Income Tax Appellate Tribunal - Bangalore
Ms Google India Pvt Ltd, Bengaluru vs Assistant Commissioner Of Income Tax, ... on 21 February, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL
"C" BENCH : BANGALORE
BEFORE SHRI N.V. VASUDEVAN, VICE PRESIDENT
AND SHRI B.R. BASKARAN, ACCOUNTANT MEMBER
SP Nos.286/Bang/2018 and 18 & 19/Bang/2019
[in IT(TP)A Nos.3430/Bang/2018, IT(IT)A No.97/Bang/2019
and IT(TP)A 2890/Bang/2017)
Assessment years : 2014-15, 2016-17 & 2013-14
Vs. The Jt. Commissioner of
Income Tax,
Special Range 3,
Bengaluru.
M/s. Google India Private Ltd.,
No.3, RMZ Infinity Tower-E, The Deputy Commissioner of
4th Floor, Old Madras Road, Income Tax (International
Bengaluru. Taxation), Circle 1(1),
PAN: AACCG 0527D Bengaluru.
The Assistant Commissioner of
Income Tax,
Circle 3(1)(2),
Bengaluru.
APPLICANT RESPONDENT
Applicant by : S/Shri Deepak Chopra, Anmol Anand & Ms. Jomal Joy,
Advocates.
Respondent by : Shri K.V. Aravind, Standing Counsel
Date of hearing : 21.02.2019
Date of Pronouncement : 21.02.2019
SP Nos.286/Bang/2018
and 18 & 19/Bang/2019
Page 2 of 8
ORDER
Per N.V. Vasudevan, Vice President These are Stay Petitions filed by the Assessee, M/s. Google India Pvt. Ltd. [GIPL], praying for an order of stay of recovery of outstanding demand arising out of orders of Assessment and the first appellate Authority in relation to AY 2014-15, 2016-17 & 2013-14 respectively.
2. The outstanding demand arises out of three additions made by the Assessing Officer (AO) /Transfer Pricing Officer (TPO) which were confirmed by the CIT(Appeals) in AY 2014-15 and by the Disputes Resolution Panel (DR) in AY 2013-14. The outstanding demand as far as AY 2016-17 is concerned arises out of an order passed u/s.201(1) & 201(1A) of the Income Tax Act, 1961 (Act) for Assessee's failure to deduct tax at source on payments made to Google Ireland Ltd. (GIL), by GIPL as distributor of Advertisements under AdWords Program of GIL.
3. The first addition giving rise to the outstanding demand in AYs 2014-15 & 2013-14 and the taxes payable on payment by GIPL to GIL for which the Assessee was treated as Assessee in default in the order passed u/s.201(1) & 201(1A) of the Act is under the following facts and circumstances. GIPL was a wholly owned subsidiary of Google International LLC, US. GIPL was engaged in the business of providing Information Technology (IT) and Information Technology enabled Services (ITES) to its group companies. It also acted as a distributor for AdWord programmes in India.
4. Under an Adword Programme distribution agreement, entered into between GIPL and GIL, GIPL was granted the marketing and distribution rights of Adwords Programme to advertisers in India and the GIPL was SP Nos.286/Bang/2018 and 18 & 19/Bang/2019 Page 3 of 8 remunerated on cost plus market basis for the distribution services under Adword Programmes.
5. The Assessing Officer noticed that GIPL had credited/paid amounts to the account of GIL without deduction of tax at source. GIL had also not obtained the Nil tax deduction certificate on the sums payable to it from the department as was required under section 195.
6. According to the AO, the payments were in the nature of "Royalty" and chargeable to tax in the hands of GIL in India and therefore the Assessee was under an obligation to deduct tax at source. On the other hand, the assessee had taken a stand that the amount payable to GIL was not in the nature of royalty either under the Act or under the India-Ireland 'DTAA'.
7. The AO/CIT(A)/DRP held that the payment was in the nature of Royalty and accordingly disallowed the sum paid, which was claimed as deduction while computing income from business by invoking the provisions of section 40(a)(ia) of the Act in AYs 2014-15 & 2013-14 respectively. Similarly for AY 2016-17, orders u/s.201(1) & 201(1A) of the Act were passed treating GIPL as an Assessee in default. The Assessee is in appeal against the aforesaid orders in these three appeals.
8. The second addition which has given rise to the outstanding demand in the appeals for AYs 2014-15 & 2013-14 arises out of determination of Arm's Length Price (ALP) u/s.92 of the Act, in respect of international Transactions of rendering IT services and IT enabled Services and Marketing and Distribution services rendered by GIPL to its Associated Enterprises (AE).
