and the beneficial owner in the absence of such relationship, the provisions of this Article shall apply only to the last-mentioned amount. In such case, the excess part of the payments shall remain taxable according to the laws of each Contracting State, due regard being had to the other provisions of this Convention.

ARTICLE 7- BUSINESS PROFITS

1. The profits of an enterprise of a Contracting State shall be taxable only in that Contracting State unless the enterprise carries on business in the other Contracting State through a permanent establishment situated therein. If the enterprise carries on business as aforesaid, the profits of the enterprise may be taxed in that other Contracting State but only so much of them as is directly or indirectly attributable to that permanent establishment.

2. Subject to the provisions of paragraph 3, where an enterprise of a Contracting State carries on business in the other Contracting State through a permanent establishment situated therein, there shall in each Contracting State be attributed to that permanent establishment the profits which it might be expected to make if it were a distinct and separate enterprise engaged in the same or similar activities under the same or similar conditions and dealing wholly independently with the enterprise of which it is a permanent establishment.

3. In determining the profits of a permanent establishment, there shall be allowed as deductions expenses which are incurred for the purposes of the permanent establishment, including executive and general administrative expenses so incurred, whether in the Contracting State in which the permanent establishment is situated or elsewhere.

4. Insofar as it has been customary in a Contracting State to determine the profits to be attributed to a permanent establishment on the basis of an apportionment of the total profits of the enterprise to its various parts, nothing in paragraph 2 shall preclude that Contracting State from determining the profits to be taxed by such an apportionment as may be customary; the method of apportionment adopted shall, however, be such that the result shall be in accordance with the principles contained in this Article.

5. No profits shall be attributed to a permanent establishment by reason of the mere purchase by that permanent establishment of goods or merchandise for the enterprise.

14

ITA no. 6863/MUM/2024 Marubeni Corporation

6. For the purposes of the provisions of the preceding paragraphs of this Article, the profits to be attributed to the permanent establishment shall be determined by the same method year by year unless there is good and sufficient reason to the contrary. 7. Where profits include items of income which are dealt with separately in other Articles of this Convention, then the provisions of those Articles shall not be affected by the provisions of this Article.

Article 14 - INDEPENDENT PERSONAL SERVICES

1. Income derived by a resident of a Contracting State in respect of professional services or other activities of an independent character shall be taxable only in that Contracting State unless he has a fixed base regularly available to him in the Contracting State for the purpose of performing his activities or he is present in that other Contracting State for a period or periods exceeding in the aggregate 183 days during any taxable year or 'previous year' as the case may be. If he has such a fixed base or remains in that other Contracting State for the aforesaid period or periods, the income may be taxed in that Contracting State but only so much of it as is attributable to that fixed base or is derived in that other Contracting State during the aforesaid period or periods.

2. The term 'professional services' includes incredibly independent scientific, literary, artistic, educational or teaching activities as well as the independent activities of physicians, surgeons, lawyers, engineers, architects, dentists and accountants.

5. As is evident even from a plain reading of the above treaty provisions, the scheme of the Indo-Japanese tax treaty, so far as taxability of interest income in the source jurisdiction is concerned, is like this. When the enterprise of one of the contracting states (such as Japan, as in this case) earns interest, as a beneficial owner, from the other contracting state (such as India, as in this case), the source jurisdiction has the right to tax it, barring in the cases of specified exception- which have no application on the facts of this case, at the rate of 10% on a gross basis. Article 11(2) is unambiguous on this aspect, and there is no dispute on this fundamental position. Article 11(6), however, provides an exception to this taxation @ 10% on the gross basis. This article provides that where such an enterprise (i) carries on business in the other Contracting State in which the interest arises, through a permanent establishment situated therein, or performing professional services from a fixed base situated therein, (ii) and the debt claim in respect of which the interest is paid is effectively connected with such permanent establishment or fixed base, the provisions of Article 7 or Article 14, as the case may be, shall apply. In plain words, so far as the situation like the one before us is concerned, the legal position is that where the interest is earned on a debt 15 ITA no. 6863/MUM/2024 Marubeni Corporation claim which is effectively connected with a permanent establishment through which such an enterprise is carrying on the business, the provisions of Article 11 will have to make way for the applicability of Article 7.

6. Let us now turn to the scheme of Article 7(1) and Article 14(1). Article 7(1) provides that if an enterprise of one of the treaty partner jurisdictions carries on business in the other jurisdiction, say a Japanese enterprise carrying on business in India, the profits of such an enterprise may be taxed in the source jurisdiction, i.e. India, but only to the extent, such profit is directly or indirectly attributable to that permanent establishment in the source jurisdiction, i.e. in India. What follows is that unless the profit earned by an enterprise in the other jurisdiction is directly or indirectly attributable to that permanent establishment in the source jurisdiction, it cannot be taxed even under article 7. Article 14(1), inter alia, provides that if a person providing independent personal services has "a fixed base or remains in that other Contracting State for the aforesaid period or periods, the income may be taxed in that Contracting State but only so much of it as is attributable to that fixed base or is derived in that other Contracting State during the aforesaid period or periods". Therefore, even if a person has a fixed base for providing independent personal services, and an interest income can be said to be connected with the same, it cannot be brought to tax under Article 14(1) unless such an interest income is attributable to that fixed base. What essentially follows is that the mere existence of a permanent establishment in the source jurisdiction cannot, therefore, be reason enough to invoke the taxability of an interest income under Article 7(1) unless such an income is directly or indirectly attributable to such a permanent establishment. As we say so, we may add that a connection per se of an income with the permanent establishment cannot always and inevitably lead to the attribution of such income in the hands of the permanent establishment, as „attribution of an income to the permanent establishment‟ is a degree higher than mere „connection of an income with the permanent establishment‟. While every income attributable to a permanent establishment inherently has a connection with that permanent establishment, the converse is not necessarily and universally correct, inasmuch as there can be incomes which may have some connection with the permanent establishment and yet the connection may not be material enough to hold that such an income is attributable to that permanent establishment. The connotations of the expression "effectively connected" are to be seen in this light. It is also equally important to bear in mind the fact that the Article 11(6) does not explicitly provide for taxation of interest income at a rate higher than the rate under Article 11(2); all it does is to provide that in a situation in which the interest is "effectively connected"

with a PE or a fixed base, the provision of Article 7 or Article 14, as the case may be, will come into play. Article 11(6) thus proceeds on an underlying assumption, and the assumption is that when the debt claim in respect of which interest is paid is "effectively connected" with the permanent establishment, it will result in taxability of the said income under Article 7(1). Unless taxability under Article 7(1) or Article 14(1) comes into play, the exclusion clause under article 11(6) is meaningless. An interpretation of 16 ITA no. 6863/MUM/2024 Marubeni Corporation Article 11(6) to make the exclusion clause under article 11(6) meaningless will result in an interpretation contrary to the well-settled principle of interpretation ut res magis valeat quam pereat, i.e., to make a legal provision workable rather than redundant- a principle which has been consistently approved by Hon‟ble Courts above, such as in the case of Tinsukhia Electricity Supply Co Ltd Vs State of Assam [(1989) 45 Taxman 29 (SC)/ 1989 SCR (2) 544]. In our considered view, the scheme of Article 11(6) does not visualise a situation in which the source jurisdiction taxability of an interest income under Article 11(2) will be ousted because of the enterprise having a permanent establishment in the source jurisdiction, and such an interest income will also not be taxable under article 7(1) as the interest income is not attributable to the permanent establishment or under article 14(1) as the interest income attributable to the fixed base available to the assessee. Such a no man‟s land between the domain of Article 11(2) vis-à-vis Article 7(1), or between Article 11(2) vis-à-vis Article 14(1) will be an apparent incongruity. Therefore, the connotations of the expression "effectively connected", in respect of Article 11(6) read with Article 7(1), must be such that unless the interest income cannot be held to „directly or indirectly attributable to a PE‟, or attributable to the fixed base of the assessee, the taxation of such an interest income, at a rate higher than article 11(2), does not come into play, and, in such a situation also, such an interest income is to be taxed on a net basis as a part of the business profits or income from independent personal services. Viewed in the light of the above discussions, an interest income can only be said to be effectively connected with a permanent establishment or with a fixed base only when the connection is such that it leads to taxability in the hands of the taxpayer under article 7 or article 14.

7. In view of the above discussions, to term a connection of the interest income with the permanent establishment or the fixed base, as "effectively connected", one has to see whether, by virtue of such a connection, the interest income in question is taxable as an income attributable to the permanent establishment or the fixed base in question. The effectiveness of connection thus lies in the taxability under article 7 or article 14. Unless that taxability comes into play, there cannot be any overlapping in the scope of article 11 vis-à-vis Article 7 or vis-àvis article 14, and, unless there is such an overlapping of the treaty provisions, there is no occasion for exclusion of one of the overlapping treaty provision by Article 11(6). In other words, the taxability under Article 7 or Article 14 is a sine qua non for triggering the exclusion clause under Article 11(6). There is no finding to, or even indication of, that effect. Unless the Assessing Officer gives that finding, excluding interest income from gross basis taxation under Article 11(6) cannot come into play. In any event, triggering of exclusion under Article 11(6) does not, by itself, result in taxation of interest income at the normal rate of tax-unless the interest income is taxable under Article 7(1) or under Article 14(1).