9. The third addition which has given rise to outstanding demand in AYs 2014-15 & 2013-14 is on account of attribution of profits to Google SP Nos.286/Bang/2018 and 18 & 19/Bang/2019 Page 4 of 8 Ireland Ltd. (GIL). The AO, in his order, opined that the profits arising out of AdWords programme attributable to Google Ireland are not offered to tax. Therefore, he proceeded to compute the amount of profits attributable to Google Ireland. This issue has also been adjudicated by the ITAT in the earlier years and the issue has been restored to AO for fresh consideration.
10. The outstanding demand and the break-up of the outstanding demand in the three assessment years referred to above on account of each of the issues and also on account of interest for AYs 2014-15 & 2013-14 and on account of order passed u/s.201(1) & 201(1A) for AY 2016-17 is given in Annexure 1 & 2 to this order.
11. The learned counsel for the Assessee submitted that in respect of the first issue and the orders u/s.201(1) of the Act, the Tribunal has already confirmed the action of the revenue authorities in the earlier assessment years and the issue is now pending adjudication before the Hon'ble Karnataka High Court. With reference to the other two additions which has given rise to the outstanding demand, the learned counsel pointed out that in the earlier orders of the Tribunal the issue has been set aside to the AO for fresh adjudication and therefore the demand arising out of those additions should not be permitted to be recovered. He submitted that if on the issue of addition on account of Royalty alone is considered for calculating outstanding demand, then 50% of the outstanding demand for all the three years would be about Rs.347 Crores, after giving credit to Rs.375 Crores already paid by the Assessee.
12. The learned DR, on the other hand, submitted that 100% of the outstanding amount on account of taxes alone for the three assessment years, if the addition on account of Royalty alone is considered for calculating outstanding demand, would be Rs.596 Crores after giving credit to Rs.375 Crores already paid by the Assessee.
SP Nos.286/Bang/2018 and 18 & 19/Bang/2019 Page 5 of 8
13. The calculation of outstanding demand and sum which the Assessee wants to pay as a condition for grant of stay and the sum which the Department wants the Assessee to pay as a condition for grant of stay are as follows:
(Rupees in Crores) Assessment Total Demand* Taxes Assessee's Department's Year already Offer Demand Tax Interest Total Paid 2013-14 490 276 766 225 -- 24 2014-15 750 400 1150 0 244 365 2016-17 [201(1) & 357 100 45 150 103 207 201(1A)] 347 596 [*Excluding Prepaid Taxes]
14. After considering the existence of prima facie case, balance of convenience, relative hardship, the earlier orders of the Tribunal and the orders of the Hon'ble High Court of Karnataka in the case of the Assessee on identical issue of grant of stay, the offer to pay by the Assessee and the demand of the department, we are of the view that it would be just and appropriate to grant an order of stay of recovery of outstanding demand for a period of 6 months from the date of this order, or till disposal of the appeals of the Assessee, whichever is earlier. The Assessee shall pay the following sums towards outstanding demand viz., a sum of Rs.350 Crores on or before 31.3.2019 and another sum of Rs.125 Crores in three instalments as follows:-
Rs.25 Crores on or before 30.4.2019 Rs.50 Crores on or before 31.5.2019 Rs.50 Crores on or before 30.6.2019 SP Nos.286/Bang/2018 and 18 & 19/Bang/2019 Page 6 of 8
15. The aforesaid sums shall be paid for the various AYs as follows:
AY 2013-14 : Rs. 20 crores.
AY 2014-15 : Rs.185 crores
AY 2016-17 : Rs.270 crores
-----------------
Rs.475 crores
------------------
16. The appeals of the Assessee are posted out of turn for hearing on 03.07.2019. The date of hearing was announced in the open court and hence no notice of hearing would be sent to the parties.
17. In the result, the stay petitions are allowed as indicated above.
Pronounced in the open court on this 21st day of February, 2019.
Sd/- Sd/-
( B.R. BASKARAN ) ( N.V. VASUDEVAN)
Accountant Member VICE PRESIDENT
Encl : Annexures I & II
Bangalore,
Dated, the 21st February, 2019.
/ Desai Smurthy /
Copy to:
1. Applicant 2. Respondents (3) 3. CIT 4. CIT(A)
5. DR, ITAT, Bangalore. 6. Guard file
By order
Assistant Registrar,
ITAT, Bangalore.
SP Nos.286/Bang/2018
and 18 & 19/Bang/2019
Page 7 of 8
ANNEXURE-I
SP Nos.286/Bang/2018
and 18 & 19/Bang/2019
Page 8 of 8
ANNEXURE-II