17

ITA no. 6863/MUM/2024 Marubeni Corporation

8. On the facts of this case, however, all that the Assessing Officer has indicated is that the assessee had a permanent establishment in India during the relevant period and that there was presumably some connection between the interest income of the assessee and the existence of the permanent establishment. There is nothing to elaborate upon the nature of the connection, except for the vague generalities, or to even prima facie indicate that the connection was such that it could result in the debt claim in question, i.e. the debt claim on which the impugned interest income is earned by the assessee, being treated as effectively connected with the permanent establishment to the extent that income from such debt claim could be brought within the ambit of Article 7(1). The basic finding of taxability under article 7(1) is missing, but then, as we have concluded earlier, such a finding is the foundational requirement triggering the exclusion clause under Article 11(6). As far as interest income is concerned, it can happen, for example, when the debt claim in respect of which interest is paid is forming part of the assets of the permanent establishment, when economic ownership of the debt claim is allocated to the permanent establishment or when the permanent establishment plays a critical role in earning of that interest income. None of these conditions is satisfied in the present case, and there is nothing more than the mere existence of a permanent establishment of the assessee company in India, which is being put against the assessee. Unless Article 7 comes into play, the jurisdiction of Article 11(2) is not ousted, Article 7 cannot come into play unless the interest income is directly or indirectly attributable to the permanent establishment, and there is not even an effort, on the part of the revenue, to demonstrate the nexus between the permanent establishment and the interest income. It is only elementary that the onus of establishing the „effective connection‟ between the debt claim with the permanent establishment is on the Assessing Officer, and, to this end, all that is expected of the assessee is to reasonably comply with the requisitions, for relevant information, made by the Assessing Officer. The assessee has not even been faulted on this count. The Assessing Officer has simply proceeded on the basis that since the assessee has a permanent establishment in India, it can be said to be connected with such a PE, and, accordingly, taxation at the normal rate at which business profits are taxed in the hands of the foreign companies is permissible. That approach is inherently flawed. Even if the interest income is connected with the assessee company's permanent establishment, it can only be brought to tax in India, under Article 7, when the interest income is directly or indirectly attributable to the permanent establishment. It is not even the case of the Assessing Officer that the permanent establishment played any role in the supplier credit, which is the debt claim leading to the impugned interest income, being extended to the Indian customers who have paid interest on the suppliers‟ credit. As such, no part of interest income, by any stretch of logic, can be said to be directly or indirectly attributable to the Indian permanent establishment of the assessee company.

9. In the grounds of appeal raised before us, it is alleged that the Indian parties from whom the assessee has received interest income are also the 18 ITA no. 6863/MUM/2024 Marubeni Corporation clients of the assessee in India with whom contracts were executed through the Permanent Establishment in India and the assessee has received fees for technical services in a previous year from them, but then the performance of contracts through the PE or receipt of fees for technical services from such clients is irrelevant as long as the interest income is not demonstrated to be attributable to the permanent establishment. Such an attribution cannot be inferred or assumed; there has to be cogent material to establish the fact that the income in question, i.e. interest income in this case, is attributable to the permanent establishment. There is not even a whisper of a suggestion to that effect. In view of the above discussions and the context of the interplay of Article 11(6) and Article 7(1), in our considered view, the expression „effectively connected with such permanent establishment‟ must mean a situation in which the interest income in question can be said to be "directly or indirectly attributable to the permanent establishment" and can be brought to tax under article 7(1) as such. That is not even the case of the Assessing Officer before us.

10. In view of these discussions, as also bearing in mind the entirety of the case, we approve the conclusions arrived at by the learned CIT(A) and decline to interfere in the matter. Even though we may have traversed a different path, vis-à-vis the path taken by the coordinate bench in the assessee‟s own case for the earlier year, our conclusions are the same as arrived at by the coordinate bench, and that‟s what matters. All the three grounds of appeal centre around this fundamental issue regarding triggering of exclusion clause under Article 11(6), which, as above, we have decided in favour of the assessee, and all the three grounds of appeal must, therefore, be dismissed accordingly. We order so."

11. In the instance case as well, we find that merely having a permanent establishment in India is not sufficient to exclude the applicability of Article 11(2) and invoke Article 11(6) r/w Article 7(1) of India-Japan DTAA. There is nothing on record which can remotely demonstrate that the interest income on providing supplier's credit is directly or indirectly attributable to assessee's permanent establishment in India and which can be brought to tax under Article 7(1) of India-Japan DTAA. Further, nothing has been brought on record which could demonstrate any distinguishing facts and circumstances of the case as compared to earlier year where the matter has been examined by the Coordinate Benches. Further, we find that similar situation 19 ITA no. 6863/MUM/2024 Marubeni Corporation arises in terms of other interest income which has been offered by the assessee in its return of income under Article 11(2) of India-Japan DTAA as there is nothing on record to demonstrate how such interest income is attributable to permanent establishment in India. We therefore find that the ld CIT(A) has rightly followed the decision of the Coordinate Bench referred supra and we don't see any justifiable basis to deviate and take any other view in the matter especially in light of fact that no distinguishing facts and circumstances of the case have been brought on record or brought to our notice during the course of hearing. In light of the same, we affirm the order and findings of the ld CIT(A) and the ground so raised by the Revenue is hereby dismissed.

In the result, the appeal of the Revenue is dismissed.

Order pronounced in open court on 19.03.2025.

               Sd/-                           Sd/-
          (AMIT SHUKLA)                (VIKRAM SINGH YADAV)
        JUDICIAL MEMBER                ACCOUNTANT MEMBER
Mumbai; Dated 19/03/2025
Anandi Nambi, Steno
Copy of the Order forwarded to:
1. The Appellant
2. The Respondent.
3. CIT
4. DR, ITAT, Mumbai
5. Guard file.

              //True Copy//
 20
     ITA no. 6863/MUM/2024
       Marubeni Corporation

            BY ORDER,


      (Asstt. Registrar)
        ITAT, Mumbai